High Court Kerala High Court

Abdullakutty vs State Of Kerala Represented By The on 24 March, 2010

Kerala High Court
Abdullakutty vs State Of Kerala Represented By The on 24 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1016 of 2010()


1. ABDULLAKUTTY, OORAMPULLY HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.K.B.ARUNKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :24/03/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ------------------------------------------
            CRL.M.C.NO.1016 OF 2010
           ------------------------------------------
            Dated        24th    March 2010


                         O R D E R

Petitioner is the accused in

L.P.3/2006 on the file of Judicial First

Class Magistrate, Ponnani. Petition is

filed under Section 482 of Code of Criminal

Procedure to consider application for bail

on the date of surrender as non bailable

warrant is pending.

2. If the offence is under Section

323 of Indian Penal Code as claimed, I find

no reason to believe that Magistrate will

not release the petitioner. 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

Crmc 1016/10
2

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. In such circumstances, no direction

is warranted.

Petition is disposed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.