IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5626 of 2010()
1. RASHEED,S/O.ABDUL KADHER KALLINGAL HOUSE
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY
... Respondent
For Petitioner :SRI.BABU KARUKAPADATH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :20/09/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Bail Application No.5626 of 2010
* * * * * * * * * * * * * * * * * *
Dated this the 20th day of September, 2010
ORDER
Petitioner, who is the 5th accused in Crime No.303/2008
of Kodungallur Police Station for offences punishable under
Sections 143, 147, 148, 153 read with 149 IPC and Section 3(1) of
PDPP Act 1984, seeks anticipatory bail. Consequent on the non-
appearance of the petitioner before the J.F.C.M Court, Kodungallur
in C.C.No.896/2008, non-bailable warrant of arrest are pending
against the petitioner.
2. 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 J.F.C.M
Court, Kodungallur and seek regular bail. Accordingly, if the
petitioner surrenders before the J.F.C.M Court, Kodungallur 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.
V. RAMKUMAR,
(JUDGE)
dmb