IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3432 of 2009()
1. SAJITH K.MANOHAR,
... Petitioner
2. SYAM K.MANOHAR,
3. SHENIL KUMAR,S/O.ANILKUMAR,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.R.GOPAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :26/10/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
CRL.M.C.NO.3432 OF 2009
------------------------------------------
Dated 26th October 2009
O R D E R
Petitioners are accused 1,2 and 5 in
C.C.483/2008 on the file of Judicial First Class
Magistrate-I, Neyyattinkara. This petition is filed
under Section 482 of Code of Criminal Procedure for a
direction to consider their application for bail on
the date of surrender.
2. When accused surrender and file
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 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.