High Court Kerala High Court

Bijoy William vs State Of Kerala Represented By on 30 October, 2009

Kerala High Court
Bijoy William vs State Of Kerala Represented By on 30 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3490 of 2009()


1. BIJOY WILLIAM, S/O.WILLIAM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :30/10/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
               CRL.M.C.NO.3490 OF 2009
              ------------------------------------------

              Dated       30th     October 2009


                           O R D E R

Petitioner is the third accused in

C.C.237/2004 on the file of Additional Chief Judicial

Magistrate, Ernakulam. This petition is filed under

Section 482 of Code of Criminal Procedure for a

direction to the Magistrate to consider the

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.