IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4035 of 2009()
1. RAVI, AGED 55 YEARS, S/O.THANKAPPAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.P.V.DILEEP
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :14/12/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
Crl.M.C.NO.4035 OF 2009
------------------------------------------
Dated 14th December 2009
O R D E R
Petitioner is the accused in
C.C.1118/2009 on the file of Judicial First
Class Magistrate, Karunagappally. Non
bailable warrant is pending against him.
Petition is filed under Section 482 of
Code of Criminal Procedure for a direction
to the Magistrate to consider his
application for bail on the date of
surrender.
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
to believe that the Magistrate is unaware
of the provisions of law or the decisions
Crmc 4035/09
2
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.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.