High Court Kerala High Court

Ali vs State Of Kerala on 14 September, 2010

Kerala High Court
Ali vs State Of Kerala on 14 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5625 of 2010()


1. ALI,S/O.ABU,AMBALATHU VEETTIL HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.RAJIT

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/09/2010

 O R D E R
                         V. RAMKUMAR, J.
                   * * * * * * * * * * * * * * * * * *
               Bail Application No.5625 of 2010
                  * * * * * * * * * * * * * * * * * *
             Dated : 14th day of September, 2010

                               ORDER

Petitioner, who is the 2nd accused in Crime No.220/2002 of

Chavakkad Police Station for offences punishable under Sections

143, 147, 148, 447, 326 and 308 read with 149 IPC and Sec.27 of

the Arms Act, seeks anticipatory bail. Consequent on the non-

appearance of the petitioner before the 1st Additional Sessions

Court, Thrissur, non-bailable warrant of arrest are pending against

the petitioner.

2. 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 1st

Additional Sessions Court, Thrissur and seek regular bail.

Accordingly, if the petitioner surrenders before the 1st Additional

Sessions Court, Thrissur 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. Warrants if any, pending against the

petitioner shall not be executed till the disposal of the bail

application.

This Bail Application is, accordingly, disposed of.

V. RAMKUMAR,
(JUDGE)

dmb