High Court Kerala High Court

Abdul Rahim vs State Of Kerala on 12 March, 2008

Kerala High Court
Abdul Rahim vs State Of Kerala on 12 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3833 of 2007()


1. ABDUL RAHIM, S/O. ABDUL KADHAR,
                      ...  Petitioner
2. MAJEED, S/O. MOHAMMED SALI,
3. JIFFRY, S/O. K.N.KUNHAMMAD,
4. JAMAL AHAMMED, S/O. AHAMMED KUNHI,
5. MOHAMMED SHAFI, S/O. ABDUIL KADHAR,
6. MUNEER, S/O. ABDUL REHIM,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.T.B.SHAJIMON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :12/03/2008

 O R D E R
                           V. RAMKUMAR , J.
                 ==========================
                          CRL.M.C. No. 3833 of 2007
                 ==========================
                  Dated this the 12th day of March, 2008.

                                 O R D E R

The petitioners, who are accused Nos. 2 to 7 in crime No. 126 of

2005 of Chavakkad Police Station registered for offences punishable

under Sections 143, 147, 148, 342, 365, 368, 323, 324 and 120(b)

r/w Section 149 IPC, seek to quash Annexure A1 FIR and subsequent

proceedings.

2. The learned Public Prosecutor on instructions submitted that

the case is at the final stage of the investigation and the police will be

filing the final report shortly.

3. It is too early to conclude that the allegations in the FIR do

not make out the offences alleged. The petitioner can feel aggrieved

only if they are charge sheeted by the police for any of the offences

without any basis. Hence, in case the petitioners are charge sheeted

by the police and the allegation in the final report do not make out any

of the offences, the petitioners may approach the concerned forum for

appropriate reliefs. Reserving this right of the petitioner and recording

the submission made by the Public Prosecutor that the final report will

be filed shortly, this Crl.M.C is closed.

V. RAMKUMAR, JUDGE.

rv