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