IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2957 of 2007()
1. KAVVAYIKKARAN MUHAMMADKUNHI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.SOJAN MICHEAL
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/05/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 2957/2007
-----------------------------
Dated this 23rd day of May, 2007
O R D E R
Petitioner who is the first accused in Crime
No.202/1998 of Chandera Police Station for offences
punishable under Sections 419, 420, 467, 468 and 471 IPC
read with section 34 I.P.C., seeks anticipatory bail.
2. Consequent on the non-appearance of the
petitioner in C.C.No.392/2006 before the J.F.C.M-I,
Hosdurg, 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 after considering the explanation offered
B.A.2957/2007
2
by the petitioner for his previous non-appearance.
With the above observation, this application is
disposed of.
V.RAMKUMAR,
JUDGE
mrcs