High Court Kerala High Court

Vipin vs State Of Kerala on 4 June, 2009

Kerala High Court
Vipin vs State Of Kerala on 4 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1745 of 2009()


1. VIPIN,AGED 29,S/O.SASIDHARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.SUNNY ZACHARIA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :04/06/2009

 O R D E R
               M.SASIDHARAN NAMBIAR,J.
               ------------------------------------------
                CRL.M.C.NO. 1745 OF 2009
               ------------------------------------------
                  Dated       4th     June 2009


                            O R D E R

Petitioner is the accused in crime 242/2002

of S.Paravoor police station which was taken cognizance

by the Munsiff-Magistrate, Paravoor as C.C.612/2003.

When the petitioner absconded, case was included in L.P

register as L.P.204/2007. This petition is filed under

Section 482 of Code of Criminal Procedure for a

direction to the Magistrate to consider the bail

application on the date of his surrender. Offences

alleged are under Sections 279, 337, 338 and 304(A) of

Indian Penal Code. When an absconding accused surrenders

before the Magistrate, Magistrate is expected to pass

orders in the bail application without delay. In any

event, a direction cannot be issued to the Magistrate to

grant him bail. I find no reason to believe the

representation that without a direction the Magistrate

will not pass orders in the bail application on the

date of surrender. Hence no direction is warranted.

Petition is dismissed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.