High Court Kerala High Court

Ali Akbar @ Akbar vs State Of Kerala on 8 October, 2009

Kerala High Court
Ali Akbar @ Akbar vs State Of Kerala on 8 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3242 of 2009()


1. ALI AKBAR @ AKBAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.R.GOPAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :08/10/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
            CRL.M.C.No. 3242      OF 2009
            ===========================

      Dated this the 8th day of October,2009

                        ORDER

Petitioner is the accused in S.C.535/2001 now

pending as L.P.3/2007 on the file of Assistant Sessions

Court, Neyyattinkara. This petition is filed under

section 482 of Code of Criminal Procedure for a

direction to the Assistant Sessions Judge to withdraw

the non-bailable warrant and to consider the

application for bail on the date of his surrender.

2. For withdrawing the non bailable arrest

warrant, petitioner has to file an application before

the concerned Assistant Sessions Judge. When an

accused surrenders and files an application for bail,

Sessions Judge is expected to pass orders in the

application without delay. I find no reason to believe

that the Sessions Judge is unaware of the provisions of

law or the decisions of this court or the Apex Court or

that the Sessions Judge will not act in accordance

with law. Hence no direction is warranted.

Petition is disposed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

2

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006