High Court Kerala High Court

Sajudheen vs State Of Kerala on 6 October, 2010

Kerala High Court
Sajudheen vs State Of Kerala on 6 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6119 of 2010()


1. SAJUDHEEN, AGED 36 YEARS,
                      ...  Petitioner
2. BIJUDHEEN, AGED 40 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.LIJU. M.P

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/10/2010

 O R D E R
                         V. RAMKUMAR, J.
                   * * * * * * * * * * * * * * * * * *
             Bail Application No.6119 of 2010
                  * * * * * * * * * * * * * * * * * *
          Dated this the 6th day of October, 2010

                               ORDER

Petitioners, who are accused Nos. 1 and 2 in Crime

No.226/2009 of Peechi Police Station for offences punishable

under Sections 363 and 323 read with 34 I.P.C, seek anticipatory

bail. Consequent on the non-appearance of the petitioners

before the J.F.C.M Court-III, Thrissur in C.C.No.715/2009, non-

bailable warrant of arrest are pending against the petitioners.

2. Anticipatory bail cannot be granted to nullify the

process issued by a court of competent jurisdiction. There is no

reason why the petitioners should not surrender before the

J.F.C.M Court-III, Thrissur and seek regular bail. Accordingly, if the

petitioners surrender before the J.F.C.M Court-III, Thrissur and file

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 petitioners.

This Bail Application is, accordingly, disposed of.

V. RAMKUMAR,
(JUDGE)

dmb