High Court Kerala High Court

Anoop Jose vs State Of Kerala Rep.By on 13 July, 2010

Kerala High Court
Anoop Jose vs State Of Kerala Rep.By on 13 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2657 of 2010()


1. ANOOP JOSE, S.I. OF POLICE,
                      ...  Petitioner

                        Vs



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

2. SUNIL, S/O.RAGHAVAN,

                For Petitioner  :SRI.R.SUNIL KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/07/2010

 O R D E R
                            V. RAMKUMAR, J.
                   ......................................................
                       Crl.M.C.No. 2657 of 2010
                     ...................................................
                    Dated: 13th day of July, 2010

                                       ORDER

Petitioner is the accused in C.C. No. 545 of 2009 on the file of

the J.F.C.M.I. Mavelikkara for offences punishable under Sections

294 (b), 355, 342, 348, 330 and 466 I.P.C. seeks to quash all further

proceedings in C.C.No. 545 of 2010 pending before the same Court.

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 file 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. The petitioner will be entitled to

raise the question of prosecution sanction also.

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

petitioner.

V. RAMKUMAR, JUDGE

ani/