High Court Kerala High Court

Babu vs State Of Kerala on 16 November, 2010

Kerala High Court
Babu vs State Of Kerala on 16 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7527 of 2010()



1. BABU
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/11/2010

 O R D E R
                       V.RAMKUMAR, J.
            ----------------------------------------------
            Bail Application No.7527 of 2010
           ------------------------------------------------
        Dated this the 16th day of November, 2010

                              ORDER

The petitioner, who is the accused in Crime No.129

of 1981 of Kadakkal Police Station, for offences

punishable under Sections 143, 147, 148, 149, 332 & 427

I.P.C., seeks anticipatory bail.

2. Consequent on the non-appearance of the

petitioner in C.C.No.458 of 2010 on the file of the Judicial

Magistrate of the First Class-I, Kottarakkara, 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

Bail Appln.No.7527/2010
: 2 :

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,

if any.

With the above observation this application is

disposed of.

V.RAMKUMAR, JUDGE

skj