IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7321 of 2010()
1. MUJEEB S/O.MUHAMMAD,KUNNATH VEEDU,
... Petitioner
Vs
1. STATE OF KERALA, REP.BY THE PUBLIC
... Respondent
For Petitioner :SRI.P.K.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :10/11/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.7321 of 2010
------------------------------------------------
Dated this the 10th day of November, 2010
ORDER
The petitioner, who is accused No.13 in Crime No.85
of 1998 of Town Police Station, Kozhikode for offences
punishable under Sections 143, 147 & 506(1) read with
Section 149 I.P.C. and Sec.3(2)(c) of PDPP Act, seeks
anticipatory bail.
2. Consequent on the non-appearance of the
petitioner in C.C.No.239 of 2005 on the file of the Chief
Judicial Magistrate, Kozhikode, 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
Bail Appln.No.7321/2010
: 2 :
same day on which it is filed notwithstanding the
pendency of non-bailable warrants of arrest against the
petitioner and also after considering the explanation
offered by the petitioner for his previous non-appearance,
if any.
With the above observation this application is
disposed of.
V.RAMKUMAR, JUDGE
skj