High Court Kerala High Court

M.V.Vijay vs A.P.Prinson on 19 March, 2010

Kerala High Court
M.V.Vijay vs A.P.Prinson on 19 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 952 of 2010()


1. M.V.VIJAY, S/O.SHARADHA,
                      ...  Petitioner

                        Vs



1. A.P.PRINSON, S/O.PORINCHU,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.C.PRABIN BENNY

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :19/03/2010

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
           CRL.M.C.No. 952   OF 2010
          ===========================

     Dated this the 19th day of March,2010

                     ORDER

Petitioner is the accused in C.C.226/2004

on the file of Judicial First Class Magistrate

Court, Kunnamkulam, now pending as L.P.2/2006.

A non bailable warrant is pending. This

petition is filed for a direction to the

Magistrate to consider the 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 law. Hence no direction is

warranted.

Crl.M.C.952/2010        2




Petition is disposed.




                           M.SASIDHARAN NAMBIAR
                                   JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006