IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1019 of 2010()
1. ANIL KUMAR @ THAMPI, S/O.CHELLAPPAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.B.MOHANLAL
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.1019 OF 2010
------------------------------------------
Dated 24th March 2010
O R D E R
Petitioner is third accused in
C.C.674/2006 now pending as L.P.50/2009 on
the file of Judicial First Class
Magistrate, Sasthamkottah. Non bailable
warrant is pending. Petition is filed under
Section 482 of Code of Criminal Procedure
for a direction to the Magistrate to
consider his application for bail on the
date of surrender.
2. 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 unaware
of the provisions of law or the decisions
Crmc 1019/10
2
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.