IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1766 of 2009()
1. SURESH KUMAR, AGED 36 YEARS,
... Petitioner
Vs
1. STATE REPRESENTED BY PUBLIC
... Respondent
2. THE STATION HOUSE OFFICER,
For Petitioner :SRI.M.B.PRAJITH
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. 1766 of 2009
==================
Dated this the 1st day of June, 2009.
O R D E R
Petitioner is the accused in C.C.No.316/2006 on the
file of Judicial First Class Magistrate Court,
Wadakkanchery. When non-bailable warrant was issued,
this petition is filed under Section 482 of the Code of
Criminal Procedure for a direction to the Magistrate to
grant him bail on the date of his surrender.
2. Learned Counsel appearing for petitioner was
heard.
3. Learned Counsel submitted that petitioner was
earlier granted bail at the investigation stage under
Annexure AI order and a non-bailable warrant was issued
later only on account of the failure of the petitioner to
appear before the Magistrate and unless a direction is
given, Magistrate will not pass orders in the application for
bail on the date of surrender.
Crl.M.C.No.1766/2009
-2-
4. When an absconding accused against whom an
order of non-bailable warrant is issued surrenders before
the Court and files an application for bail, the Magistrate is
expected to pass orders in the application without any
delay. I find no reason to believe that the Magistrate will
not act in accordance with law. Under such circumstances,
I do not find it necessary to issue the direction as sought
for. Petition is dismissed.
M.SASIDHARAN NAMBIAR
JUDGE
dkr