High Court Kerala High Court

Rajesh vs State Of Kerala on 22 February, 2007

Kerala High Court
Rajesh vs State Of Kerala on 22 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1130 of 2007()


1. RAJESH, S/O.APPUNNI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.SAJAN VARGHEESE K.

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/02/2007

 O R D E R
                            V.RAMKUMAR, J.

                             ----------------------------

                     Bail Application No. 1130/2006

                            -----------------------------

                Dated this  22nd day of February, 2007


                                  O R D E R

Petitioner, who is the accused in Crime No.

386/2005 of Palakkad Town South Police Station for offences

punishable under Sections 341, 294(b) and 323 IPC seeks

anticipatory bail.

2. Consequent on the non-appearance of the petitioner

in C.C.No.244/2005 on the file of the J.F.C.M-III, Palakkad, non

bailable warrants of arrest are pending against the petitioner.

Such being the position, I am not inclined to nullify the process

issued by a court of competent jurisdiction by granting

anticipatory bail. There is no reason why the petitioner should

not surrender before the Magistrate and seek regular bail.

3. 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, after

examining the explanation offered by the petitioner for his

previous non appearance.

The application is disposed of as above.






                                                   V.RAMKUMAR,

mrcs                                                         JUDGE


B.A.1130/2007

                 2