IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2702 of 2010()
1. NELSON M.J., S/O.JOSEPH, AGED 43,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. JOSEPH SARAN, CIRCLE INSPECTOR OF POLICE
3. P.M.BAIJU, SUB INSPECTOR OF POLICE,
4. JULIET VARGHESE, W/O.SANTHOSE VARGHESE,
For Petitioner :SRI.G.KRISHNAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :16/07/2010
O R D E R
V.RAMKUMAR, J.
---------------------------------
Crl.M.C.No.2702 of 2010
----------------------------------
Dated this the 16th day of July, 2010
ORDER
Petitioner, who is the accused in Crime No.792 of 2010
of Fort Kochi Police Station for an offence punishable under
Section 420 of I.P.C., seeks to quash Annexure-I F.I.R. &
Annexure-II F.I.S. 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 F.I.R. 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 16th day of July, 2010.
V.RAMKUMAR, JUDGE
skj