IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 880 of 2010()
1. ANANDAN, AGED 29 YEARS, S/O. KUNJUNNI,
... Petitioner
2. BIJEESH, AGED 26 YEARS, S/O. VASU,
3. MANOJ, AGED 25 YEARS, S/O. KRISHNAN,
4. VINEESH, AGED 21 YEARS,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.M.ANIL KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :15/03/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No. 880 OF 2010
===========================
Dated this the 15th day of March,2010
ORDER
Petitioners are the accused 6 to 9 in
C.P.170/2009 on the file of Judicial First
Class Magistrate’s Court, Wadakkancherry. Non
bailable warrants are pending. This petition
is filed for a direction to the Magistrate to
consider the application for bail on the date
of surrender.
2. When the accused against whom non
bailable warrants are pending surrenders and
file applications for bail, Magistrate is
expected to pass orders in the applications
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
Crl.M.C.880/2010 2
warranted.
Petition is disposed.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006