IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 3833 of 2007()
1. ABDUL RAHIM, S/O. ABDUL KADHAR,
... Petitioner
2. MAJEED, S/O. MOHAMMED SALI,
3. JIFFRY, S/O. K.N.KUNHAMMAD,
4. JAMAL AHAMMED, S/O. AHAMMED KUNHI,
5. MOHAMMED SHAFI, S/O. ABDUIL KADHAR,
6. MUNEER, S/O. ABDUL REHIM,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.T.B.SHAJIMON
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :12/03/2008
O R D E R
V. RAMKUMAR , J.
==========================
CRL.M.C. No. 3833 of 2007
==========================
Dated this the 12th day of March, 2008.
O R D E R
The petitioners, who are accused Nos. 2 to 7 in crime No. 126 of
2005 of Chavakkad Police Station registered for offences punishable
under Sections 143, 147, 148, 342, 365, 368, 323, 324 and 120(b)
r/w Section 149 IPC, seek to quash Annexure A1 FIR and subsequent
proceedings.
2. The learned Public Prosecutor on instructions submitted that
the case is at the final stage of the investigation and the police will be
filing the final report shortly.
3. It is too early to conclude that the allegations in the FIR do
not make out the offences alleged. The petitioner can feel aggrieved
only if they are charge sheeted by the police for any of the offences
without any basis. Hence, in case the petitioners are charge sheeted
by the police and the allegation in the final report do not make out any
of the offences, the petitioners may approach the concerned forum for
appropriate reliefs. Reserving this right of the petitioner and recording
the submission made by the Public Prosecutor that the final report will
be filed shortly, this Crl.M.C is closed.
V. RAMKUMAR, JUDGE.
rv