High Court Kerala High Court

M.K.Abdul Razak vs The State Of Kerala on 17 June, 2010

Kerala High Court
M.K.Abdul Razak vs The State Of Kerala on 17 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1305 of 2010()


1. M.K.ABDUL RAZAK,S/O.ANCHUKANDAN MOIDEEN
                      ...  Petitioner
2. M.K.SALMI, DO.
3. M.K.ABDUL NAZAR, DO.
4. M.K.SHAMSUDHEEN, DO.

                        Vs



1. THE STATE OF KERALA,REP.BY THE PUBLIC
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,VENGARA

                For Petitioner  :SRI.K.RADHAKRISHNAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :17/06/2010

 O R D E R
                                   V. RAMKUMAR, J.
                           = = = = = = = = = = = = = =
                             Crl.M.C. No.1305 of 2010
                          = = = = = = = = = = = = = = =
                                   Dated: 17.06.2010

                                        ORDER

Petitioners, who are the accused in Crime No.87 of

2010 of Vengara Police Station for offences punishable

under Sections 160 and 333 IPC seek to quash Annexure

A15 FIR 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 petitioners 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 petitioners and in case grounds exist to assail

the charge sheet, the petitioners may work out their

remedies by moving the appropriate court.

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

unnecessarily harass the petitioners during investigation.

Dated this the 17th day of June , 2010
V. RAMKUMAR,
(JUDGE)
sj