High Court Kerala High Court

T.P.Nameer vs State Of Kerala on 12 November, 2010

Kerala High Court
T.P.Nameer vs State Of Kerala on 12 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7385 of 2010()


1. T.P.NAMEER, S/O. K.K.HAMSA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.SUNIL NAIR PALAKKAT

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :12/11/2010

 O R D E R
                          V. RAMKUMAR, J.
               -------------------------------
                   Bail Application No.7385 of 2010
                -------------------------------
                         DATED: 12.11.2010

                               O R D E R

Petitioner who is the 1st accused in C.C.No.627/2009 on the

file of J.F.C.M-II, Kannur, seeks anticipatory bail.

2. 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

notwithstanding the pendency of non-bailable warrants of arrest

against the petitioner.

With the above observation this application is disposed of .

V.RAMKUMAR, JUDGE.

sj