IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1884 of 2009()
1. PRASAD MATHEW, AGED 27 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :09/06/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
CRL.M.C.NO.1884 OF 2009
------------------------------------------
Dated 9th June 2009
O R D E R
Petitioner is first accused in C.C.46/2007 on
the file of Chief Judicial Magistrate, Thodupuzha.
Offences alleged are under Sections 51, 52(A), 63 and 68
(A) of Copy Rights Act. This petition is filed for a
direction to the Magistrate to dispose the application
for bail when the petitioner moves the same on the date
of his surrender.
2. When an accused surrenders and files an
application before the Magistrate, Magistrate is expected
to pass orders in the application without delay. I find
no reason to believe that learned Magistrate is not aware
of the various decisions of this court as well as the
Apex Court on the point or that Magistrate will not act
in accordance with law. Hence no direction is warranted.
Petition is therefore dismissed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.