IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2959 of 2010()
1. NITHIN RAJ M.R.,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. UMESH, S/O.UNNIKRISHNAN, AGED 21 YEARS
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :16/08/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------
Crl.M.C.No.2959 of 2010
----------------------------------------
Dated this the 16th day of August, 2010
ORDER
Petitioner, who is the fourth accused in Crime
No.476/2010 of Munambam Police Station for offences
punishable under Sections 323, 324 & 308 read with
Section 34 I.P.C and Section 27 of the Arms Act, seeks to
quash Annexure-1 F.I.R. 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
Crl.M.C.No.2959/2010
: 2 :
investigation.
In case the petitioner makes an application for
return of Annexure-2 affidavit, the same shall be returned
after substituting the same with a photostat copy.
V.RAMKUMAR, JUDGE
skj