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. 8609 of 2010()


1. SHELBY, S/O. SHAJI @ SHAJAHAN,
                      ...  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. 8609 of 2010
             --------------------------------------------------
          Dated this the 22nd day of December, 2010

                                 ORDER

Petitioner, who is the 1st accused in C.P.No.79/2006 on the

file of the Additional Assistant Sessions Court, Irinjalakuda, seeks

anticipatory bail.

2. 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 Court below and seek regular bail. Accordingly, if the

petitioner surrenders 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 petitioner.

This Bail Application is, accordingly, disposed of.

V. RAMKUMAR, JUDGE
ln