High Court Kerala High Court

Muhammed Iqbal vs State on 29 September, 2009

Kerala High Court
Muhammed Iqbal vs State on 29 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3129 of 2009()


1. MUHAMMED IQBAL,
                      ...  Petitioner

                        Vs



1. STATE , REP.BY PUBLIC PROSECUTOR,
                       ...       Respondent

                For Petitioner  :SRI.K.P.HARISH

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :29/09/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
            CRL.M.C.No. 3129      OF 2009
            ===========================

    Dated this the 29th day of September,2009

                        ORDER

Petitioner is the absconding accused in

L.P.59/2009 on the file of the Judicial First Class

Magistrate Court, Kasaragod. This petition is filed

for a direction to the Magistrate to consider his

application for bail on the date of surrender.

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 to believe that the Magistrate is unaware of the

provisions of law or the decisions of this Court or the

Apex Court or that Magistrate will not act in

accordance with law. Hence no direction is warranted.

Petition is disposed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006