High Court Kerala High Court

Muhammed Ameen vs The State Of Kerala on 4 November, 2010

Kerala High Court
Muhammed Ameen vs The State Of Kerala on 4 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6935 of 2010()


1. MUHAMMED AMEEN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.K.M.FIROZ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/11/2010

 O R D E R
                        V.RAMKUMAR, J.
             ----------------------------------------------
             Bail Application No.6935 of 2010
            ------------------------------------------------
         Dated this the 4th day of November, 2010

                               ORDER

The petitioner, who is the accused in S.C.No.131 of 2008

on the file of the Assistant Sessions Court, Tirur, 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 Assistant Sessions Court, Tirur, and seek

regular bail. Accordingly, if the petitioner surrenders before

the court below and files an application for regular bail within

two weeks from today, the same shall be considered and

disposed of, preferably, on the same date on which it is filed

notwithstanding the pendency of non-bailable warrants of

arrest against the petitioner.

This Bail Application is, accordingly, disposed of.

V. RAMKUMAR, JUDGE
skj