IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2707 of 2008()
1. A.KOMU,S/O.LATE BEERANKUTTY,AGED 58 YEAR
... Petitioner
2. T.R.NAIR, S/O. K.THANKAPPAN NAIR
Vs
1. CENTRAL BUREAU OF INVESTIGATON,
... Respondent
For Petitioner :SRI.C.S.MANU
For Respondent :SRI.M.V.S.NAMBOOTHIRY,SC, C.B.I.
The Hon'ble MR. Justice R.BASANT
Dated :21/08/2008
O R D E R
R. BASANT, J.
-------------------------------------------------
Crl.M.C. No.2707 of 2008
-------------------------------------------------
Dated this the 21st day of August, 2008
ORDER
This petition is to quash an F.I.R. registered alleging
offences punishable under Secs.120B and 420 IPC and Sec.13
of the P.C. Act. Altogether, there are six accused persons.
The petitioners are accused 1 and 2. A crime has been
registered. Investigation is in progress.
2. The learned counsel for the petitioners submits that
the proceedings have been initiated vexatiously against the
petitioners with the only intention of spoiling the chances of
their promotion. The learned counsel submits that there is no
substance in the allegation of conspiracy. Detailed arguments
have been advanced.
3. After hearing the learned counsel for the petitioners,
this Court felt that though it is not necessary to interfere with
Crl.M.C. No.2707 of 2008 -: 2 :-
the investigation which is in progress now, the interests of the
petitioners – their prospects in promotion, should not be
permitted to be affected by the pendency of this investigation.
4. To a suggestion put to the learned Standing Counsel for
the C.B.I., the learned Standing Counsel submits that it can be
directed that the pendency of this investigation by itself shall not
affect the prospects of promotion of the petitioners in service. I
am satisfied that this Crl.M.C. can be closed.
5. In the result, this Crl.M.C. is dismissed; but with the
specific direction that the pendency of the investigation in
R.C.No.13(A) of 2008 of the C.B.I., Kochi, against the
petitioners/accused 1 and 2 by itself shall not in any way affect
the prospects of the petitioners’ promotion in any manner. The
dismissal of this Crl.M.C. will not also affect the rights of the
petitioners to seek appropriate relief later from this Court if a
final report is filed against them.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy// P.S. to Judge
Crl.M.C. No.2707 of 2008 -: 3 :-