IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7377 of 2006()
1. V.P. ALAVIKUTTY, AGED 30 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.P.SANJAY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/12/2006
O R D E R
V. RAMKUMAR, J.
-------------------------------
Bail Application No. 7377 of 2006
-------------------------------
DATED: December 19, 2006
O R D E R
Petitioner who is the 6th accused in Crime No. 148/97 of Nilambur
Police Station for offences punishable under Secs. 143, 147, 148, 323 and 324
read with sec. 149 I.P.C., seeks anticipatory bail. Admittedly, due to the non-
appearance of the petitioner before the J.F.C.M., Nilambur, the case against the
petitioner has been transferred to the Long Pending Register as L.P. No. 25/05.
Such being the position, I am not inclined to nullify the process issued by a court
of competent jurisdiction by granting anticipatory bail. It is for the petitioner to
seek regular bail after surrendering before the concerned Magistrate’s Court.
Accordingly, if the petitioner surrenders before the magistrate court 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
examining the petitioner’s contention regarding his previous non-appearance.
With the above observation this application is dismissed.
Sd/- V.RAMKUMAR,
JUDGE.
ani.
/true copy/ P.A. to Judge.