High Court Kerala High Court

Saji @ Ani vs State Of Kerala on 13 October, 2010

Kerala High Court
Saji @ Ani vs State Of Kerala on 13 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6331 of 2010()


1. SAJI @ ANI, S/O. BALAKRISHNAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/10/2010

 O R D E R
                        V. RAMKUMAR, J.
                * * * * * * * * * * * * * * * * * *
                Bail Application No.6331 of 2010
                * * * * * * * * * * * * * * * * * *
                        Dated: 13.10.2010

                              ORDER

Petitioner, who is the 3rd accused in Crime

No.496/2007 of Paravur Police Station, seeks anticipatory bail.

Consequent on the non-appearance of the petitioner before the

J.F.C.M, Paravur, the case against him was re-filed as

C.P.No.52/2010. Admittedly, non-bailable warrant of arrest are

pending against the petitioner.

2. 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 court below and files an application for

regular bail within two weeks from today, the same shall be

considered and disposed of, preferably, on the same date on

which it is filed notwithstanding the pendency of non-bailable

warrants of arrest against the petitioner.

This Bail Application is, accordingly, disposed of.

V. RAMKUMAR,(JUDGE)
sj