IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2744 of 2010()
1. P.A.VIJAYAN, AGED 48
... Petitioner
2. K.G.HARI, AGED 64
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.C.P.UDAYABHANU
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :20/07/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = = =
Crl.M.C. No.2744 of 2010
= = = = = = = = = = = = = = =
Dated: 20.07.2010
ORDER
Petitioners, who are accused Nos.7 and 8 in Crime
No.303 of Thodupuzha Police Station for offences punishable
under Sections 5(a) of Kerala Rationing Order read with
Sections 3 and 7 of Essential Commodities Act seek to quash
Annexure I FIR and all further proceedings.
2. It is too early for this Court, in a petition under
Section 482 Cr.P.C, to consider whether the case against the
petitioners is prima facie false and that FIR is liable to be
quashed and investigation is liable to be stayed. In case the
Police, after investigation, files a final report charge- sheeting
the petitioners and in case grounds exist to assail the charge
sheet, the petitioners may work out their remedies by moving
the appropriate court.
This Crl.M.C is disposed of directing the Police not to
unnecessarily harass the petitioners during investigation.
Dated this the 20th day of July, 2010
V. RAMKUMAR,
(JUDGE)
sj