High Court Kerala High Court

Hamsa vs State Of Kerala on 29 March, 2007

Kerala High Court
Hamsa vs State Of Kerala on 29 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2025 of 2007()


1. HAMSA, S/O HYDROS, MELETHIL VEEDU,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :29/03/2007

 O R D E R
                            V.RAMKUMAR, J.

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

                     Bail Application No. 2025/2007

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

                  Dated this  29th day of March, 2007


                                  O R D E R

The petitioner, who is the first accused in Crime

No.32/1993 of Cherupllassery Police Station for an offence

punishable under Section 420 IPC read with Section 34 IPC,

seeks anticipatory bail.

2. Consequent on the non appearance of the petitioner

in C.C.No.144/1996 on the file of the J.F.C.M, Ottappalam, the

case against him was transferred to the long pending register as

L.P.No.1/1999. Non bailable warrants of arrest are pending

against the petitioner.

3. 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 concerned 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 examining the explanation offered

by the petitioner for his previous non appearance and also after

B.A.2025/2007

2

considering his contention that the co-accused in the case has

been acquitted after trial. Until such consideration, non bailable

warrants of arrest, if any, pending against the petitioner shall

not be executed.

The application is disposed of as above.

V.RAMKUMAR,

JUDGE

mrcs