High Court Kerala High Court

V.C.Yousuf vs Sree Gokulam Chit And Finance … on 5 October, 2009

Kerala High Court
V.C.Yousuf vs Sree Gokulam Chit And Finance … on 5 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3171 of 2009()


1. V.C.YOUSUF, S/O.ABDULLA,
                      ...  Petitioner

                        Vs



1. SREE GOKULAM CHIT AND FINANCE CO.(P)
                       ...       Respondent

2. STATE REPRESENTED BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.CIBI THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :05/10/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
            CRL.M.C.No.3171       OF 2009
            ===========================

      Dated this the 5th day of October,2009

                        ORDER

Petitioner is the accused in S.T.1747/2005 now

pending as L.P.16/2009 on the file of Judicial First

Class Magistrate Court, Mattannur. 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, 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
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006