IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5523 of 2010()
1. SHAJI @ SHAJAHAN, AGD 36 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.K.SUNILKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/09/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Bail Application No. 5523 of 2010
* * * * * * * * * * * * * * * * * *
Dated this the 8th day of September, 2010
ORDER
Petitioner, who is 2nd accused in Crime No.61/1998 of
Kunnamkulam Police Station for an offence punishable under
Section 394 read with 34 I.P.C, seeks anticipatory bail.
Consequent on the non-appearance of the petitioner before the
J.F.C.M Court, Kunnamkulam in C.C.No.31/2003, 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 J.F.C.M
Court, Kunnamkulam and seek regular bail. Accordingly, if the
petitioner surrenders before the J.F.C.M Court, Kunnamkulam 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)
dmb