IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2331 of 2007()
1. M.K.RAJESH, AGED 36 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SRI.M.V.BOSE
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :11/04/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 2331/2007
-----------------------------
Dated this 11th day of April, 2007
O R D E R
The petitioner, who is the accused in Crime
No.205/2005 of Kottayi Police Station for offences punishable
under Sections 452, 324, 427 and 506(i) IPC, seeks anticipatory
bail.
2. Consequent on the non-appearance of the petitioner in
C.C.No.234/2006 on the file of the J.F.C.M-II, Palakkad, non
bailable warrants of arrest have 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 considering
the medical ground namely that he was afflicted with HIV positive
put forward by the petitioner.
The application is disposed of as above.
V.RAMKUMAR,
mrcs JUDGE
2