High Court Kerala High Court

Uniais vs State Of Kerala on 11 February, 2011

Kerala High Court
Uniais vs State Of Kerala on 11 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1205 of 2011()



1. UNIAIS
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.T.B.SHAJIMON

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/02/2011

 O R D E R
                           V.RAMKUMAR, J.
              ---------------------------------------------------
                 Bail Application No.1205 of 2011
             -----------------------------------------------------
            Dated this the 11th day of February, 2011

                                  ORDER

The petitioner, who is accused No.2 in C.P.No.199 of 2010

on the file of the Judicial Magistrate of the First Class, Kasaragod,

seeks anticipatory bail.

2. Consequent on the non-appearance of the petitioner in

C.P.No.199 of 2010 on the file of the Judicial Magistrate of the

First Class, Kasaragod, 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 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