High Court Kerala High Court

Anil Kumar vs State Of Kerala Represented By … on 5 July, 2010

Kerala High Court
Anil Kumar vs State Of Kerala Represented By … on 5 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2486 of 2010()


1. ANIL KUMAR, S/O.SUKUMARA PANICKER,
                      ...  Petitioner
2. RAJENDRAN,S/O.ENOSE, MUTHUKUVILA VEEDU,
3. SURESH KUMAR @ SANTHOSH,S/O.GANGADHARAN,
4. RAVI,S/O.CHELLAPPAN, MUNDAKKAL VILAKAM
5. SURESH KUMAR, S/O.SUKUMARAN NAIR,
6. VISHNU, S/O.MOHANAN, KARIYODU,
7. RENJITH LAL, S/O.SASI, KARIYODE

                        Vs



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

2. SIVAKUMAR, S/O. RAJENDRAN,

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  :SRI.S.K.VINOD

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/07/2010

 O R D E R
                        V. RAMKUMAR, J.
                    = = = = = = = = = = = = =
                    Crl.M.C..No.2486 of 2010
                   = = = = = = = = = = = = = =
                        Dated: 05.07.2010

                              ORDER

Petitioners, who are accused Nos.1 to 7 in C.C

No.443/2009 on the file of J.F.C.M-II, Neyyattinkara seek to

quash Annexure A3 final report and 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

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 appearance

of the petitioners for the disposal of the discharge petition.

Crl. M.C. No.2486 of 2010
2

4. The petitioners shall also submit before the

Magistrate that the dispute between the parties have

already been settled. The 7th petitioner, who is the 7th

accused, may also highlight the fact that he has been

selected in the Indian Army and the present prosecution

may mar his career.

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

the petitioners.

Dated this the 5th day of July, 2010.

sd/-

V. RAMKUMAR, JUDGE

sj
/True copy/

P.A.to Judge