IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5443 of 2010()
1. VIKAS VISWAM, AGED 19 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTE DBY THE
... Respondent
For Petitioner :SMT.A.SREEKALA
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :14/09/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Bail Application No.5443 of 2010
* * * * * * * * * * * * * * * * * *
Dated: 14.09.2010
ORDER
Petitioner, who is 3rd accused in Crime No.491/2010 of
Vaikom Police Station, for offences punishable under Sections
427,452 and 294(b) read with 34 IPC, which is now pending before
the J.F.C.M, Vaikom, as C.C.615/2010, seeks anticipatory bail.
Consequent on the non-appearance of the petitioner before the
J.F.C.M, Vaikom, 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 learned
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 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)
sj