High Court Kerala High Court

Sunilkumar @ Podiyan vs State Of Kerala on 8 October, 2010

Kerala High Court
Sunilkumar @ Podiyan vs State Of Kerala on 8 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6412 of 2010()


1. SUNILKUMAR @ PODIYAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.SHAJIN S.HAMEED

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :08/10/2010

 O R D E R
                        V. RAMKUMAR, J.
                  * * * * * * * * * * * * * * * * * *
              Bail Application No. 6412 of 2010
                 * * * * * * * * * * * * * * * * * *
           Dated this the 8th day of October, 2010

                              ORDER

Petitioner, who is the 4th accused in Crime No.43/2002 of

Kazhakuttom Police Station for offences punishable under

Sections 143, 147, 148 and 307 I.P.C read with Section 3 and 5

of the Explosive Substances Act, 1908 and Section 27 of the Arms

Act, seeks anticipatory bail. Consequent on the non-appearance

of the petitioner before the J.F.C.M Court-III, Thiruvananthapuram

in C.P.No.30/2010, non-bailable warrant of arrest are pending

against the petitioner.

2. 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

Court-III, Thiruvananthapuram and seek regular bail. Accordingly,

if the petitioner surrenders before the J.F.C.M Court-III,

Thiruvananthapuram 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)

dmb