IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 994 of 2010()
1. M.M.SHAJI, AGED 27 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.P.DEEPAK
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :23/03/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
CRL.M.C.NO.994 OF 2010
------------------------------------------
Dated 23rd March 2010
O R D E R
Petitioner is the accused in
C.C.57/2006 now pending as L.P.1/2008 on
the file of Judicial First Class
Magistrate-I, Mananthavady. Though he was
enlarged on bail he was subsequently
absconded. Non bailable warrant is
pending. Petition is filed under Section
482 of Code of Criminal Procedure for a
direction to the Magistrate to consider his
application for bail on the date of
surrender.
2. When accused against whom non
bailable warrant is pending surrenders and
files an application for bail, Magistrate
is expected to pass orders in the
Crmc 994/10
2
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, no direction is warranted.
Petition is disposed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.