High Court Kerala High Court

A.Majeed vs State Of Kerala on 4 March, 2009

Kerala High Court
A.Majeed vs State Of Kerala on 4 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 874 of 2009()


1. A.MAJEED, AGED 50, S/O.AMBU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SMT.R.PADMAKUMARI

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :04/03/2009

 O R D E R
                           M.N. KRISHNAN, J
                          -----------------------
                    CRL.M.C.No. 874 OF 2009
                    ---------------------------------
                Dated this the 4th day of Marach, 2009

                                O R D E R

This petition is filed with a prayer to direct the Sessions Judge,

North Paravur to consider the bail application of the petitioner and

release him on bail on the very same day. The petitioner is accused

of the offence punishable under Section 498 A and 306 of the IPC.

The case has been committed to the Sessions court, North Paravur

and it is pending there as S.C. 162/2002. Later most probably on

account of the absence of the accused, it has been transferred to

the Long Pending Register as L.P. 28/2006 of the said court.

2. Now it is submitted that on account of his job, he was not

able to present before the court and there was no deliberate or

willful absence on his part. Whatever it may be, I direct the learned

Sessions Judge, North Paravur to consider the bail application in

case the petitioner surrenders and moves an application for bail as

expeditiously as possible. In order to enable the learned Sessions

Judge to dispose of the matter, the surrender as well as filing of the

bail application shall be done in the early hours of the working day.

The Crl.M.C is disposed of accordingly.

M.N. KRISHNAN,JUDGE
vkm