High Court Kerala High Court

S.Sureshkumar vs State Of Kerala on 6 February, 2008

Kerala High Court
S.Sureshkumar vs State Of Kerala on 6 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3498 of 2007()


1. S.SURESHKUMAR, S/O.M.SIVANATHAM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.PREMCHAND R.NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/02/2008

 O R D E R
                                    V. RAMKUMAR , J.

                     ==========================

                              CRL.M.C. No.3498 of 2007

                     ==========================

                      Dated this the 6th day of February, 2008.




                                         O R D E R

The petitioner’s grievance is that even though his name does not

figure in Annexure A1 complaint preferred by the Branch Manager,

State Bank of Travancore, Nemmara Branch before the Circle

Inspector of Police, Nemmara, he has been arrayed as the 2nd accused

in Crime No. 49/2007 for offences punishable under Sections 468, 471

and 420 r/w Section 120 B IPC without any basis.

2. It is too early to consider whether the petitioner has been

falsely implicated in the case after the lodging of Annexure A1

complaint. According to the investigation thus far conducted by the

police, the petitioner, S. Suresh Kumar had styled himself as V.K.

Mohammed Ashraf whose power of attorney was produced by the 1st

accused T.M. Asharaf. Since the investigation is still under progress,

the prayer of the petitioner to quash the FIR cannot be acceded to.

This Crl. M.C is accordingly dismissed.

V. RAMKUMAR, JUDGE.

rv