High Court Kerala High Court

Dineshkumar @ Viswam vs The Director Of Medical Education on 2 April, 2008

Kerala High Court
Dineshkumar @ Viswam vs The Director Of Medical Education on 2 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1349 of 2008()


1. DINESHKUMAR @ VISWAM ,S/O.SANKARAN
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF MEDICAL EDUCATION
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE

3. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.K.M.FIROZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/04/2008

 O R D E R
                          V. RAMKUMAR , J.
                ==========================
                   CRL.M.C. No.1349 of 2008
                ==========================
                  Dated this the 2nd day of April, 2008.

                                O R D E R

In this petition filed under Section 482 Cr.P.C., the petitioner

who is the 2nd accused in crime No. 548 of 2002 of Nadakkavu Police

Station for offences punishable under Sections 465, 468 and 471 IPC

r/w Section 12(2) of the Transplantation of Human Organs Act, 1994,

seeks a direction to the 2nd respondent, the Sub Inspector of Police,

Nadakkavu Police Station to delete the petitioner from the array of the

accused in the above crime.

2. The learned Public Prosecutor on instructions submitted that

the involvement of the petitioner has prima facie, been revealed and

that the name of the petitioner cannot be deleted from the array of the

accused. In case the petitioner is charge sheeted by the police and in

case the allegations in the final report do not make out any offence

against the petitioner, he may work out his remedies before the

appropriate forum at the appropriate stage. Reserving this right of the

petitioner, this Crl.M.C is dismissed.

V. RAMKUMAR, JUDGE.

rv