High Court Kerala High Court

M.P.Manoharan vs State Of Kerala on 6 July, 2010

Kerala High Court
M.P.Manoharan vs State Of Kerala on 6 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2497 of 2010()


1. M.P.MANOHARAN, DOCUMENT WRITER,
                      ...  Petitioner

                        Vs



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

2. K.J.JOSEPH, S/O.JOSEPH, KAVUNGAL HOUSE,

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/07/2010

 O R D E R
                             V. RAMKUMAR, J.
                    ................................................
                       Crl.M.C. No. 2497 of 2010
                     ...............................................
                              Dated:        6-7-2010

                                      ORDER

Petitioner, who is the 5th accused in Crime No. 18 of 2007 of Iritty

Police Station for offences punishable under Sections 120 (b), 419, 420,

465 and 468 read with Sec. 34 I.P.C. seeks to quash Annexure A1 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 6th day of July, 2010.

V. RAMKUMAR,
(JUDGE)