High Court Kerala High Court

Muhammed Shihab vs State Of Kerala on 12 November, 2010

Kerala High Court
Muhammed Shihab vs State Of Kerala on 12 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7201 of 2010()


1. MUHAMMED SHIHAB, AGED 27 YEARS,
                      ...  Petitioner
2. SHAMSUDHEEN HAJI, 40 YEARS,

                        Vs



1. STATE OF KERALA, REPRESENTED BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.RAJIT

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :12/11/2010

 O R D E R
                        V. RAMKUMAR, J.
                    -------------------------------
             Bail Application No. 7201 of 2010
              --------------------------------------------
            DATED: 12th day of November, 2010

                             O R D E R

Petitioners, who are the accused in Crime No.493/2007

of Alathoor Police Station for an offence punishable under

Section 332 read with 34 I.P.C., seek anticipatory bail.

2. Consequent on the non-appearance of the petitioners

in C.C.No.15/2008 on the file of the J.F.C.M Court, Alathoor, non-

bailable warrants of arrest are pending against the petitioners.

Anticipatory bail cannot be granted to nullify the process issued

by a court of competent jurisdiction. There is no reason why the

petitioners should not surrender before the Magistrate and seek

regular bail. Accordingly, if the petitioners surrender before the

Magistrate and file 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

petitioners and also after considering the explanation offered by

the petitioners for their previous non-appearance.

With the above observation this application is disposed of .

V.RAMKUMAR, JUDGE.

dmb