IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 326 of 2010()
1. V.B.SATHEESH, M.S.TRADERS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE STATION HOUSE OFFICER,
For Petitioner :DR.GEORGE ABRAHAM
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/06/2010
O R D E R
V.RAMKUMAR, J.
-------------------------------------
Crl.M.C.No.326 of 2010
--------------------------------------
Dated this the 18th day of June, 2010
ORDER
Petitioner, who is the accused in Crime No.433/2009 of
Sultan Bathery Police Station for an offence punishable under
Section 420 I.P.C., seeks to quash Annexure-F, 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 18 th day of June , 2010.
V.RAMKUMAR, JUDGE
skj