IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6798 of 2010()
1. MAHESH, AGED 35 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY THE
... Respondent
For Petitioner :SRI.VINCENT JOSEPH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :29/10/2010
O R D E R
V. RAMKUMAR, J.
-------------------------------
Bail Application No. 6798 of 2010
----------------------------------------------
DATED: 29th day of October, 2010
O R D E R
Petitioner, who is the 2nd accused in Crime No.216/1999 of
Kurathikad Police Station for offences punishable under Sections
143, 147, 149, 324, 452, 427 and 308 I.P.C., seeks anticipatory
bail.
2. Consequent on the non-appearance of the petitioner
in C.C.No.118/2002 on the file of the J.F.C.M Court-I, Mavelikkara,
the case against the petitioner has been transferred to the Long
Pending Case Register as L.P. Case No.157/2002. 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 of arrest against the
petitioner and also 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.
dmb