IN THE HIGH COURT OF KERALA AT ERNAKULAM Crl.MC.No. 2671 of 2010() 1. RAJU, AGED 36 YEARS ... Petitioner Vs 1. RAMESH, AGED 34 ... Respondent 2. S.I.OF POLICE,MALAYINKIZHU POLICE 3. STATE OF KERALA, REPRESENTED BY THE For Petitioner :SRI.ZAKEER HUSAIN M.K. For Respondent : No Appearance The Hon'ble MR. Justice V.RAMKUMAR Dated :14/07/2010 O R D E R V. RAMKUMAR, J. = = = = = = = = = = = = = = Crl.M.C. No.2671 of 2010 = = = = = = = = = = = = = = = Dated: 14.07.2010 ORDER
Petitioner, who is the accused in Crime No.231 of 2010
of Malayinkizhu Police Station for an offence punishable
under Sections 294(b), 353 and 506(1) IPC seeks to
quash Annexure A FIR 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 14th day of July , 2010
V. RAMKUMAR,
(JUDGE)
sj