High Court Kerala High Court

Shaji Abraham vs State Of Kerala on 16 October, 2009

Kerala High Court
Shaji Abraham vs State Of Kerala on 16 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3349 of 2009()



1. SHAJI ABRAHAM
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.M.T.SURESHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :16/10/2009

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

               ------------------------------------------
                CRL.M.C.NO.3349 OF 2009
               ------------------------------------------

                Dated      16th     October 2009


                            O R D E R

Petitioner is the second accused in

C.C.144/2004, now pending as L.P.57/2009 on the file of

Judicial First Class Magistrate, Adoor. This 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 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 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.