IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 912 of 2010()
1. UDAYAN, S/O. PAPPU, CHAVARUKONAM
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. EXCISE INSPECTOR, EXCISE RANGE OFFICE,
For Petitioner :SRI.PAULY MATHEW MURICKEN
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :16/03/2010
O R D E R
M.Sasidharan Nambiar, J.
--------------------------
Crl.M.C.No.912 of 2010
--------------------------
ORDER
Petitioner is the accused in C.P.No.119/2009 on
the file of Judicial First Class Magistrate’s Court-I,
Punalur. This petition is filed for a direction to the
Magistrate to consider the application for bail to be
moved by the petitioner on the date of surrender.
2. When an accused surrenders and files an
application for bail, Magistrate is expected to pass
orders on the application 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.
16th March, 2010 (M.Sasidharan Nambiar, Judge)
tkv