High Court Kerala High Court

Shelby vs State Of Kerala on 22 December, 2010

Kerala High Court
Shelby vs State Of Kerala on 22 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8617 of 2010()


1. SHELBY,S/O.SHAJI @ SHAJAHAN,KOTTYAR
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.M.SHAJU PURUSHOTHAMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/12/2010

 O R D E R
                              V. RAMKUMAR, J.
                       -------------------------------
                    Bail Application No.8617 of 2010
                 -------------------------------------------
             Dated this the 22nd day of December, 2010

                                   O R D E R

Petitioner, who is the first accused in C.C.No.584/2008 on the file

of the Judicial First Class Magistrate Court, Kodungalloor, seeks

anticipatory bail.

2. Consequent on the non-appearance of the petitioner in C.C.

No.584/2008 on the file of the Judicial First Class Magistrate Court,

Kodungalloor, the case against the petitioner has been transferred to

the Long Pending Case Register as L.P. Case No.77/2008. Admittedly,

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 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.

With the above observation this application is disposed of.

V.RAMKUMAR, JUDGE.

ln