High Court Kerala High Court

Machingal Kunhipathumma vs State Of Kerala on 15 June, 2010

Kerala High Court
Machingal Kunhipathumma vs State Of Kerala on 15 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2027 of 2010()


1. MACHINGAL KUNHIPATHUMMA
                      ...  Petitioner
2. KULAMVALAPPIL SULAIMAN
3. CHATHERY NABEESU

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.K.P.DANDAPANI (SR.)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :15/06/2010

 O R D E R
                         V. RAMKUMAR, J.
                  = = = = = = = = = = = = =
                   Crl.M.C..No.2027 of 2010
                 = = = = = = = = = = = = = =
                 Dated: 15th day of June, 2010

                               ORDER

Petitioners, who are accused Nos.1 to 3 in C.C.No.37/2010

on the file of the Chief Judicial Magistrate Court, Manjeri, for an

offence punishable under Section 3 read with 23 of the Kerala

Conservation of Paddy land & Wetland Act 2008, seek to quash

Annexure A complaint and all further proceedings in

C.C.No.37/2010.

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

petitioners is groundless and the same is liable to be quashed.

The appropriate remedy of the petitioners 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 petitioners to plead for a

discharge in absentia. Accordingly, if the petitioners file an

application for discharge before the court below through their

counsel, that court shall not insist on the personal appearance

of the petitioners for the disposal of the discharge petition.

Crl. M.C. No.2027 of 2010
2

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

the petitioners.

Dated this the 15th day of June, 2010.

V. RAMKUMAR, JUDGE

dmb