High Court Kerala High Court

Nelson vs State Of Kerala Through Sub … on 22 November, 2010

Kerala High Court
Nelson vs State Of Kerala Through Sub … on 22 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6988 of 2010()


1. NELSON,AGED 43 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA THROUGH SUB INSPECTOR
                       ...       Respondent

                For Petitioner  :SRI.SOORAJ T.ELENJICKAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/11/2010

 O R D E R
                              V. RAMKUMAR, J.
                   -------------------------------
                      Bail Application No.6988 of 2010
                    -------------------------------
                             DATED: 22.11.2010

                                  O R D E R

Petitioner, who is the 5th accused in Crime No.2509/2010

of Central Police Station, Ernakulam, 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 22nd day of November, 2010.

V.RAMKUMAR, JUDGE.

sj