IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7672 of 2010()
1. NISSAR, S/O.H.KANNU RAVUTHER,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.TOJAN J. VATHIKULAM
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/11/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.7672 of 2010
------------------------------------------------
Dated this the 30th day of November, 2010
ORDER
The petitioner, who is accused No.2 in Crime No.110
of 1995 of Kadakkal Police Station, for offences
punishable under Sections 447, 427 & 324 read with
Section 34 I.P.C., seeks anticipatory bail.
2. Consequent on the non-appearance of the
petitioner in C.C.No.312 of 1995 on the file of the Judicial
Magistrate of the First Class-II, Kottarakara, the case
against the petitioner has been transferred to the Long
Pending Case Register as L.P.No.20 of 1998. 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
Bail Appln.No.7672/2010
: 2 :
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, if any.
With the above observation this application is
disposed of.
V.RAMKUMAR, JUDGE
skj