IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 989 of 2010()
1. K.A.ABDUL SALAM,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. HANEEFA S/O KOCHUMUHAMMAD,
For Petitioner :SRI.SIRAJ KAROLY
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :24/05/2010
O R D E R
V. RAMKUMAR, J.
......................................
Crl.M.C.No. 989 of 2010
.....................................
Dated: 24-05-2010
ORDER
Petitioner who is the first accused in C.C. No. 26 of 2009 on
the file of the J.F.C.M., Kothamangalam for offences punishable
under Sections 323, 324 and 341 of I.P.C. seeks to quash Annexure
5 and all further proceedings in the above C.C.
2. It is too early for this Court exercising jurisdiction under
Section 482 Cr.P.C to meticulously scan the voluminous prosecution
records and hold that the prosecution of the petitioners is groundless
and the same is liable to be quashed. The appropriate remedy of the
petitioners is to plead for a discharge before the Court below.
3. Having regard to the facts and circumstances of the case, I
am inclined to permit the petitioners to plead for a discharge in
absentia. Accordingly if the petitioners file an application for
discharge before the court below through their counsel, that court
shall not insist on the personal appearance of the petitioners for the
disposal of the discharge petition.
This Crl.M.C is disposed of reserving the above right of the
petitioners.
Dated this the 24th day of May, 2010.
V. RAMKUMAR, JUDGE
ani