IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3815 of 2010()
1. RAMACHANDRAN, S/O.RAMAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.SHABU SREEDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :16/09/2010
O R D E R
M.Sasidharan Nambiar, J.
--------------------------
Crl.M.C.No.3815 of 2010
--------------------------
ORDER
Petitioner, the accused in L.P.No.6/1982 on the
file of Judicial First Class Magistrate’s Court-I,
Kottarakkara, filed this petition under Section 482 of
Code of Criminal Procedure for a direction to the
Magistrate to recall the non bailable warrant issued
and to pass orders on the application for bail to be
moved by the petitioner on the date of 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 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 will not act in accordance with law. Hence,
no direction is warranted.
Petition is disposed.
16th September, 2010 (M.Sasidharan Nambiar, Judge)
tkv