High Court Kerala High Court

Gigi R.Chandran vs State Of Kerala on 23 November, 2010

Kerala High Court
Gigi R.Chandran vs State Of Kerala on 23 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7705 of 2010()


1. GIGI R.CHANDRAN, S/O. RAMACHANDRAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.SHYSON P.MANGUZHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/11/2010

 O R D E R
                            V. RAMKUMAR, J.
                  -------------------------------
                    Bail Application No.7705 of 2010
                  -------------------------------
                           DATED: 23.11.2010

                                O R D E R

Petitioner, who is the 2nd accused in C.P.No.16/2006 now

pending as L.P.No.34/2009 on the file of J.F.C.M-II, Kochi, 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.

With the above observation this application is disposed of .
Dated this the 23rd day of November, 2010.

V.RAMKUMAR, JUDGE.

sj