IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 557 of 2011()
1. SIDDHIQUE
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.M.RAMESH CHANDER
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :21/01/2011
O R D E R
V. RAMKUMAR, J.
-------------------------------
Bail Application No.557 of 2011
-------------------------------
DATED: 21.01.2011
O R D E R
Petitioner, who is the 1st accused in C.C.No.774/2010 on the file
of the Chief Judicial Magistrate, Kasaragod, 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 and
also after considering the explanation offered by the petitioner for his
previous non-appearance.
With the above observation this application is disposed of .
Dated this the 21st day of January, 2011.
V.RAMKUMAR, JUDGE.
sj