High Court Kerala High Court

Prasad Ezhuthani vs Sho on 22 June, 2010

Kerala High Court
Prasad Ezhuthani vs Sho on 22 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1289 of 2010()


1. PRASAD EZHUTHANI,
                      ...  Petitioner

                        Vs



1. SHO, VALAPATTANAM, KANNUR DISTRICT.
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.SREEPRAKASH K.NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/06/2010

 O R D E R
                          V. RAMKUMAR, J.
                   = = = = = = = = = = = = =
                    Crl.M.C..No.1289 of 2010
                  = = = = = = = = = = = = = =
                  Dated: 22nd day of June, 2010

                                ORDER

Petitioner, who is the 9th accused in C.C.No.250/2006

(split up C.C.No.531/2008) on the file of the J.F.C.M Court-II,

Kannur, for offences punishable under Sections 143, 147, 148,

452, 324 and 427 read with 149 IPC, seeks to quash Annexure

A FIR, Annexure B charge sheet and all further proceedings.

2. It is too early for this Court exercising jurisdiction under

Section 482 Cr.P.C to meticulously scan the voluminous

prosecution records and hold that the prosecution of the

petitioner is groundless and the same is liable to be quashed.

The appropriate remedy of the petitioner is to plead for a

discharge before the Court below.

3. Having regard to the facts and circumstances of the

case, I am inclined to permit the petitioner to plead for a

discharge in absentia. Accordingly, if the petitioner files an

application for discharge before the court below through his

counsel, that court shall not insist on the personal appearance

of the petitioner for the disposal of the discharge petition. The

petitioner shall also be entitled to submit before the learned

Crl. M.C. No. 1289 of 2010
2

Magistrate that co-accused in the case have been acquitted

after trial.

This Crl.M.C is disposed of reserving the above right of

the petitioner.

Dated this the 22nd day of June, 2010.

V. RAMKUMAR, JUDGE

dmb