High Court Kerala High Court

Raghunathan.C vs State Through The Station House … on 24 May, 2010

Kerala High Court
Raghunathan.C vs State Through The Station House … on 24 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1233 of 2010()


1. RAGHUNATHAN.C,S/O.K.P.G.NAMBIAR,
                      ...  Petitioner

                        Vs



1. STATE THROUGH THE STATION HOUSE OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.V.A.SATHEESH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :24/05/2010

 O R D E R
                            V. RAMKUMAR, J.
                         = = = = = = = = = = = = =
                          Crl.M.C..No.1233 of 2010
                        = = = = = = = = = = = = = =
                   Dated this the 24th day of May, 2010

                                    ORDER

Petitioner, who is the sole accused in Crime No.297 of 2010

of Valapattanam Police Station for offences punishable under

Section 4 of the Explosives Substances Act, 1908 for allegedly

possessing 51.250 Kg of Ammonium Nitrate challenges Annexure

I FIR in the above case.

2. It is too early for this Court to come to the conclusion

that the case of the prosecution is false and unsustainable

merely from the registration of the FIR. In case the Police files a

final report charge-sheeting the petitioner, he can challenge it in

the appropriate proceedings, if grounds exist to do so.

Reserving this right of the petitioner, this Crl.M.C is

dismissed.

Dated this the 24th day of May, 2010.

V. RAMKUMAR, JUDGE

sj