High Court Kerala High Court

Regi vs The Sub Inspector Of Police on 23 July, 2009

Kerala High Court
Regi vs The Sub Inspector Of Police on 23 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2392 of 2009()


1. REGI,S/O.GOPI,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.R.SUDHISH

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :23/07/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
            CRL.M.C.No.2392       OF 2009
            ===========================

      Dated this the 23rd day of July,2009

                        ORDER

Petitioner is the accused in C.P.46/2007 on the

file of Judicial First Class Magistrate Court,

Thamarassery. This petition is filed under section 482

of the Code of Criminal Procedure for a direction to

the Magistrate to consider the bail application on the

date of his 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 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 circumstance, petitioner

is not entitled to get an order in anticipation.

Petition is disposed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006