IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1526 of 2010()
1. COLOURS OF THE WORLD ADVERTISING,
... Petitioner
2. SREEKUMAR, AGED ABOUT 34,
Vs
1. MALAYALAM COMMUNICATIONS LTD.,
... Respondent
2. STATE,
For Petitioner :SRI.C.P.UDAYABHANU
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/06/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C..No. 1526 of 2010
= = = = = = = = = = = = = =
Dated:18th day of June, 2010
ORDER
Petitioners, who are accused Nos.1 and 2 in
C.C.No.470/2009 on the file of A.C.J.M Court,
Thiruvananthapuram for offences punishable under Section
420 IPC, seek to quash Annexure I complaint and all further
further proceedings.
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
Crl.M.C..No. 1526 of 2010
2
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 18th day of June, 2010.
V. RAMKUMAR, JUDGE
dmb