IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 8706 of 2010()
1. BHARATH RAJ, S/O. RAMACHANDRA MANIYAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.P.S.SREEDHARAN PILLAI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :07/01/2011
O R D E R
V. RAMKUMAR, J.
-------------------------------
Bail Application No.8706 of 2010
-------------------------------
Dated this the 7th day of January, 2011.
O R D E R
Petitioner who is the 2nd accused in C.P.No. 199 of 2008 on
the file of the Judicial First Class Magistrate-I, Kasaragod, 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