IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1503 of 2007()
1. GEORGE MATHAI, S/O.K.V.MATHAI,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. KRISHNAN, S/O.PAZHANI,
For Petitioner :SRI.K.ANAND
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/03/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 1503/2007
-----------------------------
Dated this 13th day of March, 2007
O R D E R
The petitioner, who is the accused in C.P.No.45/2000 on
the file of the J.F.C.M-I, Palakkad for an offence punishable under
Section 3(1)(x) of Scheduled Castes and Scheduled Tribes
(Prevention of Atrocities) Act, 1989, seeks anticipatory bail.
2. Consequent on the non appearance of the petitioner in
C.P. No.45/2000 on the file of the J.F.C.M-I, Palakkad, non bailable
warrants of arrest are pending against the petitioner.
3. 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
committal Court and seek regular bail. Accordingly, if the
petitioner surrenders before the Committal Court 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 appearance.
The application is disposed of as above.
V.RAMKUMAR,
JUDGE
mrcs
2