High Court Kerala High Court

S.Krishna Kumar vs State Of Kerala on 24 March, 2010

Kerala High Court
S.Krishna Kumar vs State Of Kerala on 24 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 678 of 2010()


1. S.KRISHNA KUMAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

3. STATION HOUSE OFFICER OF POLICE

                For Petitioner  :SRI.M.R.SASITH PANICKER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :24/03/2010

 O R D E R
                          V. RAMKUMAR, J.
               -------------------------------
                   Bail Application No.678 of 2010
                -------------------------------
                        DATED: 24.03.2010

                              O R D E R

Petitioner, who is the accused in SUM.CRI.CASE 106/2005 on
the file of the Chief Judicial Magistrate, Daman 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 one month 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, 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.

sj