IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1519 of 2009()
1. L.WILSON
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.SOORAJ T.ELENJICKAL
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/03/2009
O R D E R
V. RAMKUMAR, J.
===============================
Bail Application No.1519 of 2009
===============================
DATED: 19.03.2009
O R D E R
Petitioner, who is the accused in S.T.No.281 of 2008 on the
files of the Chief Judicial Magistrate, Thodupuzha for an offence
punishable under Section 138 of the Negotiable Instruments Act,
1881, seeks anticipatory bail.
2. Consequent on the non-appearance of the petitioner 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,
notwithstanding the pendency of non-bailable warrants of arrest
against the petitioner.
With the above observation this application is disposed of .
Dated this the 19th day of March, 2009
V.RAMKUMAR, JUDGE.
sj