High Court Kerala High Court

Biju vs The State Of Kerala on 7 October, 2010

Kerala High Court
Biju vs The State Of Kerala on 7 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6398 of 2010()


1. BIJU, S/O.MATHAI,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTING
                       ...       Respondent

                For Petitioner  :SRI.C.A.CHACKO

                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.6398 of 2010
                * * * * * * * * * * * * * * * * * *
                         Dated: 7.10.2010

                               ORDER

Petitioner, who is the 1st accused in S.C.No.933/2009 on

the file of the Additional Sessions Court (Fast Track-I) 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 Sessions Court and seek regular bail.

Accordingly, if the petitioner surrenders before the court below

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)
sj