IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3116 of 2010()
1. JAMESKUTTY JACOB, S/O.JACOB,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. DEPUTY SUPERINTENDENT OF POLICE,
3. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.LATHEESH SEBASTIAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :16/08/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------
Crl.M.C.No.3116 of 2010
----------------------------------------
Dated this the 16th day of August, 2010
ORDER
Petitioner, who is the third accused in Crime
No.141/2009 of Kattappana Police Station for an offence
punishable under Section 55(a) of the Abkari Act, seeks to
quash Annexure-A1 F.I.R. 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.
V.RAMKUMAR, JUDGE
skj