IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2303 of 2010()
1. MUHAMMED MUSTAFA @ NIZAR,
... Petitioner
Vs
1. STATE REPRESENTED BY THE
... Respondent
2. CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.TOM JOSE
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :29/06/2010
O R D E R
V.RAMKUMAR, J.
-------------------------------------
Crl.M.C.No.2303 of 2010
--------------------------------------
Dated this the 29th day of June, 2010
ORDER
Petitioner, who is the accused No.8 in Crime
No.830/2008 of Kottarakkara Police Station for offences
punishable under Sections 411, 379 & 120B read with
Section 34 of I.P.C., seeks to quash Annexure C charge
sheet and further proceedings in C.C.No.1256/2009 on the
file of the Judicial Magistrate of the First Class Court-I,
Kottarakkara.
2. It is too early for this Court exercising
jurisdiction under Section 482 Cr.P.C to meticulously scan
the voluminous prosecution records and to 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
Crl.M.C.No.2303/2010
: 2 :
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 29th day of June, 2010.
V.RAMKUMAR, JUDGE
skj