IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3349 of 2009()
1. SHAJI ABRAHAM
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.M.T.SURESHKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :16/10/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
CRL.M.C.NO.3349 OF 2009
------------------------------------------
Dated 16th October 2009
O R D E R
Petitioner is the second accused in
C.C.144/2004, now pending as L.P.57/2009 on the file of
Judicial First Class Magistrate, Adoor. This 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 his 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 the Magistrate will not act in
accordance with law. In such circumstances, no direction
is warranted.
Petition is disposed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.