IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3065 of 2007()
1. AVARANKUTTY, S/O.KUNJEEN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :29/05/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 3065 OF 2007
````````````````````````````````````````````````````
Dated this the 29th day of May, 2007
O R D E R
Petitioner, who is the accused in Crime No.173/02 of
Kalpakanchery Police Station for offences punishable under Secs.324
and 326 I.P.C., seeks anticipatory bail.
2. Consequent on the non-appearance of the petitioner in
C.C. No.531/05 on the file of the J.F.C.M., Tirur, the case against the
petitioner has been transferred to the Long Pending Case Register as
L.P. Case No.82/05. 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, 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)
aks