IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1476 of 2009()
1. THOMAS MATHEW,AGED 47,EDAKKUDIYIL HOUSE,
... Petitioner
Vs
1. S.I.OF POLICE,MALA POLICE STATION,
... Respondent
2. RAJU,S/O.BASKARAN,AGED 39,KADAVIPARAMBIL
For Petitioner :SRI.VIVEK VARGHESE P.J.
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :05/05/2009
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Crl.M.C. NO. 1476 of 2009
* * * * * * * * * * * * * * * * * *
Dated: 05-05-2009
ORDER
The petitioner who is the accused in Crime No. 203 of
2009 of Mala Police Station for offences punishable under
Sections 406 and 420 I.P.C. seeks to quash the F.I.R. and
resultant proceedings.
2. It is too early to accept the petitioner’s case that the
allegations made by the 2nd respondent in the F.I. Statement are
false. This Court will be loathe to interfere with the
investigation pursuant to the registration of an F.I.R. If the case
ends in a charge-sheet and the Magistrate concerned takes
cognizancee of the offences and issues summons to the
petitioner without any justification, the petitioner can move the
appropriate court for appropriate reliefs.
With the above liberty, this M.C. is dismissed.
Dated this the 5th day of May 2009.
Sd/-V. RAMKUMAR,
(JUDGE)
ani.