High Court Kerala High Court

Musammil Khan vs State Of Kerala on 16 December, 2009

Kerala High Court
Musammil Khan vs State Of Kerala on 16 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4065 of 2009()


1. MUSAMMIL KHAN, AGED 25 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :16/12/2009

 O R D E R
                    M.SASIDHARAN NAMBIAR, J.
                ----------------------------------------
                      Crl.M.C.No.4065 of 2009
                ----------------------------------------
             Dated this the 16th day of December, 2009


                               ORDER

Petitioner is the accused in C.P.26/2009 on the file of

Judicial First Class Magistrate Court III, Thiruvananthapuram.

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 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 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 of.

M.SASIDHARAN NAMBIAR, JUDGE

cms