High Court Kerala High Court

Sri.E.P.George vs State Of Kerala on 11 June, 2010

Kerala High Court
Sri.E.P.George vs State Of Kerala on 11 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2044 of 2010()


1. SRI.E.P.GEORGE, AGED 44 YEARS,
                      ...  Petitioner
2. SRI.K.C.RAJU, AGED 45 YEARS, SON OF
3. SRI.SANTHOSH THOMAS KANADAN,
4. SRI.JOSE CHACKO PERIYAPPURAM,
5. SRI.TOGI MATHEW, AGED 46 YEARS,
6. KALLIYATH CYRIL TAJAN @ SRI.TAJAN CYRIL,
7. K.P.MOHANKUMAR, COMPANY SECRETARY,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SRI.JAMES KULANTHUNKAL,

                For Petitioner  :SRI.ANIL D. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/06/2010

 O R D E R
                               V. RAMKUMAR, J.
                           = = = = = = = = = = = = =
                            Crl.M.C..No.2044 of 2010
                           = = = = = = = = = = = = = =
                                Dated:11.06.2010

                                      ORDER

Petitioners, who are the accused in C.C No.430 of 2009 on the file

of the Addl.Chief Judicial Magistrate (Economic Offences), Ernakulam

for offences punishable under Sections 260 and 628 of the Companies

Act, 1956 seek to quash Annexure A1 and 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.

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

petitioners.

Dated this the 11th day of June, 2010.

V. RAMKUMAR, JUDGE

sj