IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 403 of 2007()
1. RAVEENDRANATHAN,
... Petitioner
Vs
1. STATE OF KERALA REP.BY
... Respondent
For Petitioner :SRI.LIJU. M.P
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/01/2007
O R D E R
V.Ramkumar, J.
========================
B.A.No. 403 of 2007
========================
Dated this the 19th day of January, 2007.
ORDER
Petitioner, who is the accused in ST Case No.2973 of 2004 on
the file of the J.F.C.M.-I, Palakkad for an offence punishable under
Section 138 of Negotiable Instruments Act, 1881, seeks anticipatory
bail.
2. Admittedly non-bailable warrant of arrest is pending against
the petitioner. Anticipatory bail cannot be granted in a case of this
nature. There is no reason why the petitioner should not surrender
before the trial court 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 after
examining the grievance of the petitioner that he did not receive any
summons.
With this direction, this application is disposed of.
V.Ramkumar,
Judge.
ess 19/1