High Court Kerala High Court

Prasobh Kumar vs State Of Kerala on 27 July, 2010

Kerala High Court
Prasobh Kumar vs State Of Kerala on 27 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2555 of 2010()


1. PRASOBH KUMAR, S/O. RAMACHANDRAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :27/07/2010

 O R D E R
                               V. RAMKUMAR, J
                        ...........................................
                        Crl.M.C. No. 2555 of 2010
                      ..............................................

                      Dated: 27th day of July, 2010

                                       ORDER

Petitioner who is the 2nd accused in C.C. No. 226 of 2008 on the file

of the Chief Judicial Magistrate, Thiruvananthapuram for offences

punishable under Sections 465 and 469 read with Sec. 34 I.P.C. seek to

quash all further proceedings in the above C.C.

2. It is too early for this Court exercising jurisdiction under

Section 482 Cr.P.C to meticulously scan the voluminous prosecution

records and hold that the prosecution of the petitioner is groundless and the

same is liable to be quashed. The appropriate remedy of the petitioner is to

plead for a discharge before the Court below.

3. Having regard to the facts and circumstances of the case, I am

inclined to permit the petitioner to plead for a discharge in absentia.

Accordingly, if the petitioner files an application for discharge before the

court below through his counsel, that court shall not insist on the personal

appearance of the petitioner for the disposal of the discharge petition.

This Crl.M.C is disposed of reserving the above right of the petitioner .

Dated this the 27th day of July, 2010.

V. RAMKUMAR, JUDGE