High Court Kerala High Court

Suresh vs State Of Kerala on 11 January, 2011

Kerala High Court
Suresh vs State Of Kerala on 11 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 290 of 2011()



1. SURESH
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.RAJIT

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/01/2011

 O R D E R
                          V. RAMKUMAR, J.
               -------------------------------
                  Bail Application No.290 of 2011
                -------------------------------
             Dated this the 11th day of January, 2011.

                             O R D E R

Petitioner who is the 2nd accused in C.C.No.909 of 2008 on
the file of Judicial First Class Magistrate, Chavakkad, 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 and also after considering the explanation
offered by the petitioner for his previous non-appearance.

With the above observation this application is disposed of .

V.RAMKUMAR, JUDGE.

rv