IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6147 of 2010()
1. ABDUL BASHEER, AGED 36 YEARS,
... Petitioner
2. RIYAS, AGED 25 YEARS,
Vs
1. THE STATE OF KERALA
... Respondent
For Petitioner :SRI.JAWAHAR JOSE
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :07/10/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Bail Application No.6147 of 2010
* * * * * * * * * * * * * * * * * *
Dated this the 7th day of October, 2010
ORDER
Petitioners, who are accused Nos. 3 and 5 in Crime
No.290/2009 of Hosdurg Police Station for offences punishable
under Sections 143, 147, 148, 341, 323, 324 and 307 read with
149 I.P.C, seek anticipatory bail. Consequent on the non-
appearance of the petitioners before the J.F.C.M Court-I, Hosdurg
in C.P.No.127/2010, non-bailable warrant of arrest are pending
against the petitioners.
2. Anticipatory bail cannot be granted to nullify the
process issued by a court of competent jurisdiction. There is no
reason why the petitioners should not surrender before the
J.F.C.M Court-I, Hosdurg and seek regular bail. Accordingly, if the
petitioners surrender before the J.F.C.M Court-I, Hosdurg and file
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 petitioners.
This Bail Application is, accordingly, disposed of.
V. RAMKUMAR,
(JUDGE)
dmb