High Court Kerala High Court

Saji Kumar vs State Of Kerala on 13 August, 2010

Kerala High Court
Saji Kumar vs State Of Kerala on 13 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3163 of 2010()


1. SAJI KUMAR, S/O.RATNAKARAN NAIR,
                      ...  Petitioner

                        Vs



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

2. PRADEEPCHAND, GALAXY WORLD,

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/08/2010

 O R D E R
                         V. RAMKUMAR, J.
                  = = = = = = = = = = = = =
                   Crl.M.C..No.3163 of 2010
                 = = = = = = = = = = = = = =
                Dated: 13th day of August, 2010

                               ORDER

Petitioner, who is the accused in C.C.No.1324/2008 on the

file of the J.F.C.M Court-I, Kollam for an offence punishable

under Section 420 IPC, seeks to quash all 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

petitioner is groundless and the same is liable to be quashed.

The appropriate remedy of the petitioner 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 petitioner to plead for a

discharge in absentia. Accordingly, if the petitioner files an

application for discharge before the court below through his

counsel, that court shall not insist on the personal appearance

of the petitioner for the disposal of the discharge petition.

Crl. M.C. No. 3163 of 2010
2

This Crl.M.C is disposed of reserving the above right of

the petitioner.

Dated this the 13th day of August, 2010.

V. RAMKUMAR, JUDGE

dmb