High Court Kerala High Court

Jayamon Babu @ Jayan vs State Of Kerala on 8 January, 2010

Kerala High Court
Jayamon Babu @ Jayan vs State Of Kerala on 8 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 59 of 2010()


1. JAYAMON BABU @ JAYAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.M.T.SURESHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :08/01/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ------------------------------------------
             Crl.M.C.NO.59 OF 2010
           ------------------------------------------
           Dated        8th    January 2010


                         O R D E R

Petitioner is the accused in

C.C.248/2008 on the file of Judicial First

Class Magistrate, Changanassery. Petition

is filed under Section 482 of Code of

Criminal Procedure for a direction to the

Magistrate to consider application for bail

on the date of his 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

of this court or the Apex court or that the

Magistrate will not act in accordance with

Crmc 59/10
2

law. In such circumstances, no direction is

warranted.

Petition is disposed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.