IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6148 of 2010()
1. V.V.ANILKUMAR, S/O.SHANMUGHAN,
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SMT.T.SUDHAMANI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :14/10/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.6148 of 2010
------------------------------------------------
Dated this the 14th day of October, 2010
ORDER
The petitioner, who is accused No.1 in Crime No.772 of
2009 of Hosdurg Police Station for an offence punishable
under Section 498-A read with Section 34 I.P.C, seeks
anticipatory bail.
2. Consequent on the non-appearance of the
petitioner before the Judicial Magistrate of the First Class-I,
Hosdurg in C.C.No.527 of 2010, non-bailable warrants of
arrest are pending against the petitioner.
3. 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
Judicial Magistrate of the First Class-I, Hosdurg and seek
regular bail. Accordingly, if the petitioner surrenders before
the Judicial Magistrate of the First Class-I, Hosdurg and files
an application for regular bail within two weeks from today,
the same shall be considered and disposed of, preferably, on
Bail Appln.No.6148/2010
: 2 :
the same date on which it is filed notwithstanding the
pendency of non-bailable warrants of arrest against the
petitioner.
This Bail Application is, accordingly, disposed of.
V.RAMKUMAR, JUDGE
skj