High Court Kerala High Court

Sinosh vs State Of Kerala on 21 October, 2010

Kerala High Court
Sinosh vs State Of Kerala on 21 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6812 of 2010()


1. SINOSH, S/O.L.M.MEHABOOB,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.DILEEP P.PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :21/10/2010

 O R D E R
                           V. RAMKUMAR, J.
                -------------------------------
                 Bail Application No. 6812 of 2010
                -------------------------------
                       DATED: 21-10-2010

                               O R D E R

Petitioner who is the accused in Crime No. 828 of 2003 of
Kollam East Police Station for offences punishable under Sections
143, 147, 148, 341, 323, 324 and 308 read with Section 149 I.P.C.
seeks anticipatory bail.

2. Consequent on the non-appearance of the petitioner in
the above case, the case against the petitioner was transferred to
the Long Pending Case Register as L.P. No. 101/2010. 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 J.F.C.M. II, Kollam 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.

ani