IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5749 of 2010()
1. JOSEPH KURIAN, S/O.KURIAN,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.G.PRIYADARSAN THAMPI
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :28/09/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.5749 of 2010
------------------------------------------------
Dated this the 28th day of September, 2010
ORDER
The petitioner, who is accused No.1 in Crime No.132 of 2007
of Nedumudy Police Station for offences punishable under Sections
465, 468, 471, 473 & 420 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, Ramankary in
C.C.No.716 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, Ramankary and seek regular bail.
Accordingly, if the petitioner surrenders before the Judicial
Magistrate of the First Class, Ramankary and files an application
for regular bail within two weeks from today, the same shall be
considered and disposed of, preferably, on 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