IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3285 of 2007()
1. O.A.ISMAIL, S/O ALI,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
For Petitioner :SRI.T.B.SHAJIMON
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/06/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 3285 OF 2007 A
````````````````````````````````````````````````````
Dated this the 4th day of June, 2007
O R D E R
Petitioner, who is the 5th accused in Crime No.225/2000 of
Kumbla Police Station for offences punishable under Secs.143 and 147
read with sec.149 I.P.C. and section 4 of PDPP Act, seeks anticipatory
bail.
2. Consequent on the non-appearance of the petitioner in
C.C. No.301/2004 on the file of the J.F.C.M., Kasaragod, the case
against the petitioner has been transferred to the Long Pending Case
Register as L.P. Case No.18/2006. Admittedly, non-bailable warrants of
arrest are pending against the petitioner. Anticipatory bail cannot be
granted to nullify the process issued by a court of competent
jurisdiction. There is no reason why the petitioner should not surrender
before the Magistrate and seek regular bail. Accordingly, if the
petitioner surrenders before the Magistrate and files an application for
regular bail within two weeks from today, the same shall be considered
and disposed of, preferably on the same day on which it is filed, after
considering the explanation offered by the petitioner for his previous
non-appearance.
With the above observation this application is disposed of .
(V. RAMKUMAR, JUDGE)
aks