High Court Kerala High Court

G.M.Hassan vs The State Of Kerala(Crime … on 16 March, 2007

Kerala High Court
G.M.Hassan vs The State Of Kerala(Crime … on 16 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1607 of 2007()


1. G.M.HASSAN, S/O G.M.MOIDU,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA(CRIME NO.331/2001 OF
                       ...       Respondent

                For Petitioner  :SRI.SOJAN MICHEAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/03/2007

 O R D E R
                                  V. RAMKUMAR, J.


                      ````````````````````````````````````````````````````

                               B.A. No. 1607 OF 2007 A

                      ````````````````````````````````````````````````````

                     Dated this the 16th day of March, 2007


                                         O R D E R

Petitioner, who is the 7th accused in Crime No.331/01 of

Kasaragod Police Station for offences punishable under sections 143, 147,

148, 435, 506(ii) and 427 read with section 149 IPC, seeks anticipatory bail.

2. Consequent on the non-appearance of the petitioner in

C.C.No.42/02, the case against him was split up and refiled as C.C.No.245/06

before the CJM, Kasaragod. 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 concerned and seek

regular bail. Accordingly, if the petitioner surrenders before the Magistrate

concerned and files an application for regular bail, within two weeks from

today, the same shall be considered and disposed of, preferably on the same

date on which it is filed, after examining the explanation offered by the

petitioner for his previous non-appearance and also after considering his

contention that the co-accused in the case has been acquitted after trial.

This application is disposed of as above.

(V. RAMKUMAR, JUDGE)

aks