IN THE HIGH COURT OF KERALA AT ERNAKULAM Bail Appl..No. 1205 of 2011() 1. UNIAIS ... Petitioner Vs 1. STATE OF KERALA ... Respondent For Petitioner :SRI.T.B.SHAJIMON For Respondent : No Appearance The Hon'ble MR. Justice V.RAMKUMAR Dated :11/02/2011 O R D E R V.RAMKUMAR, J. --------------------------------------------------- Bail Application No.1205 of 2011 ----------------------------------------------------- Dated this the 11th day of February, 2011 ORDER
The petitioner, who is accused No.2 in C.P.No.199 of 2010
on the file of the Judicial Magistrate of the First Class, Kasaragod,
seeks anticipatory bail.
2. Consequent on the non-appearance of the petitioner in
C.P.No.199 of 2010 on the file of the Judicial Magistrate of the
First Class, Kasaragod, 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 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.
skj