High Court Kerala High Court

Musthafa Kamal vs State Of Kerala on 27 August, 2009

Kerala High Court
Musthafa Kamal vs State Of Kerala on 27 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2843 of 2009()



1. MUSTHAFA KAMAL
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.K.SHIBILI NAHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :27/08/2009

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
              Crl.M.C.No.2843 of 2009
            --------------------------

                       ORDER

Petitioner is the absconding accused in L.P.No.

48/2009 on the file of Judicial First Class

Magistrate’s Court-II, Perinthalmanna. According to

the petitioner, he absconded at the stage when the

case was posted for questioning under Section 313

of Code of Criminal Procedure. This petition is

filed under Section 482 of Code of Criminal

Procedure for consideration of the application for

bail to be moved by the petitioner on the date of

surrender, contending that the other accused were

already acquitted after trial.

2. When an accused surrenders and files an

application for bail, Magistrate is expected to

pass orders on 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 Magistrate

CRMC 2843/09 2

will not act in accordance with law. Hence, no

direction is warranted.

3. Learned counsel appearing for the petitioner

also sought a direction to the Magistrate to

dispose the case within a time frame. If the

prosecution evidence was recorded and petitioner

absconded at the stage when the case was posted for

questioning under Section 313 of Code of Criminal

Procedure, I find no reason why the Magistrate

shall not dispose the case within thirty days from

the date of appearance of the petitioner.

Petition is disposed.

27th August, 2009 (M.Sasidharan Nambiar, Judge)
tkv