IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6988 of 2010()
1. NELSON,AGED 43 YEARS,
... Petitioner
Vs
1. STATE OF KERALA THROUGH SUB INSPECTOR
... Respondent
For Petitioner :SRI.SOORAJ T.ELENJICKAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/11/2010
O R D E R
V. RAMKUMAR, J.
-------------------------------
Bail Application No.6988 of 2010
-------------------------------
DATED: 22.11.2010
O R D E R
Petitioner, who is the 5th accused in Crime No.2509/2010
of Central Police Station, Ernakulam, seeks anticipatory bail.
2. 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.
With the above observation this application is disposed of .
Dated this the 22nd day of November, 2010.
V.RAMKUMAR, JUDGE.
sj