High Court Kerala High Court

O.V.Firad vs State Of Kerala on 19 December, 2006

Kerala High Court
O.V.Firad vs State Of Kerala on 19 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7513 of 2006()


1. O.V.FIRAD, S/O. LATE IBRAHIM,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.M.PAREETH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/12/2006

 O R D E R
                             V. RAMKUMAR, J.

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

                        B. A. No.7513 of 2006

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

                       DATED: DECEMBER 19, 2006



                                O R D E R

Petitioner who is the 2nd accused in Crime

No.200/1999 of Mattannur Police Station for an offence

punishable under Sec.55(a) of the Abkari Act, seeks

anticipatory bail.

2. Consequent on the non-appearance of the petitioner

in C.P.No.61/2002 before the J.F.C.M., Mattannur, the case

against him has been split up and transferred to the long

pending register as L.P.C.66/2004. Admittedly non-

bailable warrant of arrest is pending against the

petitioner. Anticipatory bail cannot be granted in a case

like this so as to nullify the process issued by a court of

competent jurisdiction. But at the same time I am of the

view that the petitioner should be given an opportunity to

surrender before the committal court and seek regular bail

after putting forward his contentions. Accordingly, if

the petitioner surrenders before the committal court and

files an application for regular bail within ten days from

today, the same shall be considered and disposed of

preferably on the same day on which it is filed after

examining the contention of the petitioner based on the

decision reported in Sooraj v. Excise Inspector – 2002 (2)

Bail A.No.7513/2006 -:2:-

KLT Case No.125 and also after examining his grievance that

he did not receive summons in the case.

With the above observation this application is disposed

of.

V.RAMKUMAR, JUDGE.

mt/-