IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3223 of 2007()
1. SAJEEV, AGED 40, S/O.KUMARAN,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.M.H.HANIL KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :31/05/2007
O R D E R
V. RAMKUMAR, J.
-------------------------------
Bail Application No.3223/2007
-------------------------------
DATED: 31-5-2007
O R D E R
Petitioner who is the first accused in Crime
No.282/2001 of Mala Police Station for offences punishable
under Sections 420, 465, 468 and 471 IPC read with section
34 I.P.C., seeks anticipatory bail.
2. Consequent on the non-appearance of the
petitioner in C.C. No.1780/2006 on the file of the J.F.C.M,
Chalakkudy, 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 after
considering the explanation offered by the petitioner for his
previous non-appearance and also considering his contention
that the co-accused in the case has been acquitted after trial.
With the above observation, this application is
disposed of.
V.RAMKUMAR,
JUDGE.
mrcs