IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 108 of 2007()
1. MICHAEL RAJ, AGED 41 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :07/02/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 108 OF 2007
````````````````````````````````````````````````````
Dated this the 7th day of February, 2007
O R D E R
The petitioner, who is the accused in C.C. No.100/2006 on
the file of the JFCM-I, Palakkad for an offence punishable under Section
498A I.P.C., seeks anticipatory bail.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. Consequent on the non-appearance of the petitioner before
the Magistrate, non-bailable warrants of arrest are pending against the
petitioner. Anticipatory bail cannot be granted in a case of this nature 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 on merits,
preferably on the same day on which it is filed, notwithstanding the
warrants, if any, pending against the petitioner.
This application is disposed of as above.
(V. RAMKUMAR, JUDGE)
aks