IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3073 of 2010()
1. SULEKHA, W/O. MUNEER, AGED 34 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP.BY PUBLIC
... Respondent
2. JAYA D/O. V.THANKAMMA, PALASSERY DESOM,
For Petitioner :SRI.P.M.ZIRAJ
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :05/08/2010
O R D E R
V. RAMKUMAR, J.
...............................................
Crl.M.C. No. 3073 of 2010
.................................................
Dated: 5th August, 2010
ORDER
Petitioner, who is the second accused in Crime No. 247 of 2010
of Irinjalakkuda Police Station, for offences punishable under
Sections 406, 409, 420 read with Sec. 34 I.P.C. seeks to quash
Annexure – 2 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 petitioner 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 petitioner and in case grounds exist to
assail the charge sheet , the petitioner may work out his remedies by
moving the appropriate court.
This Crl.M.C is disposed of directing the Police not to
unnecessarily harass the petitioner during investigation.
V. RAMKUMAR,
(JUDGE)