IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3129 of 2009()
1. MUHAMMED IQBAL,
... Petitioner
Vs
1. STATE , REP.BY PUBLIC PROSECUTOR,
... Respondent
For Petitioner :SRI.K.P.HARISH
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :29/09/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No. 3129 OF 2009
===========================
Dated this the 29th day of September,2009
ORDER
Petitioner is the absconding accused in
L.P.59/2009 on the file of the Judicial First Class
Magistrate Court, Kasaragod. This petition is filed
for a direction to the Magistrate to consider his
application for bail on the date of 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 Magistrate will not act in
accordance with law. Hence no direction is warranted.
Petition is disposed.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006