IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3495 of 2007()
1. SUNNY, AGED 42 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/06/2007
O R D E R
V. RAMKUMAR, J.
-------------------------------
Bail Application No. 3495 of 2007
-------------------------------
DATED: 6-6-2007
O R D E R
Petitioner who is the 12th accused in Crime No.210/2002 of
Erumapetty Police Station for offences punishable under Sections 143,
147, 148, 436 read with Section 34 IPC, seeks anticipatory bail.
2. Consequent on the non-appearance of the petitioner in
S.C. No.133/2005 on the file of the Additional Sessions Judge, Fast
Track II, Thrissur 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 Magistrate
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 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.
css/
css/-