IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7795 of 2010()
1. M.K.SAYED, AGED 30 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP.BY
... Respondent
For Petitioner :SRI.P.M.HABEEB
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/12/2010
O R D E R
V. RAMKUMAR, J.
-------------------------------
Bail Application No.7795 of 2010
----------------------------------------
Dated this the 3rd day of December, 2010.
O R D E R
Petitioner, who is the first accused in Crime No.272 of 2009 of
Pazhayandi Police Station, 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 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.
ln