High Court Kerala High Court

Rohini vs State Of Kerala on 14 January, 2011

Kerala High Court
Rohini vs State Of Kerala on 14 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 355 of 2011()


1. ROHINI,S/O.PREMAKUMARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.K.MOHANAKANNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/01/2011

 O R D E R
                          V. RAMKUMAR, J.
               -------------------------------
                   Bail Application No.355 of 2011
                -------------------------------
                          DATE: 14.01.2011

                              O R D E R

Petitioner, who is the sole accused in S.T. No.1676 of 2008
on the file of the Judicial Magistrate of the First Class, Palakkad for
an offence punishable under Sec. 138 of the Negotiable Instruments
Act, 1881, seeks anticipatory bail.

2. Consequent on the non-appearance of the petitioner,
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. But at the same time, I am
inclined to permit the petitioner to surrender before the Magistrate
and file an application for regular bail. Accordingly, If the
petitioner surrenders before the Magistrate within two weeks from
today and files an application for regular bail, the Magistrate shall,
preferably on the same date on which the application is filed,
release the petitioner on bail on the petitioner executing a bond
for `15,000/- (Rupees fifteen thousand only) with two solvent
sureties each for the like amount to the satisfaction of the
Magistrate, Palakkad and subject to the following conditions:-

1. Petitioner shall report before the Ministerial
Officer of the Magistrate Court, Palakkad between 10
a.m. and 12 noon on all Wednesdays.

Bail A.No.355 of 2011 -:2:-

2. The petitioner shall appear before the Magistrate on
all the dates of posting of the above case.

3. Petitioner shall not commit any offence while on
bail.

3. If the petitioner commits breach of any of the above
conditions, the bail granted to him shall be liable to be
cancelled.

This petition is disposed of as above.

Dated this the 14th day of January, 2011.

V.RAMKUMAR, JUDGE

sj