IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 415 of 2007()
1. P.S. ABDUL JALAL, AGED 48 YEARS,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. M. NISAR, S/O.ABOOBACKER,
3. STATE OF KERALA, REP. BY PUBLIC
For Petitioner :SRI.M.A.ABDUL HAKHIM
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/01/2007
O R D E R
V. RAMKUMAR, J.
----------------------------------------------
B. A. No.415 of 2007
-----------------------------------------------
DATED: JANUARY 22, 2007
O R D E R
Petitioner who is the accused in S.T.R.No.1622/2005 of J.F.C.M., Mahe
for an offence punishable under Sec.138 of the Negotiable Instruments Act,
1881, seeks anticipatory bail.
2. Admittedly, consequent on the non-appearance of the petitioner before
the trial court, non-bailable warrants of arrest have been issued against the
petitioner. Anticipatory bail cannot be granted in a case like this so as to nullify
the process issued by a court of competent jurisdiction. But, at the same time, I
am inclined to grant the petitioner an opportunity to surrender before the
concerned magistrate on 24.1.2007 to which date the case is said to have been
posted so that he can seek regular bail from that court. Accordingly, if the
petitioner surrenders before the magistrate at Mahe in the above case on
24.1.2007, he shall not be arrested in the meanwhile pursuant to the warrants of
arrest issued by that court. The petitioner shall be free to seek regular bail from
the magistrate by filing proper application on 24.1.2007.
This application is disposed of as above.
V.RAMKUMAR, JUDGE.
mt/-