High Court Kerala High Court

Muhammed Mustafa vs The State Of Kerala on 13 March, 2009

Kerala High Court
Muhammed Mustafa vs The State Of Kerala on 13 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 989 of 2009()


1. MUHAMMED MUSTAFA, S/O.MOIDEENKUTTY,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :13/03/2009

 O R D E R
                         M.N. KRISHNAN, J
                       -----------------------
                   CRL.M.C.No. 989 OF 2009
                  ---------------------------------
              Dated this the 13th day of March, 2009

                             O R D E R

This petition is filed with a prayer to direct the Judicial First

Class Magistrate-I, Perinthalmanna to consider the bail

application to be filed by the petitioner in L.P.No. 101/2007, on

the date surrender itself. The petitioner is an accused in a case

which involves Sections 341, 323 r/w Section 34 IPC. The

petitioner did not appear before the court and therefore it has

been sent to the Long Pending Register of Cases. Now the

petitioner wants to surrender and move for bail. When the

petitioner surrenders and moves an application for bail, I direct

the learned Magistrate to consider the bail application as

expeditiously as possible, also taking into consideration that the

offences alleged against him are bailable offences. In order to

enable the Magistrate for an expeditious consideration, the

surrender as well as the filing of the bail application shall be done

in the early hours of the working day.

The Crl.M.C is disposed of accordingly.

M.N. KRISHNAN, JUDGE

vkm