IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3939 of 2009()
1. CHANDRAN, S/O. DASSAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.G.SUDHEER
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :07/12/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No. 3939 OF 2009
===========================
Dated this the 7th day of December,2009
ORDER
Petitioner is the accused in S.C..896/2004 on
the file of Assistant Sessions Court, Neyyattinkara. A
non bailable warrant is pending. This petition is
filed for a direction to the Assistant Sessions Judge
to consider the application for bail on the date of his
surrender.
2. When an accused surrenders and files an
application for bail, Assistant Sessions Judge is
expected to pass orders in the application without
delay. I find no reason to believe that Assistant
Sessions Judge is unaware of the provisions of law or
the decisions of this Court or the Apex Court or that
Assistant Sessions Judge 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