IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2017 of 2007()
1. CHANDRAKUMAR,S/O.SANKARA PILLAI,KARUKKAN
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/04/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 2017/2007
-----------------------------
Dated this 4th day of April, 2007
O R D E R
The petitioner, who is the first accused in Crime
No.190/2003 of Aryanad Police Station for offences punishable
under Sections 143, 147, 451, 294(b) and 354 IPC read with
Section 149 IPC, seeks anticipatory bail.
2. Consequent on the non appearance of the petitioner
in C.C.No.674/2003 before the J.F.C.M-I, Nedumangadu, his
bail was cancelled and non bailable warrants of arrest had been
issued against him. Such being the position, I am not inclined
to nullify the process issued by a court of competent jurisdiction
by granting anticipatory bail. There is no reason why the
petitioner should not surrender before the Magistrate and seek
regular bail.
3. 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 examining
the explanation offered by the petitioner for his previous non
B.A.2017/2007
2
appearance. Until such disposal, non bailable warrants of
arrest if any, pending against the petitioner shall not be
executed.
V.RAMKUMAR,
JUDGE
mrcs