High Court Kerala High Court

Kabeer vs State Of Kerala on 7 September, 2010

Kerala High Court
Kabeer vs State Of Kerala on 7 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3686 of 2010()


1. KABEER,S/O.KOYAKKUTTY,VALIYAKATH
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :07/09/2010

 O R D E R
              M.Sasidharan Nambiar, J.
             --------------------------
               Crl.M.C.No.3686 of 2010
             --------------------------

                        ORDER

Petitioner, the accused in S.C.No.226/20008 on

the file of Principal Assistant Sessions Court,

Thrissur, filed this petition for a direction to

the Assistant Sessions Judge to enlarge the

petitioner on bail on the date of surrender.

2. When an accused surrenders and files an

application for bail, Assistant Sessions Judge is

expected to pass orders on the application without

delay. I find no reason to believe that Assistant

Sessions Judge is unaware of the provisions of law

or the decisions of this Court or the Apex Court or

that Assistant Sessions Judge will not act in

accordance with law. Hence, no direction is

warranted.

Petition is disposed.

7th September, 2010 (M.Sasidharan Nambiar, Judge)
tkv