High Court Kerala High Court

Vikas Viswam vs State Of Kerala on 14 September, 2010

Kerala High Court
Vikas Viswam vs State Of Kerala on 14 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5443 of 2010()


1. VIKAS VISWAM, AGED 19 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTE DBY THE
                       ...       Respondent

                For Petitioner  :SMT.A.SREEKALA

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/09/2010

 O R D E R
                          V. RAMKUMAR, J.
                  * * * * * * * * * * * * * * * * * *
                  Bail Application No.5443 of 2010
                  * * * * * * * * * * * * * * * * * *
                          Dated: 14.09.2010

                                ORDER

Petitioner, who is 3rd accused in Crime No.491/2010 of

Vaikom Police Station, for offences punishable under Sections

427,452 and 294(b) read with 34 IPC, which is now pending before

the J.F.C.M, Vaikom, as C.C.615/2010, seeks anticipatory bail.

Consequent on the non-appearance of the petitioner before the

J.F.C.M, Vaikom, non-bailable warrant of arrest are pending

against the petitioner.

2. 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 learned

Magistrate and seek regular bail. Accordingly, if the petitioner

surrenders before the Magistrate 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)

sj