IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6935 of 2010()
1. MUHAMMED AMEEN,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SRI.K.M.FIROZ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/11/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.6935 of 2010
------------------------------------------------
Dated this the 4th day of November, 2010
ORDER
The petitioner, who is the accused in S.C.No.131 of 2008
on the file of the Assistant Sessions Court, Tirur, 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 Assistant Sessions Court, Tirur, 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.
V. RAMKUMAR, JUDGE
skj