Kerala High Court
Sajeevan vs State Of Kerala Represented By … on 20 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 736 of 2009()
1. SAJEEVAN, S/O.BALAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI.SYAM J SAM
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :20/02/2009
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
CRL.M.C. NO. 736 OF 2009
= = = = = = = = = = = = = = =
Dated this the 20th day of February, 2009.
O R D E R
This petition is filed to pass an order directing the
Judicial First Class Magistrate-I, Punalur to consider the bail
application on the date of surrender itself. The petitioner is
first accused in L.P.No.184/06 in CC No.1590/08 of a crime
registered in 2002. Now he wants to surrender and be
released on bail on the day itself. I direct the learned
Magistrate to consider his bail application in case of
surrender as expeditiously as possible which means that it
need not be delayed.
The CRL.M.C. is disposed of accordingly.
M.N. KRISHNAN, JUDGE.
ul/-