IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3731 of 2010()
1. SALI, AGED 40 YEARS
... Petitioner
Vs
1. CIRCLE INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.M.J.SANTHOSH
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :09/09/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
---------------------------------------------
CRL.M.C.NO.3731 OF 2010
---------------------------------------------
Dated 9th September, 2010
O R D E R
Petitioner is the first accused in
S.C.47/2005 on the file of Additional
Sessions Court-I, Ernakulam. Petition is
filed under Section 482 of Code of Criminal
Procedure for a direction to the Sessions
Judge to release him on bail on the date of
surrender.
2. When an absconding accused
surrenders and files an application for
bail, it is for the Sessions Judge to
consider the application and decide whether
he is to be released on bail or not,
expeditiously. I find no reason to believe
that the Sessions Judge is unaware of the
provisions of law or the decisions of this
Crmc 3731/10
2
court or the Apex court or that the Sessions
Judge will not act in accordance with law.
Hence no direction is warranted.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.