IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1685 of 2009()
1. SUSEELA, AGED 30 YEARS, D/O.SARASAMMA,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE, KOODAL.
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.V.SETHUNATH
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :26/05/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No.1685 OF 2009
===========================
Dated this the 26th day of May,2009
ORDER
Petitioner is the accused in C.P.3/2009
pending before the Judicial First Class
Magistrate Court-I, Pathanamthitta. This
petition is filed for a direction to the
Magistrate to grant bail on the date of his
surrender.
2. Learned counsel appearing for the
petitioner was heard.
3. The allegation against the petitioner
was that he committed the offence under section
55(g) of the Kerala Abkari Act. The question
whether petitioner is to be granted bail or not
is to be decided by the concerned Magistrate.
When an absconding accused surrenders and files
an application for bail, the Magistrate is
expected to pass orders in the bail application
Crl.M.C.1685/2009 2
without delay. In such circumstance, I find it not
necessary to issue a direction as sought for.
Crl.M.C is dismissed.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006