IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1773 of 2009()
1. SURESH KUMAR, AGED 29 YEARS
... Petitioner
2. BIJU, AGED 22 YEARS
3. PRADEESH, AGED 24 YEARS
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.BIMAL K.NATH
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :01/06/2009
O R D E R
M.SASIDHARAN NAMBIAR, J.
==================
Crl.M.C. No. 1773 of 2009
==================
Dated this the 1st day of June, 2009.
O R D E R
Petitioners are accused 1, 2 and 3 in C.P.No.10/2009
on the file of Judicial First Class Magistrate Court-I, Kollam.
Non-bailable warrant was issued due to the non-appearance
of petitioners. This petition is filed under Section 482 of the
Code of Criminal Procedure for a direction to the
Magistrate to enlarge petitioners on bail on the date of their
surrender.
2. Learned Counsel appearing for the petitioners
was heard.
3. When an absconding accused surrenders before
Magistrate and files an application for bail, Magistrate is
expected to pass orders on the application without delay.
Crl.M.C.No.1773/2009
-2-
I do not find any reason to believe that the Magistrate will
not act in accordance with law. Hence I do not find it
necessary to issue the direction as sought for. Petition is
dismissed.
M.SASIDHARAN NAMBIAR
JUDGE
dkr