High Court Kerala High Court

Firoz Khan vs State Of Kerala on 6 December, 2010

Kerala High Court
Firoz Khan vs State Of Kerala on 6 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7818 of 2010()


1. FIROZ KHAN, S/O.ABDUL VAHEED,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/12/2010

 O R D E R
                         V. RAMKUMAR, J.
             =================================
                 Bail Application No.7818 of 2010
             =================================
             Dated this the 6th day of December, 2010

                               ORDER

Petitioner, who is the accused in C.P. No.40 of 2010 on the

file of Judicial First Class Magistrate -II, Kollam seeks

anticipatory bail.

2.Admittedly 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 and seek regular bail. Accordingly, if the

petitioner surrenders before the court below 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 notwithstanding the pendency of

non-bailable warrants of arrest against the petitioner.

This Bail Application is, accordingly, disposed of.

Dated this the 6th day of December, 2010.

V. RAMKUMAR,(JUDGE).

rv