IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2383 of 2010()
1. K.C.KARTHICK, S/O.KARUNAKARAN,
... Petitioner
2. PADMINI, W/O.KARUNAKARAN, NO.3A, LAKSHMI
Vs
1. S.SRILATHA, D/O.K.P.SIVARAM,
... Respondent
2. ASI OF POLICE (G), CHEVAYUR POLICE
For Petitioner :SRI.ARUN.B.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/06/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C..No.2383 of 2010
= = = = = = = = = = = = = =
Dated:30.06.2010
ORDER
Petitioners, who are accused in Crime No.143/2009 of Chevayoor
Police Station for offences punishable under Sections 406 and 498A IPC,
seek to quash Annexure A Charge Sheet and further proceedings in
C.C.No.487 of 2009 on the file of the J.F.C.M-I, Kozhikode.
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 petitioners is groundless and the same
is liable to be quashed. The appropriate remedy of the petitioners 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 petitioners to plead for a discharge in absentia.
Accordingly if the petitioners file an application for discharge before the
court below through their counsel, that court shall not insist on the
personal appearance of the petitioners for the disposal of the discharge
petition.
This Crl.M.C is disposed of reserving the above right of the
petitioners.
Dated this the 30th day of June, 2010.
V. RAMKUMAR, JUDGE
sj