IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1230 of 2009()
1. THULASIDHARAN.K
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.SAIJO HASSAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/03/2009
O R D E R
V. RAMKUMAR, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
B.A. No. 1230 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 6th day of March, 2009
O R D E R
Petitioner who is the accused in C.C.No.837/2007 on the file of
the Judicial First Class Magistrate Court, Chalakkudy for offences
punishable under Sections 381, 408 and 409 IPC seeks anticipatory
bail.
2. Consequent on the non-appearance of the petitioner
before the court below 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 after considering the
explanation offered by the petitioner for his previous non-appearance,
notwithstanding the pendency of non-bailable warrants of arrest
against the petitioner.
With the above observation this application is disposed of .
V. RAMKUMAR,
JUDGE.
mn.