IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6580 of 2010()
1. MOHAMMED ALSAB,
... Petitioner
Vs
1. SENIOR INTELLIGENCE OFFICER
... Respondent
For Petitioner :SRI.M.SHAIJU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/10/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Bail Application No. 6580 of 2010
* * * * * * * * * * * * * * * * * *
Dated : 22nd day of October, 2010
ORDER
Petitioner, who is the 1st accused in
O.R.04/08/DRI/CRU/Kozhikode on the file of the Additional Chief
Judicial Magistrate (E.O) Court, Ernakulam for an offence
punishable under Section 135 (i) (ii) of the Customs Act, 1962,
seeks anticipatory bail. Consequent on the non-appearance of
the petitioner before the said court, non-bailable warrant of arrest
are pending against the petitioner.
2. 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 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.
V. RAMKUMAR,
(JUDGE)
dmb