IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3686 of 2010()
1. KABEER,S/O.KOYAKKUTTY,VALIYAKATH
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY
... Respondent
For Petitioner :SRI.C.A.CHACKO
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :07/09/2010
O R D E R
M.Sasidharan Nambiar, J.
--------------------------
Crl.M.C.No.3686 of 2010
--------------------------
ORDER
Petitioner, the accused in S.C.No.226/20008 on
the file of Principal Assistant Sessions Court,
Thrissur, filed this petition for a direction to
the Assistant Sessions Judge to enlarge the
petitioner on bail on the date of surrender.
2. When an accused surrenders and files an
application for bail, Assistant Sessions Judge is
expected to pass orders on 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.
7th September, 2010 (M.Sasidharan Nambiar, Judge)
tkv