High Court Kerala High Court

Michael Raj vs State Of Kerala on 7 February, 2007

Kerala High Court
Michael Raj vs State Of Kerala on 7 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 108 of 2007()


1. MICHAEL RAJ, AGED 41 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/02/2007

 O R D E R
                                V. RAMKUMAR, J.


                    ````````````````````````````````````````````````````

                               B.A. No. 108 OF 2007

                    ````````````````````````````````````````````````````

                   Dated this the 7th day of February, 2007


                                      O R D E R

The petitioner, who is the accused in C.C. No.100/2006 on

the file of the JFCM-I, Palakkad for an offence punishable under Section

498A I.P.C., seeks anticipatory bail.

2. I heard the learned counsel for the petitioner and the

learned Public Prosecutor.

3. Consequent on the non-appearance of the petitioner before

the Magistrate, non-bailable warrants of arrest are pending against the

petitioner. Anticipatory bail cannot be granted in a case of this nature 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 on merits,

preferably on the same day on which it is filed, notwithstanding the

warrants, if any, pending against the petitioner.

This application is disposed of as above.

(V. RAMKUMAR, JUDGE)

aks