High Court Kerala High Court

Ravi vs State Of Kerala Represented By The on 14 December, 2009

Kerala High Court
Ravi vs State Of Kerala Represented By The on 14 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4035 of 2009()


1. RAVI, AGED 55 YEARS, S/O.THANKAPPAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.V.DILEEP

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :14/12/2009

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ------------------------------------------
            Crl.M.C.NO.4035 OF 2009
           ------------------------------------------
           Dated 14th          December 2009


                         O R D E R

Petitioner is the accused in

C.C.1118/2009 on the file of Judicial First

Class Magistrate, Karunagappally. Non

bailable warrant is pending against him.

Petition is filed under Section 482 of

Code of Criminal Procedure 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

Crmc 4035/09
2

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.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.