High Court Kerala High Court

Shibi vs State Of Kerala on 20 January, 2011

Kerala High Court
Shibi vs State Of Kerala on 20 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 510 of 2011()


1. SHIBI, AGED 28 YEARS,
                      ...  Petitioner
2. SHAMEER, AGED 25 YEARS,

                        Vs



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

                For Petitioner  :SRI.  K.SIJU

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/01/2011

 O R D E R
                              V. RAMKUMAR, J.
                   -------------------------------
                      Bail Application No.510 of 2011
                   -------------------------------
                             DATED: 20.01.2011

                                   O R D E R

Petitioner, who are accused Nos.2 and 4 in C.C.No.1617/2010

on the file of the J.F.C.M-II, Kottarakkara, 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 their previous non-appearance.

With the above observation this application is disposed of .

Dated this the 20th day of January, 2011.

V.RAMKUMAR, JUDGE.

sj