IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7455 of 2010()
1. SANAFAR,S/O.ABU,VALIYAKATH,VELLANCHIRA,
... Petitioner
2. SHAHUL HAMEED,S/O.KUNJIMON,VALIJAKATH,
Vs
1. STATE OF KERALA,REPRESENTED BY THE
... Respondent
For Petitioner :SRI.M.SHAJU PURUSHOTHAMAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :24/11/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.7455 of 2010
------------------------------------------------
Dated this the 24th day of November, 2010
ORDER
The petitioners, who are accused Nos.16 & 35 in
S.C.No.522 of 2006 on the file of the Additional Assistant
Sessions Court, Irinjalakuda, seek anticipatory bail.
2. Admittedly non-bailable warrants of arrest are
pending against the petitioners. 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 Additional Assistant Sessions Court,
Irinjalakuda, and seek regular bail. Accordingly, if the
petitioners surrender 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 petitioners.
This Bail Application is, accordingly, disposed of.
V.RAMKUMAR, JUDGE
skj