IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3002 of 2009()
1. ABDUL RASHEED, AGED 39 YEARS,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. P.V.PRAKASH, S/O.P.V.SAMI,
3. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.R.O.MUHAMED SHEMEEM
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :18/09/2009
O R D E R
M.Sasidharan Nambiar, J.
--------------------------
Crl.M.C.No.3002 of 2009
--------------------------
ORDER
Petitioner is the accused in C.C.No.296/2001, now
pending as L.P.No.70/2008, on the file of Judicial
First Class Magistrate’s Court-IV, Kozhikode. This
petition is filed under Section 482 of Code of Criminal
procedure for a direction to the Magistrate to consider
the application for bail to be moved by the petitioner
on the date of surrender.
2. When an accused surrenders and files and
application for bail, Magistrate is expected to pass
orders on 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 Magistrate will not act in
accordance with law. Hence, no direction is warranted.
Petition is disposed.
18th September, 2009 (M.Sasidharan Nambiar, Judge)
tkv