High Court Kerala High Court

Anandan Pillai vs The State Of Kerala on 28 February, 2007

Kerala High Court
Anandan Pillai vs The State Of Kerala on 28 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1335 of 2007()


1. ANANDAN PILLAI, S/O. GOVINDAN PILLAI,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.C.S.MANILAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/02/2007

 O R D E R
                                V. RAMKUMAR, J.

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

                    Bail Application No. 1335 of 2007

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

                          DATED: 2nd January,  2007


                                    O R D E R

Petitioner who is the second accused in C.R. No. 6/06 of

Pathanapuram Excise Range for offences punishable under

Sections 55 (a) and 55(i) of the Abkari Act, seeks anticipatory bail.

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

143/06 pending before the J.F.C.M. Punalur, 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 10 days from today, the same shall be considered and

disposed of preferably on the same date on which it is filed after

considering the explanation offered by the petitioner for his

previous non-appearance..

With the above observation this application is disposed of.

V.RAMKUMAR,

JUDGE.

ani