High Court Kerala High Court

M.Narayanan @ Unni vs The Union Of India on 11 June, 2010

Kerala High Court
M.Narayanan @ Unni vs The Union Of India on 11 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1232 of 2010()


1. M.NARAYANAN @ UNNI,
                      ...  Petitioner

                        Vs



1. THE UNION OF INDIA, REP. BY THE
                       ...       Respondent

                For Petitioner  :SRI.P.RAVINDRAN (SR.)

                For Respondent  :SRI.M.V.S.NAMBOOTHIRY,SC, C.B.I.

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/06/2010

 O R D E R
                       V.RAMKUMAR, J.
                -------------------------------------
                 Crl.M.C.No.1232 of 2010
                --------------------------------------
            Dated this the 11th day of June, 2010

                              ORDER

Petitioner, who is accused No.4 in C.C.No.15 of 2009

on the file of Special Judge for CBI Cases I, Ernakulam for

offences punishable under Sections 120B read with

Section 420 & 468 & 471 I.P.C. and 13(2) read with

Section 13(1)(d) of Prevention of Corruption Act, 1988,

seeks to quash Annexure A1 Charge Sheet/Final Report

No.01/PIA/25/A/08/KER dated 30/11/2009 and all further

proceedings in C.C.No.15 of 2009 on the file of Special

Judge for SPE/CBI-I, Ernakulam.

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.

Crl.M.C.No.1232/2010
: 2 :

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 11th day of June, 2010.

V.RAMKUMAR, JUDGE

skj