High Court Kerala High Court

Ashraf @ Achu vs State Of Kerala on 6 April, 2010

Kerala High Court
Ashraf @ Achu vs State Of Kerala on 6 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2019 of 2010()


1. ASHRAF @ ACHU, S/O.ABDULLA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/04/2010

 O R D E R
                         V. RAMKUMAR, J.
                 ======================
                 Bail Application No. 2019 of 2010
                =======================
               Dated this the 6th day of April, 2010.

                               O R D E R

Petitioner who is the 6th accused in Crime No. 34 of 2009 of

Badiyaduka Police Station for offences punishable under Sections 143,

147, 148, 452, 354, 427 and 308 r/w section 149 I.P.C., seeks

anticipatory bail.

2. Consequent on the non-appearance of the petitioner in

C.P. No. 147 of 2009 on the file of the Judicial First Class Magistrate-I,

Kasaragod, 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 after considering the explanation offered by the

petitioner for his previous non-appearance, notwithstanding the

pendency of non-bailable warrants of arrest against the petitioner.

With the above observation this application is disposed of .

Dated this the 6th day of April, 2010.

V.RAMKUMAR, JUDGE.

rv