IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2596 of 2010()
1. ISMAIL K., S/O. IBRAHIMKUTTY,
... Petitioner
2. K.IBRAHIMKUTTY, KANGUMPURATH HOUSE,
Vs
1. SUB INSPECTOR OF POLICE, AMBALAVAYAL
... Respondent
2. STATE REP.BY PUBLIC PROSECUTOR, HIGH
3. DEPUTY CHIEF CONTROLLER OF EXPLOSIVES,
4. JOINT CHIEF CONTROLLER OF EXPLOSIVES,
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/07/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = = =
Crl.M.C. No.2596 of 2010
= = = = = = = = = = = = = = =
Dated: 09.07.2010
ORDER
Petitioners, who are the accused in Crime No.191/2010 of
Ambalavayal Police Station for an offence punishable under
Section 5 of the Explosives Substance Act 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 petitioners
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 petitioners
and in case grounds exist to assail the charge sheet, the
petitioners may work out their remedies by moving the
appropriate court. The petitioners shall produce the documents
in his custody before the Investigating Officer, who shall
consider the same during the course of investigation.
This Crl.M.C is disposed of directing the Police not to
unnecessarily harass the petitioners during investigation.
Dated this the 9th day of July , 2010
V. RAMKUMAR,
(JUDGE)
sj