High Court Kerala High Court

Jameskutty Jacob vs State Of Kerala on 16 August, 2010

Kerala High Court
Jameskutty Jacob vs State Of Kerala on 16 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3116 of 2010()


1. JAMESKUTTY JACOB, S/O.JACOB,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DEPUTY SUPERINTENDENT OF POLICE,

3. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.LATHEESH SEBASTIAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/08/2010

 O R D E R
                         V.RAMKUMAR, J.
                 ----------------------------------------
                    Crl.M.C.No.3116 of 2010
                 ----------------------------------------
          Dated this the 16th day of August, 2010

                                ORDER

Petitioner, who is the third accused in Crime

No.141/2009 of Kattappana Police Station for an offence

punishable under Section 55(a) of the Abkari Act, seeks to

quash Annexure-A1 F.I.R. 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

petitioner 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 petitioner and in case grounds exist to assail the charge

sheet, the petitioner may work out his remedies by moving the

appropriate court.

This Crl.M.C is disposed of directing the Police not to

unnecessarily harass the petitioner during investigation.

V.RAMKUMAR, JUDGE

skj