IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 236 of 2009()
1. JOE.I.MANGALY, S/O.M.K.ITTIERA,
... Petitioner
Vs
1. STATE OF KERALA,REP; BY ITS PUBLIC
... Respondent
2. P.MOIDEEN, PROPRIETOR,AI.AMEEN WOOD
3. THE DEPUTY SUPERINTENDENT OF POLICE,
For Petitioner :SRI.S.SREEKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :26/05/2009
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
Crl. M.C. No.236 of 2009
....................................................................
Dated this the 26th day of May, 2009.
ORDER
The petitioner is one of the accused who has filed this petition under
Section 482 of the Cr. P.C. on the ground that FIR is filed against him by
the local Police in violation of Annexure-5 order whereunder this court
ordered enquiry by Crime Branch. I do not think the ground raised by the
petitioner is sufficient to interfere with the FIR launched against him. In
fact, a sales tax fraud was noticed by this court in a writ petition filed by one
person in whose name fraud was committed. Enquiry was ordered by
Crime Branch because the local Police had already filed a report referring
the complaint earlier. Even though there is non-compliance of order of this
court, I do not think the validity of investigation or launching of FIR is
affected on account of violation of the order. The Crl. M.C. is therefore
dismissed.
C.N.RAMACHANDRAN NAIR
Judge
pms