IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 93 of 2010()
1. PRASHOB,
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.R.SUNIL KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :12/01/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No.93,94 &102
OF 2010
===========================
Dated this the 12th day of January,2010
ORDER
Petitioner is the accused in C.P.180/2002 on
on the file of Judicial First Class Magistrate Court,
Chengannur now pending as L.P.105/2008, accused in
C.P.90/2004 on the file of Judicial First Class
Magistrate Court, Chengannur now pending as
L.P.325/2008 and accused in C.P.101/2001 on the file of
Judicial First Class Magistrate Court, Chengannur now
pending as L.P.101/2008. A non bailable warrant is
pending in all the three cases. These petitions are
filed for a direction to the Magistrate to consider the
application for bail on the date of his surrender.
2. When an accused surrenders and files an
application for bail, it is for the Magistrate to
consider all aspects and decide whether the accused is
to be released on bail or not 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 will not act in
Crl.M.C.93,94 & 102 of 2010 2
accordance with law. Hence no direction is warranted.
Petitions are disposed.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006