IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7308 of 2010()
1. SAJIKUMAR, S/O. GOPALAKRISHNAN,
... Petitioner
Vs
1. THE STATION HOUSE OFFICER,
... Respondent
For Petitioner :SRI.S.JIJI
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :10/11/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.7308 of 2010
------------------------------------------------
Dated this the 10th day of November, 2010
ORDER
The petitioner, who is the accused in Crime No.188
of 2008 of Rajakkadu Police Station, for offences
punishable under Sections 326, 294(b) & 427 I.P.C.,
seeks anticipatory bail.
2. Consequent on the non-appearance of the
petitioner in C.C.No.554 of 2008 on the file of the Judicial
Magistrate of the First Class, Adimaly, 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
Bail Appln.No.7308/2010
: 2 :
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