High Court Kerala High Court

Abdul Razak vs The State Of Kerala on 18 November, 2010

Kerala High Court
Abdul Razak vs The State Of Kerala on 18 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7540 of 2010()


1. ABDUL RAZAK, S/O.HUSSAIN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :18/11/2010

 O R D E R
                             V. RAMKUMAR, J.
                  -------------------------------
                     Bail Application No.7540 of 2010
                   -------------------------------
                            DATED: 18.11.2010

                                 O R D E R

Petitioner, who is the accused in C.C.No.1825/2004 on the file

of ACJM, Ernakulam, 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 18th day of November, 2010.

V.RAMKUMAR, JUDGE.

sj