IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4404 of 2010()
1. PAVTHRAN, S/O.BALAKRISHNAN NAMBIAR,
... Petitioner
Vs
1. STATE OF KERALA/S.I. OF POLICE,
... Respondent
For Petitioner :SRI.SHOBY K.FRANCIS
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :03/11/2010
O R D E R
M.SASIDHARAN NAMBIAR, J.
--------------------------------------------------
Crl.M.C. No. 4404 of 2010
-------------------------------------
Dated this the 3rd day of November, 2010.
ORDER
Petitioner is the first accused in C.C.No.253/2005 on the file
of Chief Judicial Magistrate Court, Thrissur. Petition is filed under
Section 482 of Code of Criminal Procedure for a direction to the
Magistrate to dispose the application, to be filed by the
petitioner, on the date of his surrender.
2. When an accused against whom a non bailable warrant
is pending, 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 learned Magistrate is
unaware of the provisions of law or the decisions of this court or
that the Magistrate will not act in accordance with law. Hence no
direction is warranted.
Petition is disposed of.
M.SASIDHARAN NAMBIAR, JUDGE
ln