High Court Kerala High Court

A.Muralidharan vs State Of Kerala on 29 July, 2010

Kerala High Court
A.Muralidharan vs State Of Kerala on 29 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3008 of 2010()


1. A.MURALIDHARAN, S/O.NARAYANA PODUVAL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :29/07/2010

 O R D E R
                                   V. RAMKUMAR, J.
                           = = = = = = = = = = = = = =
                              Crl.M.C. No.3008 of 2010
                          = = = = = = = = = = = = = = =
                                   Dated: 29.07.2010

                                        ORDER

Petitioner, who is the accused in Crime No.291/2010 of

Payyannur Police Station for an offence punishable under

Section 324 IPC seeks to quash Annexure I 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 29th day of July , 2010
V. RAMKUMAR,
(JUDGE)
sj