High Court Kerala High Court

Rajan Chettiyar vs State Of Kerala on 25 June, 2010

Kerala High Court
Rajan Chettiyar vs State Of Kerala on 25 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2086 of 2010()


1. RAJAN CHETTIYAR, RESIDING AT NEAR
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY SUB INSPECTOR
                       ...       Respondent

2. STATE OF KERALA, REP. BY DISTRICT

                For Petitioner  :SRI.P.K.MUHAMMED

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :25/06/2010

 O R D E R
                        V. RAMKUMAR, J.
                = = = = = = = = = = = = = =
                   Crl.M.C. No.2086 of 2010
               = = = = = = = = = = = = = = =
                Dated: 25th day of June, 2010

                               ORDER

Petitioner, who is the accused in Crime No.282/2010 of

Pothencode Police Station for an offence punishable under Section

4(1) read with 21 of Mines and Minerals (Development and

Regulation) Act, 1957, seeks to quash Annexure A1 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 25th day of June, 2010

V. RAMKUMAR,
(JUDGE)
dmb