High Court Kerala High Court

Manoj @ Keeper Manoj vs State Of Kerala on 4 November, 2010

Kerala High Court
Manoj @ Keeper Manoj vs State Of Kerala on 4 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4422 of 2010()


1. MANOJ @ KEEPER MANOJ, AGED 32 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.V.M.KURIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :04/11/2010

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
          CRL.M.C.No. 4422   OF 2010
          ===========================

    Dated this the 4th day of November,2010

                     ORDER

Petitioner is the accused in C.C.725/2005

on the file of Judicial First Class Magistrate

Court, Thiroor. This petition is filed under

section 482 of Code of Criminal Procedure for a

direction to the Magistrate to consider the

application for bail on the date of his

surrender contending that cognizance was taken

for the offence under section 379 of Indian

Penal code and he was granted bail at the

investigation stage and thereafter no summons

was received from the court and the non

bailable warrant was issued.

2. When a non bailable warrant is pending

and the accused surrenders and files an

application for bail, Magistrate is expected to

pass orders in the application without delay.

Crl.M.C.4422/2010 2

I find no reason to believe that if summons was not

served on the petitioner and a non bailable warrant

was issued, learned Magistrate will not withdraw

the non bailable warrant or will not grant bail to

the petitioner. In such circumstances, no

direction is warranted.

Petition is disposed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

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

———————

JUDGMENT

SEPTEMBER,2006