Kerala High Court
V.F.Soundara Rajan vs Shameer Hussain on 11 November, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4488 of 2010()
1. V.F.SOUNDARA RAJAN, TC B/1147(7),
... Petitioner
Vs
1. SHAMEER HUSSAIN, ZAINA BUILDING,
... Respondent
2. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.P.SIVARAJ
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :11/11/2010
O R D E R
M.SASIDHARAN NAMBIAR, J.
--------------------------------------------------------
Crl.M.C No.4488 OF 2010
---------------------------------------------------------
Dated this the 11th day of November, 2010.
O R D E R
Petitioner is the accused in C.C.No.83 of 2007 on the file of
Judicial First Class Magistrate Court-V, Thiruvananthapuram.
Petition is filed for a direction to the Magistrate to consider the
application for bail.
On hearing the counsel I find it is not necessary to issue any
direction as sought for. When a petition is filed under Section 205
of Code of Criminal Procedure, learned Magistrate shall
necessarily consider the same and pass appropriate orders in
accordance with law, before recording the evidence.
M.SASIDHARAN NAMBIAR, JUDGE
mns