High Court Kerala High Court

Bhanumathy Amma vs State Of Kerala on 3 August, 2010

Kerala High Court
Bhanumathy Amma vs State Of Kerala on 3 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3087 of 2010()


1. BHANUMATHY AMMA, AGED 60,
                      ...  Petitioner
2. GOPIKUMAR, AGED 64,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SAJITH, 38 YEARS,

                For Petitioner  :SMT.DHANYA P.ASHOKAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/08/2010

 O R D E R
                      V.RAMKUMAR, J.
             -----------------------------------------
                 Crl.M.C.No.3087 of 2010
             ------------------------------------------
          Dated this the 3rd day of August, 2010

                             ORDER

The petitioners, who are accused Nos.1 and 2 in

Crime No.222 of 2009 of Guruvayoor Police Station for

offences punishable under Sections 452, 427, 506(1) read

with Section 34 I.P.C., seek to quash Annexure-I, II and V

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 to 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

Crl.M.C.No.3087/2010
: 2 :

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.

V.RAMKUMAR, JUDGE

skj