IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 51 of 2011()
1. HUSSAIN, S/O.SAIDUMOHAMMED
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/01/2011
O R D E R
V. RAMKUMAR, J.
-------------------------------
Bail Application No.51 of 2011
-------------------------------
DATED: 04.01.2011
O R D E R
Petitioner, who is the accused in C.C.No.441/2010 on the file
of the J.F.C.M, Kodungallur, 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 Magistrate and files an application for regular
bail within two weeks from today, the same shall be considered and
disposed of preferably on the same day on which it is filed
notwithstanding the pendency of non-bailable warrants of arrest
against the petitioner and also after considering the explanation
offered by the petitioner for his previous non-appearance.
With the above observation this application is disposed of .
Dated this the 4th day of January, 2011.
V.RAMKUMAR, JUDGE.
sj