High Court Kerala High Court

Sali vs Circle Inspector Of Police on 9 September, 2010

Kerala High Court
Sali vs Circle Inspector Of Police on 9 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3731 of 2010()


1. SALI, AGED 40 YEARS
                      ...  Petitioner

                        Vs



1. CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.M.J.SANTHOSH

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :09/09/2010

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

           ---------------------------------------------
             CRL.M.C.NO.3731 OF 2010
           ---------------------------------------------
           Dated 9th September, 2010


                          O R D E R

Petitioner is the first accused in

S.C.47/2005 on the file of Additional

Sessions Court-I, Ernakulam. Petition is

filed under Section 482 of Code of Criminal

Procedure for a direction to the Sessions

Judge to release him on bail on the date of

surrender.

2. When an absconding accused

surrenders and files an application for

bail, it is for the Sessions Judge to

consider the application and decide whether

he is to be released on bail or not,

expeditiously. I find no reason to believe

that the Sessions Judge is unaware of the

provisions of law or the decisions of this

Crmc 3731/10
2

court or the Apex court or that the Sessions

Judge will not act in accordance with law.

Hence no direction is warranted.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.