High Court Kerala High Court

Mathews John vs State Of Kerala on 17 August, 2010

Kerala High Court
Mathews John vs State Of Kerala on 17 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3369 of 2010()


1. MATHEWS JOHN, AGED 46 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :17/08/2010

 O R D E R
                             V. RAMKUMAR, J.
                    ...............................................
                     Crl.M.C. No. 3369 of 2010
                   .................................................
                       Dated: 17th August, 2010

                                     ORDER

Petitioner, who is the accused in Crime No. 1047 of

2010 of Thoppumpady Police Station for offences punishable

under Sections 3,4,5 & 7 of the Immoral Traffic (Prevention)

Act, 1956, seeks to quash all further proceedings in the

above crime.

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 17th day of August, 2010.

V. RAMKUMAR,
(JUDGE)