High Court Kerala High Court

M.M.Joseph vs State Of Kerala on 30 November, 2010

Kerala High Court
M.M.Joseph vs State Of Kerala on 30 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7636 of 2010()


1. M.M.JOSEPH, AGED 59 YEARS, RETIRED
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.V.N.SASIDHARAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :30/11/2010

 O R D E R
                            V. RAMKUMAR, J.
                -------------------------------
                   Bail Application No.7636 of 2010
                -------------------------------
             Dated this the 30th day of November, 2010.

                                O R D E R

Petitioner who is the first accused in C.C. No.575 of 1999 on
the file of Judicial First Class Magistrate, Vaikom, 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 .
Dated this the 30th day of November, 2010.

V.RAMKUMAR, JUDGE.

rv