IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6965 of 2006()
1. THARAMMEL IBRAHIM, S/O. ABOOBACKER,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.BABU S. NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :27/11/2006
O R D E R
V.RAMKUMAR, J.
-------------------------------------
B.A.No. 6965 OF 2006
-----------------------------------------------------------
DATED THIS THE 27th DAY OF NOVEMBER, 2006
O R D E R
Petitioner, who is the sole accused in Crime No.578/2000
of Manjeri Police Station for offences punishable under sections
279, 337 and 304A IPC, seeks anticipatory bail. The case against
the petitioner is pending before the C.J.M., Manjeri as L.P.Case
No.29/03.
2. Admittedly, non-bailable warrants of arrest are
pending against the petitioner for his non-appearance. He had
jumped bail twice. The justification offered is that he was
employed abroad. That is not a reason to remain absent. At
any rate, 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 C.J.M., Manjeri and files an application for
regular bail within 10 days from today, the same shall be
considered and disposed of, preferably on the same date on
BA.6965/06
Page numbers
which it is filed. In the event of the learned Magistrate granting
bail to the petitioner, the passport of the petitioner shall be got
surrendered.
With this observation, this bail application is dismissed.
V.RAMKUMAR, JUDGE
dsn