IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2497 of 2010()
1. M.P.MANOHARAN, DOCUMENT WRITER,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. K.J.JOSEPH, S/O.JOSEPH, KAVUNGAL HOUSE,
For Petitioner :SRI.M.RAMESH CHANDER
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/07/2010
O R D E R
V. RAMKUMAR, J.
................................................
Crl.M.C. No. 2497 of 2010
...............................................
Dated: 6-7-2010
ORDER
Petitioner, who is the 5th accused in Crime No. 18 of 2007 of Iritty
Police Station for offences punishable under Sections 120 (b), 419, 420,
465 and 468 read with Sec. 34 I.P.C. seeks to quash Annexure A1 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.
Dated this the 6th day of July, 2010.
V. RAMKUMAR,
(JUDGE)