IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 477 of 2010()
1. AJIKUMAR @ AJI, S/O.KRISHNANKUTTY
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.BINOY VASUDEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :15/02/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No. 477 OF 2010
===========================
Dated this the 15th day of February,2010
ORDER
Petitioner is the fourth accused in C.P.61/2009
on the file of Additional Chief Judicial Magistrate
Court, Thiruvananthapuram. This petition is filed 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. Hence no direction is warranted.
Petition is disposed.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006