IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3074 of 2010()
1. JIMSHIL, S/O.ABDUL JABBAR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.M.ASOKAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :01/06/2010
O R D E R
V. RAMKUMAR, J.
-------------------------------
Bail Application No.3074 of 2010
-------------------------------
DATED: 01.06.2010
O R D E R
Petitioner who is the 6th accused in Crime No.33/2006 of
Koduvalli Police Station for offences punishable under Sections 450
and 375 IPC seeks anticipatory bail.
2. Consequent on the non-appearance of the petitioner
before the J.F.C.M-I, Thamarassery, the case against the petitioner
has been re-filed as C.P. No.11/2010. 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, notwithstanding the pendency of non-
bailable warrants, 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.
sj