High Court Kerala High Court

Sunil Kumar vs State Of Kerala Represented By The on 1 January, 2007

Kerala High Court
Sunil Kumar vs State Of Kerala Represented By The on 1 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7556 of 2006()


1. SUNIL KUMAR, S/O.NATESAN,
                      ...  Petitioner

                        Vs



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

2. THE STATION HOUSE OFFICER,

                For Petitioner  :SRI.K.RAMAKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/01/2007

 O R D E R
                                 V. RAMKUMAR, J.

                           - - - - - - - - - - - - - - - - -

                  BAIL APPLICATION NO. 7556 OF 2006

                - - - - - - - - - ----------------------- - - - - - -

              DATED THIS THE 1st   DAY OF JANUARY, 2007


                                      O R D E R

Petitioner who is the second accused in Crime No.886/97 of

Kayamkulam Police Station for offences punishable under sections 55

(a) and 55(g) of the Abkari Act for allegedly having been found in joint

possession of 10 litres of spirit on 26.11.1997, seeks anticipatory bail.

2. Admittedly, the case against the petitioner is pending

before the J.F.C.M., Kayamkulam which is the committal court as

L.P.No.44/2000 and non-bailable warrants of arrest are pending

against the petitioner. If so 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

committal court and seek regular bail. Accordingly, if the petitioner

surrenders before the Magistrate concerned and files an application for

regular bail, the same shall be considered and disposed of, preferably

on the same date on which it is filed, after considering the contention

of the petitioner that the co-accused in the case have already been

acquitted.

With this direction, this petition is dismissed.

V.RAMKUMAR, JUDGE

dsn