IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3479 of 2008()
1. K.P. SYEDALI, AGED 55 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :16/09/2008
O R D E R
R. BASANT, J.
-------------------------------------------------
Crl.M.C. No. 3479 of 2008
-------------------------------------------------
Dated this the 16th day of September, 2008
ORDER
The short prayer of the petitioner, who faces indictment
in a prosecution for offences punishable, inter alia, under
Sec.468 IPC and against whom a warrant of arrest to procure
his presence has been issued in the case which has already
been transferred to the list of Long Pending Cases, is that the
learned Magistrate may be directed to comply with the
directions in Alice George v. Deputy Superintendent of
Police (2003 (1) KLT 339) and consider his application for bail
on the date of surrender itself.
2. I am not satisfied that any further directions are
necessary to be issued in each case to the magistracy to
comply with the directions in Alice George. Every court must
do the same. If there be non-compliance, the same may be
Crl.M.C. No. 3479 of 2008 -: 2 :-
complained before this Court.
3. With the above observations, this Crl.M.C. is dismissed.
4. Hand over a copy of this order to the learned counsel for
the petitioner.
(R. BASANT, JUDGE)
Nan/