High Court Kerala High Court

Thomas Abraham vs State Of Kerala on 6 October, 2010

Kerala High Court
Thomas Abraham vs State Of Kerala on 6 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5695 of 2010()


1. THOMAS ABRAHAM, S/O.ABRAHAM, AGED
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/10/2010

 O R D E R
                        V. RAMKUMAR, J.
                      * * * * * * * * * * * * *
             Bail Application No.5695 of 2010
               * * * * * * * * * * * * * * * * * * * *
              Dated : 6th day of October, 2010

                               ORDER

Petitioner, who is the sole accused in S.T.C No.9581/2010 on

the file of the J.F.C.M-III (Mobile Court), Kannur, for an offence

punishable under Section 66(1) read with 192 and 177 of the

Motor Vehicles Act, seeks anticipatory bail. Consequent on the

non-appearance of the petitioner before the J.F.C.M-III (Mobile

Court), Kannur, 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-III (Mobile Court), Kannur and seek regular bail.

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

(Mobile Court), Kannur 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