High Court Kerala High Court

Janardhanan K.V. vs State Of Kerala on 31 May, 2010

Kerala High Court
Janardhanan K.V. vs State Of Kerala on 31 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1872 of 2010()


1. JANARDHANAN K.V., S/O.AANDI, AGED
                      ...  Petitioner
2. ARACKAL AHAMMED KOYA,
3. SUGUNAN, S/O.NAYADIKANDAN, AGED 60
4. AJITHKUMAR, S/O.SUGUNAN, AGED 35 YEARS,

                        Vs



1. STATE OF KERALA, REPRESENTED BY PUBLIC
                       ...       Respondent

2. MALU, W/O.RAMANKUTTY, AGED 72 YEARS,

                For Petitioner  :SRI.K.A.SALIL NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :31/05/2010

 O R D E R
                       V. RAMKUMAR, J.
                   = = = = = = = = = = = = =
                    Crl.M.C..No.1872 of 2010
                  = = = = = = = = = = = = = =
               Dated this the 31st day of May, 2010

                               ORDER

Petitioners, who are the accused in Crime No.119/2010 of

Medical College Police Station, Kozhikode for offences

punishable under Sections 420,406,418,120(B) and 506(ii) read

with 34 IPC and Section 3(1)(v) of the Scheduled Castes and

Scheduled Tribes (Prevention of Atrocities) Act, 1989, seek to

quash Annexure -2 FIR and all further proceedings.

2. According to the petitioners, Annexure-4 Sale Deed

dated 27.12.2002 was preceded by Annexure-3 agreement for

sale dated 22.11.2002, both executed by the de facto

complainant/2nd respondent and it is 8 years thereafter that she

has filed the present complaint alleging that she was made to

believe that it was not a sale deed. The petitioners would have it

that the de facto complainant was making a clean somersault

with a view to make unjust enrichment out of the transaction.

3. The investigation of the case is still in the nascent

stage. It is too early for this Court to quash the complaint and

the FIR. In case the Police, after investigation, file a final report,

Crl. M.C. No. 1872 of 2010
2

charge sheeting the petitioners, they may work out their

remedies before the appropriate forum.

This Crl.M.C is disposed of directing the Police not to

unnecessarily harass the petitioner during the investigation

especially, when arrest under Section 157 Cr.P.C is discretionary

and need be made only when it is necessary.

Dated this the 31st day of May, 2010.

V. RAMKUMAR, JUDGE

sj