High Court Kerala High Court

V.K.Sivadas vs State Of Kerala on 24 September, 2010

Kerala High Court
V.K.Sivadas vs State Of Kerala on 24 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5487 of 2010()


1. V.K.SIVADAS, S/O.V.K.KARAPPAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. SRI.V.N.VENUGOPAL, S/O.V.K.NARAYANAN,

                For Petitioner  :SRI.THOMAS T.VARGHESE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :24/09/2010

 O R D E R
                        V.RAMKUMAR, J.
             ----------------------------------------------
             Bail Application No.5487 of 2010
            ------------------------------------------------
        Dated this the 24th day of September, 2010

                               ORDER

The petitioner, who is the accused in C.P.No.479 of 2006

on the file of the Judicial Magistrate of the First Class,

Dhanbad for an offence punishable under Section 138 of the

Negotiable Instruments Act, 1881, seeks anticipatory bail on

the allegation that Pavaratty Police are trying to arrest the

petitioner in execution of non-bailable warrants issued by the

Magistrate at Dhanbad.

2. Anticipatory bail cannot be granted to nullify the

process issued by the court of competent jurisdiction. The

remedy of the petitioner is to surrender before the trial court

and seek regular bail. Accordingly, this petition is disposed of

directing the petitioner to surrender before the Judicial

Magistrate of the First Class, Dhanbad on 25/10/2010 or on

26/10/2010 and seek regular bail. The petitioner shall not be

arrested by Pavaratty Police until then.

V.RAMKUMAR, JUDGE

skj