IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6222 of 2010()
1. MANAF.T.A.,
... Petitioner
Vs
1. THE STATION HOUSE OFFICER,
... Respondent
For Petitioner :SRI.T.MADHU
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :01/10/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Bail Application No.6222 of 2010
* * * * * * * * * * * * * * * * * *
Dated: 1.10.2010
ORDER
Petitioner, who is the accused in C.C.No.561/2009 on
the file of Chief Judicial Magistrate, Kasaragod, seeks
anticipatory bail. Admittedly non-bailable warrants of arrest are
pending against the petitioner.
2. 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 court below and files an application for
regular bail within two weeks from today, the same shall be
considered and disposed of, preferably, on the same date on
which it is filed notwithstanding the pendency of non-bailable
warrants of arrest against the petitioner.
This Bail Application is, accordingly, disposed of.
V. RAMKUMAR,(JUDGE)
sj