IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2878 of 2008()
1. ABDUL REHMAN @ ATHRAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.S.M.PREM
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :09/05/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 2878 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 9th day of May, 2008
O R D E R
Petitioner is the 7th accused in Crime No.313 of 1991 on the file of
the Judicial First Class Magistrate Court, Varkala. He was allegedly
absconding and a long pending case was registered against him and the trial
against other accused ended in acquittal. A non-bailable warrant was issued
against the petitioner. The crime is of 1991 and the accused person could
not be available for trial for more than 17 years. He is required by the
police. Consequently a non-bailable warrant was issued against him by a
competent court.
2. In the above circumstances, I find no ground to grant anticipatory
bail. Therefore, the application is dismissed.
K. HEMA,
JUDGE.
mn.