IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7485 of 2006()
1. ANIL, S/O.RAGHAVAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.C.B.SREEKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :12/12/2006
O R D E R
V. RAMKUMAR, J.
-------------------------------
B. A. No. 7485 of 2006
-------------------------------
DATED: DECEMBER 12, 2006
O R D E R
Petitioner who is the 1st accused in Crime No.88/1999 of Kodumoni
Police Station for offences punishable under Secs.447, 452, 324, 323, 506(ii)
and 294(b) read with sec.34 I.P.C., seeks anticipatory bail.
2. Consequent on the non-appearance of the petitioner before the
J.F.C.M.Court, Adoor, the case against him has been split up and transferred
to the long pending register as L.P.No.30/2005 and non-bailable warrant of
arrest is pending against the petitioner. Anticipatory bail cannot be granted
in a case like this so as to nullify the process issued by a court of competent
jurisdiction. There is no reason why the petitioner should not surrender
before the trial court and seek regular bail. Accordingly, if the petitioner
surrenders before the J.F.C.M.Court, Adoor, and files an application for
regular bail within ten days from today, the same shall be considered and
disposed of preferably on the same day on which it is filed after considering
the explanation for his previous non-appearance and also after considering
his subission that the de facto complainant has no subsisting grievance in the
matter. With the above observation this application is dismissed.
V.RAMKUMAR, JUDGE.
mt/-