IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1285 of 2007()
1. VALSAN, S/O. VELAYUDHAN, AGED 44,
... Petitioner
2. THOMAS, S/O. OUSEPH, AGED 38,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.JAIJI ITTEN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :02/03/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO. 1285 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 2nd DAY OF MARCH, 2007
O R D E R
Petitioners who are accused Nos.2 and 4 in Crime No.342/99 of
Kalady Police Station for offences punishable under sections 55(b) and
55(g) of the Abkari Act read with section 25(1)B(a) of the Arms Act,
1959, seeks anticipatory bail.
2. Consequent on the non-appearance of the petitioners in
C.P.No.1/07 on the file of J.F.C.M., Perumbavoor, non-bailable
warrants of arrest are pending against them.
3. Anticipatory bail cannot be granted to nullify the process
issued by a court of competent jurisdiction. There is no reason why
the petitioners should not surrender before the committal court and
seek regular bail. Accordingly, if the petitioners surrender before the
Magistrate and file 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, after considering the explanation
offered by the petitioners for their previous non-appearance.
This application is disposed of as above.
V.RAMKUMAR, JUDGE
dsn