IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 100 of 2010()
1. SURESH KUMAR, S/O.MURUKESAN
... Petitioner
Vs
1. STATE OF KERALA , REPRESENTED BY THE
... Respondent
2. SUB INSPECTOR OF POLICE
For Petitioner :SRI.G.SUDHEER
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :12/01/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No. 100 OF 2010
===========================
Dated this the 12th day of January,2010
ORDER
Petitioner is the first accused in Crime
No.891/2009 pending on the file of Judicial First
Class Magistrate Court-I,Neyyattinkara. This petition
is filed for a direction to the Magistrate to consider
the application for bail on the date of his surrender.
2. When an accused surrenders and files an
application for bail, it is for the Magistrate to
consider all aspects and decide whether he is to be
released on bail or not 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 Magistrate will not act in
accordance with law. Hence no direction is warranted.
Petition is disposed.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
2
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006