IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 520 of 2007()
1. ASHRAF, S/O.KUNHABDULLA,
... Petitioner
Vs
1. STATE, REPRESENTED BY
... Respondent
For Petitioner :SRI.CIBI THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :24/01/2007
O R D E R
V. RAMKUMAR, J.
----------------------------------------
B. A. No.520 of 2007
-----------------------------------------
DATED: JANUARY 24, 2007
O R D E R
Petitioner who is the accused in C.C. No.114/2006 of Addl.C.J.M.,
Thalassery for an offence punishable under Sec.138 of the Negotiable
Instruments Act, 1881, seeks anticipatory bail.
2. Consequent on the non-appearance of the petitioner before that court
the case against him has been transferred to the long pending register as
L.P.C.No.53/2006. Admittedly, non-bailable warrants of arrest are 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. There is no
reason why the petitioner should not surrender before the trial court and seek
regular bail. Accordingly, if the petitioner surrenders before the magistrate and
files an application for regular bail within two weeks from today, the same shall
be considered and disposed of on merits preferably on the same day on which it
is filed, notwithstanding the warrants, if any, pending against the petitioner.
With the above observation this application is disposed of.
V.RAMKUMAR, JUDGE.
mt/-