IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3895 of 2010()
1. CHARLES D'CRUZ
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.B.MOHANLAL
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :22/09/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
---------------------------------------------
CRL.M.C.NO.3895 OF 2010
---------------------------------------------
Dated 22nd September, 2010
O R D E R
Petitioner, the accused in
S.T.407/2009 on the file of Judicial First
Class Magistrate’s Court-IV, Kollam filed
this petition under Section 482 of Code of
Criminal Procedure for a direction to the
Magistrate to release him on bail.
2. When an accused surrenders and
files an application for bail, it is for
the Magistrate to pass appropriate order in
the application without delay. I find no
reason to believe that the Magistrate is
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,
Crmc 3895/10
2
no direction is warranted.
Petition is disposed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.