High Court Kerala High Court

Saraswathy vs State Of Kerala Represented By on 6 December, 2010

Kerala High Court
Saraswathy vs State Of Kerala Represented By on 6 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7840 of 2010()


1. SARASWATHY, D/O.CHELLAMMA,
                      ...  Petitioner
2. AJI, S/O.SUKUMARAN, HOUSE NO.KP X-325,

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.  K.SIJU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/12/2010

 O R D E R
                         V. RAMKUMAR, J.
               -------------------------------
                  Bail Application No.7840 of 2010
               -------------------------------
             Dated this the 6th day of December, 2010.

                              O R D E R

Petitioners who are accused Nos. 1 and 2 in C.P. No.95 of
2010 on the file of Judicial First Class Magistrate-I, Punalur, 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 Magistrate and seek regular bail. Accordingly, if the petitioners
surrender before the Magistrate and file 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 pendency of non-bailable warrants of arrest
against the petitioners and also after considering the explanation
offered by the petitioners for his previous non-appearance.

With the above observation this application is disposed of .
Dated this the 6th day of December, 2010.

V.RAMKUMAR, JUDGE.

rv