IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1825 of 2007()
1. E.N.VENU, AGED 41 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SMT.R.PADMAKUMARI
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :07/06/2007
O R D E R
R. BASANT, J.
-------------------------------------------------
CRL.M.C.NO. 1825 OF 2007
-------------------------------------------------
Dated this the 7th day of June, 2007
ORDER
The petitioner is a Police Constable against whom an
F.I.R. has been registered and the allegation raised is that he
has assets disproportionate to his known sources of income.
As soon as the F.I.R. is registered, the petitioner has come to
this Court. He prays that the F.I.R. may be quashed by
invoking the jurisdiction under Sec.482 of the Cr.P.C.
2. What is the reason? The learned counsel for the
petitioner submits that the petitioner’s wife runs a business
and the family has ample source to justify the assets. This is
the question which the petitioner must raise before the
Investigating Officer. He will certainly be at liberty to show
to the Investigating Officer that he has no assets
disproportionate to his known sources of income. I have no
reason to assume that the Investigator will not consider this
CRL.M.C.NO. 1825 OF 2007 -: 2 :-
aspect to the matter. At any rate, I find absolutely no merit in
the prayer to quash the proceedings on the ground that the
petitioner shall be able to explain his assets with the theory that
his wife has a business and income therefrom. The prayer is
without any merit.
3. This Crl.M.C. is, in these circumstances, dismissed.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy//
P.S. to Judge