IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3570 of 2010()
1. M.G MATHEW @ GEEVARGHESE BABU
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.SYAM J SAM
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :20/08/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C..No. 3570 of 2010
= = = = = = = = = = = = = =
Dated: 20th August, 2010
ORDER
Petitioner who is the accused in Crime No. 366 of 2004 of
Medical College Police Station, Thiruvnanathapuram and now pending
before the ACJM, Thiruvananthapuram as C.C. No. 527 of 2009 seeks
to quash the proceedings before the ACJM 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 petitioner is groundless
and the same is liable to be quashed. The appropriate remedy of the
petitioner 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 petitioner to plead for a discharge in absentia.
Accordingly if the petitioner files an application for discharge before the
court below through his counsel, that court shall not insist on the
personal appearance of the petitioner for the disposal of the discharge
petition.
This Crl.M.C is disposed of reserving the above right of the
petitioner.
Dated this the 20th day of August, 2010.
V. RAMKUMAR, JUDGE
ani/