High Court Kerala High Court

K.V.Johny vs State Of Kerala on 14 June, 2010

Kerala High Court
K.V.Johny vs State Of Kerala on 14 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1868 of 2010()


1. K.V.JOHNY, S/O.K.O.VARGHESE,
                      ...  Petitioner

                        Vs



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

2. THE S.I.OF POLICE, CHERANALLOOR POLICE

                For Petitioner  :SRI.T.RAVIKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/06/2010

 O R D E R
                             V. RAMKUMAR, J.
               ........................................................
                    Crl.M.C. No. 1868 of 2010
                .......................................................
                   Dated: 14th day of June, 2010

                                     ORDER

Petitioner, who is the first accused in Crime No. 664 of 2010 of
Cheranalloor Police Station registered for an offence punishable under
Sec. 498 A I.P.C., 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 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.

Dated this the 14th day of June , 2010

V. RAMKUMAR,
(JUDGE)
ani