IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2836 of 2007()
1. ABDUL NAZAR, S/O.LATE B.ABDULLA,
... Petitioner
2. K. HAMSA, S/O. SHAIKO MASTER,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/05/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 2836/2007
-----------------------------
Dated this 8th day of May, 2007
O R D E R
Petitioners who are the accused in Crime
No.452/2006 of Bekal Police Station for offences punishable
under Sections 143, 147, 323 and 448 IPC read with section 149
I.P.C., seek anticipatory bail.
2. Consequent on the non-appearance of the petitioners
in C.C. No.171/2007 on the file of the J.F.C.M-II, Kanjangad,
non-bailable warrants of arrest are pending against the
petitioners. Anticipatory bail cannot be granted to nullify the
process issued by a court of competent jurisdiction. There is no
reason why the petitioners should not surrender before the
Magistrate and seek regular bail. Accordingly, if the petitioners
surrender before the Magistrate and file applications for regular
bail within two weeks from today, the same shall be considered
and disposed of preferably on the same day on which such
applications are filed after considering the explanation offered
by the petitioners for their previous non-appearance.
With the above observation, this application is
disposed of.
V.RAMKUMAR,
JUDGE
mrcs
2