High Court Kerala High Court

K.P. Syedali vs State Of Kerala on 16 September, 2008

Kerala High Court
K.P. Syedali vs State Of Kerala on 16 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3479 of 2008()


1. K.P. SYEDALI, AGED 55 YEARS,
                      ...  Petitioner

                        Vs



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

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.V.M.KRISHNAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :16/09/2008

 O R D E R
                         R. BASANT, J.
           -------------------------------------------------
                 Crl.M.C. No. 3479 of 2008
           -------------------------------------------------
       Dated this the 16th day of September, 2008

                              ORDER

The short prayer of the petitioner, who faces indictment

in a prosecution for offences punishable, inter alia, under

Sec.468 IPC and against whom a warrant of arrest to procure

his presence has been issued in the case which has already

been transferred to the list of Long Pending Cases, is that the

learned Magistrate may be directed to comply with the

directions in Alice George v. Deputy Superintendent of

Police (2003 (1) KLT 339) and consider his application for bail

on the date of surrender itself.

2. I am not satisfied that any further directions are

necessary to be issued in each case to the magistracy to

comply with the directions in Alice George. Every court must

do the same. If there be non-compliance, the same may be

Crl.M.C. No. 3479 of 2008 -: 2 :-

complained before this Court.

3. With the above observations, this Crl.M.C. is dismissed.

4. Hand over a copy of this order to the learned counsel for

the petitioner.

(R. BASANT, JUDGE)

Nan/