IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3645 of 2009()
1. JEO, S/O. GEORGE, AGED 43 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY PUBLIC
... Respondent
2. SUB INSPECTOR OF POLICE, IRINJALAKUDA.
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :12/11/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No.3645 OF 2009
===========================
Dated this the 12th day of November,2009
ORDER
Petitioner is the accused in C.C.9/2006 now
pending as L.P.3/2009 on the file of Judicial First
Class Magistrate Court, Irinjalakuda. This petition is
filed for a direction to the Magistrate to consider the
application for bail on the date of his surrender
contending that a non bailable warrant is pending.
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 law. Hence no direction is warranted.
Petition is disposed.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006