High Court Kerala High Court

Ramesh V.K. vs State Of Kerala on 12 October, 2010

Kerala High Court
Ramesh V.K. vs State Of Kerala on 12 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4161 of 2010()


1. RAMESH V.K.,KUPPATHIL HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :12/10/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ---------------------------------------------
             CRL.M.C.NO.4161 OF 2010
           ---------------------------------------------
           Dated         12th October, 2010


                          O R D E R

Petitioner is the accused in

C.C.29/2010, who was originally accused in

C.C.98/2003 on the file of Judicial First

Class Magistrate’s Court, Wadakkancherry.

As he absconded, case against him was split

up and refiled and non bailable warrant

is pending. Petition is filed under Section

482 of Code of Criminal Procedure for a

direction to the Magistrate to consider the

application for bail on the date of his

surrender itself.

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

Crmc 4161/10
2

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 law. In such

circumstances, no direction is warranted.

Petition is disposed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.