IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 989 of 2009()
1. MUHAMMED MUSTAFA, S/O.MOIDEENKUTTY,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.BABU S. NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :13/03/2009
O R D E R
M.N. KRISHNAN, J
-----------------------
CRL.M.C.No. 989 OF 2009
---------------------------------
Dated this the 13th day of March, 2009
O R D E R
This petition is filed with a prayer to direct the Judicial First
Class Magistrate-I, Perinthalmanna to consider the bail
application to be filed by the petitioner in L.P.No. 101/2007, on
the date surrender itself. The petitioner is an accused in a case
which involves Sections 341, 323 r/w Section 34 IPC. The
petitioner did not appear before the court and therefore it has
been sent to the Long Pending Register of Cases. Now the
petitioner wants to surrender and move for bail. When the
petitioner surrenders and moves an application for bail, I direct
the learned Magistrate to consider the bail application as
expeditiously as possible, also taking into consideration that the
offences alleged against him are bailable offences. In order to
enable the Magistrate for an expeditious consideration, the
surrender as well as the filing of the bail application shall be done
in the early hours of the working day.
The Crl.M.C is disposed of accordingly.
M.N. KRISHNAN, JUDGE
vkm