High Court Kerala High Court

Sivakumar @ Unni vs State Of Kerala on 6 January, 2011

Kerala High Court
Sivakumar @ Unni vs State Of Kerala on 6 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 124 of 2011()


1. SIVAKUMAR @ UNNI, S/O.KUTTAN NADAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.R.GOPAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/01/2011

 O R D E R
                                      V. RAMKUMAR, J.
                            * * * * * * * * * * * * * * * * * *
                             Bail Application No.124 of 2011
                           * * * * * * * * * * * * * * * * * *
                       Dated this the 6th day of January, 2011

                                           ORDER

Petitioner, who is the 1st accused in S.C.No.1960 of 2001 on

the file of the Additional Sessions Court (Abkari), Neyyattinkara,

seeks anticipatory bail.

2.Admittedly 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 Court

below and seek regular bail. Accordingly, if the petitioner

surrenders before the court below 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.

Dated this the 6th day of January, 2010

V. RAMKUMAR,(JUDGE)
sj