IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7791 of 2010()
1. RAJUKUTTAN, S/O.NANU,
... Petitioner
2. SREEKUMAR, S/O.GOPALAN,
3. VIJAYAN, S/O.BHASKARAN,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.M.V.THAMBAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :25/11/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.7791 of 2010
------------------------------------------------
Dated this the 25th day of November, 2010
ORDER
The petitioners, who are accused Nos.1 to 3 in
C.P.No.50 of 2010 on the file of the Judicial Magistrate of
the First Class-II, Mavelikkara, for offences punishable
under Sections 8(1), 8(2) and 55(a) of the Abkari Act,
seek anticipatory bail.
2. Consequent on the non-appearance of the
petitioners in C.P.No.50 of 2010 on the file of the Judicial
Magistrate of the First Class-II, Mavelikkara, non-bailable
warrants of arrest are pending against the petitioners.
Anticipatory bail cannot be granted to nullify the process
issued by a court of competent jurisdiction. There is no
reason why the petitioners should not surrender before
the Magistrate and seek regular bail. Accordingly, if the
petitioners surrender before the Magistrate and file 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
Bail Appln.No.7791/2010
: 2 :
pendency of non-bailable warrants of arrest against the
petitioners and also after considering the explanation
offered by the petitioners for their previous non-
appearance, if any.
With the above observation this application is
disposed of.
V.RAMKUMAR, JUDGE
skj