IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7246 of 2010()
1. RANJITH K
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.S.RENJITH
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/11/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.7246 of 2010
------------------------------------------------
Dated this the 8th day of November, 2010
ORDER
The petitioner, who is accused No.3 in Crime No.136
of 2008 of Kunnathunadu Police Station, seeks
anticipatory bail.
2. Consequent on the non-appearance of the
petitioner in S.C.No.185 of 2010 on the file of the District
& Sessions Court, Ad hoc -II, Ernakulam, 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
Bail Appln.No.7246/2010
: 2 :
petitioner and also after considering the explanation
offered by the petitioner for his previous non-appearance.
With the above observation this application is
disposed of.
V.RAMKUMAR, JUDGE
skj