IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2392 of 2009()
1. REGI,S/O.GOPI,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.R.SUDHISH
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :23/07/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No.2392 OF 2009
===========================
Dated this the 23rd day of July,2009
ORDER
Petitioner is the accused in C.P.46/2007 on the
file of Judicial First Class Magistrate Court,
Thamarassery. This petition is filed under section 482
of the Code of Criminal Procedure for a direction to
the Magistrate to consider the bail application 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 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 circumstance, petitioner
is not entitled to get an order in anticipation.
Petition is disposed.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006