IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 75 of 2010()
1. P.K.AMMAD, S/O.MOIDU HAJI,
... Petitioner
Vs
1. THAZHEKKUNIYIL SALEENA,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.V.V.ASOKAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :11/01/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
Crl.M.C.NO.75 OF 2010
------------------------------------------
Dated 11th January 2010
O R D E R
Petitioner is the accused in
C.C.165/2008 on the file of Judicial First
Class Magistrate, Nadapuram. 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 the 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
Crmc 75/10
2
law. In such circumstances, no direction is
warranted.
Petition is disposed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.