High Court Kerala High Court

P.S. Abdul Jalal vs Sub Inspector Of Police on 22 January, 2007

Kerala High Court
P.S. Abdul Jalal vs Sub Inspector Of Police on 22 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 415 of 2007()


1. P.S. ABDUL JALAL, AGED 48 YEARS,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. M. NISAR, S/O.ABOOBACKER,

3. STATE OF KERALA, REP. BY PUBLIC

                For Petitioner  :SRI.M.A.ABDUL HAKHIM

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/01/2007

 O R D E R
                                         V. RAMKUMAR, J.

                               ----------------------------------------------

                                       B. A. No.415 of 2007

                               -----------------------------------------------

                                  DATED: JANUARY 22, 2007


                                              O R D E R

Petitioner who is the accused in S.T.R.No.1622/2005 of J.F.C.M., Mahe

for an offence punishable under Sec.138 of the Negotiable Instruments Act,

1881, seeks anticipatory bail.

2. Admittedly, consequent on the non-appearance of the petitioner before

the trial court, non-bailable warrants of arrest have been issued against the

petitioner. Anticipatory bail cannot be granted in a case like this so as to nullify

the process issued by a court of competent jurisdiction. But, at the same time, I

am inclined to grant the petitioner an opportunity to surrender before the

concerned magistrate on 24.1.2007 to which date the case is said to have been

posted so that he can seek regular bail from that court. Accordingly, if the

petitioner surrenders before the magistrate at Mahe in the above case on

24.1.2007, he shall not be arrested in the meanwhile pursuant to the warrants of

arrest issued by that court. The petitioner shall be free to seek regular bail from

the magistrate by filing proper application on 24.1.2007.

This application is disposed of as above.

V.RAMKUMAR, JUDGE.

mt/-