IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7385 of 2010()
1. T.P.NAMEER, S/O. K.K.HAMSA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.SUNIL NAIR PALAKKAT
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :12/11/2010
O R D E R
V. RAMKUMAR, J.
-------------------------------
Bail Application No.7385 of 2010
-------------------------------
DATED: 12.11.2010
O R D E R
Petitioner who is the 1st accused in C.C.No.627/2009 on the
file of J.F.C.M-II, Kannur, 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 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 same day on which it is filed
notwithstanding the pendency of non-bailable warrants of arrest
against the petitioner.
With the above observation this application is disposed of .
V.RAMKUMAR, JUDGE.
sj