High Court Kerala High Court

Vijayan.P. vs Sub Inspector Of Police on 19 December, 2006

Kerala High Court
Vijayan.P. vs Sub Inspector Of Police on 19 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7499 of 2006()


1. VIJAYAN.P., S/O.GOVINDAN,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.R.BINDU (SASTHAMANGALAM)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/12/2006

 O R D E R
                                  V.RAMKUMAR, J.

                       -------------------------------------

                            B.A.No. 7499    OF  2006

         -----------------------------------------------------------

             DATED THIS THE 19TH DAY OF DECEMBER, 2006


                                       O R D E R

Petitioner who is the sole accused in Crime No.289/06 of

Vadakara Police Station for an offence punishable under section 420

IPC in respect of a motor vehicle deal, seeks anticipatory bail.

2. Admitedly, consequent on the non-appearance of the

petitioner before the J.F.C.M., Vadakara where the case is pending as

C.C.No.335/06, non-bailable warrant of arrest is 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 trial court and seek

regular bail. Accordingly, if the petitioner surrenders before the trial

court 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 which it is filed after considering the grievance of the

petitioner that he did not receive summons in the case.

With this direction, this petition is disposed of.

V.RAMKUMAR, JUDGE

dsn