High Court Kerala High Court

Tharammel Ibrahim vs The State Of Kerala on 27 November, 2006

Kerala High Court
Tharammel Ibrahim vs The State Of Kerala on 27 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6965 of 2006()


1. THARAMMEL IBRAHIM, S/O. ABOOBACKER,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :27/11/2006

 O R D E R
                              V.RAMKUMAR, J.

                    -------------------------------------

                          B.A.No. 6965 OF  2006

        -----------------------------------------------------------

            DATED THIS THE 27th DAY OF   NOVEMBER, 2006


                                  O R D E R

Petitioner, who is the sole accused in Crime No.578/2000

of Manjeri Police Station for offences punishable under sections

279, 337 and 304A IPC, seeks anticipatory bail. The case against

the petitioner is pending before the C.J.M., Manjeri as L.P.Case

No.29/03.

2. Admittedly, non-bailable warrants of arrest are

pending against the petitioner for his non-appearance. He had

jumped bail twice. The justification offered is that he was

employed abroad. That is not a reason to remain absent. At

any rate, 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 C.J.M., Manjeri and files an application for

regular bail within 10 days from today, the same shall be

considered and disposed of, preferably on the same date on

BA.6965/06

Page numbers

which it is filed. In the event of the learned Magistrate granting

bail to the petitioner, the passport of the petitioner shall be got

surrendered.

With this observation, this bail application is dismissed.

V.RAMKUMAR, JUDGE

dsn