IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2135 of 2009()
1. ALI, AGED 36 YEARS, S/O.MOIDUNNI,
... Petitioner
Vs
1. STATE OF KERALA, REP.BY
... Respondent
For Petitioner :SRI.RAJIT
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :02/07/2009
O R D E R
M.Sasidharan Nambiar, J.
--------------------------
Crl.M.C.No.2135 of 2009
--------------------------
ORDER
Petitioner is the absconding accused in C.C.No.
499/2003 on the file of the Judicial First Class
Magistrate’s Court, Kunnamkulam, now pending as
L.P.No.107/07. This petition is filed for a
direction to the learned Magistrate to recall the
non bailable warrant and to direct the learned
Magistrate to consider the application for bail on
the date of surrender.
2. When an absconding accused files an
application for bail on surrender, learned
Magistrate is expected to pass orders on the
application without delay. I find no reason to
believe that learned Magistrate is unaware of the
provisions of law or the decisions of this Court or
the Apex Court or that the learned Magistrate will
not act in accordance with law. In such
circumstances, no direction is warranted. To recall
CRMC 2135/09 2
the warrant, petitioner to approach the learned
Magistrate.
Petition is dismissed.
2nd July, 2009 (M.Sasidharan Nambiar, Judge)
tkv