IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 174 of 2007()
1. ABDUL NASIR MUNDAMPRA,
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY
... Respondent
For Petitioner :SRI.BABU S. NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :15/01/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO.174 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 15th DAY OF JANUARY, 2007
O R D E R
Petitioner who is the second accused in Crime No.204/97 of
Areacode Police Station for offences punishable under sections 448,
353 and 506(i) read with section 34 IPC, seeks anticipatory bail.
2. Consequent on the non-appearance of the petitioner before
the J.F.C.M.-I, Manjeri where the case is pending as C.C.No.89/03, the
case against the petitioner has been transferred to the long pending
register as L.P.C.No.91/03. 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 concerned and seek regular bail.
Accordingly, if the petitioner surrenders before the Magistrate
concerned and files an application for regular bail within two weeks
from today, the same shall be considered and disposed of on merits,
despite the non-bailable warrants of arrest pending and shall be
disposed of preferably on the same date on which it is filed, taking
note of the fact that all the offences are bailable offences.
V.RAMKUMAR, JUDGE
dsn