IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2236 of 2010()
1. SIRESJ @ MANKUNNIL SURESH,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.C.C.ABRAHAM
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/07/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = = =
Crl.M.C. No.2236 of 2010
= = = = = = = = = = = = = = =
Dated: 6th day of July, 2010
ORDER
Petitioner, who is the accused in Crime No.289/1992 of
Alappuzha North Police Station for an offence punishable under
Section 420 IPC 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)
dmb