High Court Kerala High Court

Mujeeb M.A vs State Of Kerala on 22 September, 2010

Kerala High Court
Mujeeb M.A vs State Of Kerala on 22 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5927 of 2010()



1. MUJEEB M.A.
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.T.B.SHAJIMON

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/09/2010

 O R D E R
                         V. RAMKUMAR, J.
                   * * * * * * * * * * * * * * * * * *
               Bail Application No.5927 of 2010
                  * * * * * * * * * * * * * * * * * *
             Dated : 22nd day of September, 2010

                               ORDER

Petitioner, who is the 1st accused in Crime No.688/2006 of

Kasaragod Police Station for offences punishable under Sections

458, 324, 354 and 427 read with 34 IPC, seeks anticipatory bail.

Consequent on the non-appearance of the petitioner before the

C.J.M Court, Kasaragod in LPC.No.220/2007, non-bailable warrant

of arrest are pending against the petitioner.

2. 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 C.J.M

Court, Kasaragod and seek regular bail. Accordingly, if the

petitioner surrenders before the C.J.M Court, Kasaragod 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)

dmb