High Court Kerala High Court

Ranjith K vs State Of Kerala on 8 November, 2010

Kerala High Court
Ranjith K vs State Of Kerala on 8 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7246 of 2010()



1. RANJITH K
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.S.RENJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :08/11/2010

 O R D E R
                       V.RAMKUMAR, J.
            ----------------------------------------------
            Bail Application No.7246 of 2010
           ------------------------------------------------
        Dated this the 8th day of November, 2010

                              ORDER

The petitioner, who is accused No.3 in Crime No.136

of 2008 of Kunnathunadu Police Station, seeks

anticipatory bail.

2. Consequent on the non-appearance of the

petitioner in S.C.No.185 of 2010 on the file of the District

& Sessions Court, Ad hoc -II, Ernakulam, non-bailable

warrants of arrest are 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 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 day on which it is filed notwithstanding the

pendency of non-bailable warrants of arrest against the

Bail Appln.No.7246/2010
: 2 :

petitioner and also after considering the explanation

offered by the petitioner for his previous non-appearance.

With the above observation this application is

disposed of.

V.RAMKUMAR, JUDGE

skj