IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4065 of 2009()
1. MUSAMMIL KHAN, AGED 25 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :16/12/2009
O R D E R
M.SASIDHARAN NAMBIAR, J.
----------------------------------------
Crl.M.C.No.4065 of 2009
----------------------------------------
Dated this the 16th day of December, 2009
ORDER
Petitioner is the accused in C.P.26/2009 on the file of
Judicial First Class Magistrate Court III, Thiruvananthapuram.
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 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 of.
M.SASIDHARAN NAMBIAR, JUDGE
cms