IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 130 of 2007()
1. UMMER KOYA, S/O.KOYAKUTTY,
... Petitioner
Vs
1. DETECTIVE INSPECTOR,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.PRAVEEN.H.
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :11/01/2007
O R D E R
V.Ramkumar, J.
========================
B.A.No. 130 of 2007
========================
Dated this the 11th day of January, 2007.
ORDER
Petitioner, who is the second accused in Crime No.256 of 1993 of
Aluva Police Station for offences punishable under Sections 468 and
420 read with Section 34 I.P.C. and subsequently registered as Crime
No.85/CR/96 of CB CID, Ernakulam, seeks anticipatory bail.
2. Consequent on the non-appearance of the petitioner in
C.C.No.236 of 1999 on the file of the J.F.C.M.-I, Aluva, the case
against the petitioner was split up and refiled as C.C.No.716 of 2003.
Admittedly, non-bailable warrant of arrest is pending against the
petitioner. Anticipatory bail cannot be granted in a case of this nature
so as to nullify the process issued by a court of competent jurisdiction.
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 J.F.C.M.-I, Aluva and files an application for
regular bail within two weeks from today, the same shall be considered
BA 130/07 -: 2 :-
and disposed of preferably on the same date on which it is filed.
With this direction, this petition is disposed of.
V.Ramkumar,
Judge.
ess 11/1