IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4161 of 2010()
1. RAMESH V.K.,KUPPATHIL HOUSE,
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY
... Respondent
For Petitioner :SRI.JACOB SEBASTIAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :12/10/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
---------------------------------------------
CRL.M.C.NO.4161 OF 2010
---------------------------------------------
Dated 12th October, 2010
O R D E R
Petitioner is the accused in
C.C.29/2010, who was originally accused in
C.C.98/2003 on the file of Judicial First
Class Magistrate’s Court, Wadakkancherry.
As he absconded, case against him was split
up and refiled and non bailable warrant
is pending. Petition is filed under Section
482 of Code of Criminal Procedure for a
direction to the Magistrate to consider the
application for bail on the date of his
surrender itself.
2. When an accused surrenders and
files an application for bail, Magistrate
is expected to pass orders in the
application without delay. I find no reason
Crmc 4161/10
2
to believe that the Magistrate is unaware of
the provisions of law or the decisions of this
court or the Apex court or that the Magistrate
will not act in accordance with law. In such
circumstances, no direction is warranted.
Petition is disposed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.