IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 952 of 2010()
1. M.V.VIJAY, S/O.SHARADHA,
... Petitioner
Vs
1. A.P.PRINSON, S/O.PORINCHU,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.C.PRABIN BENNY
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :19/03/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No. 952 OF 2010
===========================
Dated this the 19th day of March,2010
ORDER
Petitioner is the accused in C.C.226/2004
on the file of Judicial First Class Magistrate
Court, Kunnamkulam, now pending as L.P.2/2006.
A non bailable warrant is pending. 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.
Crl.M.C.952/2010 2
Petition is disposed.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006