High Court Kerala High Court

Mazood vs State Of Kerala on 1 October, 2010

Kerala High Court
Mazood vs State Of Kerala on 1 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5973 of 2010()


1. MAZOOD,S/O.AHAMMED PILLAI,REENA MANZIL,
                      ...  Petitioner
2. SHARAFUDEEN,S/O.AHAMMED PILLAI,
3. BASHEER,S/O.AHAMMED PILLAI,
4. JALALUDEEN,S/O.AHAMMED PILLAI,

                        Vs



1. STATE OF KERALA,REP.BY THE
                       ...       Respondent

                For Petitioner  :SRI.C.RAJENDRAN

                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.5973 of 2010
                       ------------------------------------------------
                    Dated this the 1st day of October, 2010

                                         ORDER

The petitioners, who are accused Nos.2, 3, 6 & 7 in Crime No.411 of 2008

of Chadayamangalam Police Station for offences punishable under Sections

143, 147, 148, 341, 326 & 308 read with Section 149 I.P.C, seek anticipatory

bail. Consequent on the non-appearance of the petitioners before the Judicial

Magistrate of the First Class-II, Kottarakkara in C.P.No.55 of 2010, non-bailable

warrants of arrest are pending against the petitioners.

2. Anticipatory bail cannot be granted to nullify the process issued by

a court of competent jurisdiction. There is no reason why the petitioners should

not surrender before the Judicial Magistrate of the First Class-II, Kottarakkara

and seek regular bail. Accordingly, if the petitioners surrender before the

Judicial Magistrate of the First Class-II, Kottarakkara and file 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 petitioners.

This Bail Application is, accordingly, disposed of.

V.RAMKUMAR, JUDGE

skj