IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3276 of 2010()
1. RASHEED, S/O.MUHAMMED IBRAHIM,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.M.SREEKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :02/09/2010
O R D E R
M.Sasidharan Nambiar, J.
--------------------------
Crl.M.C.No.3276 of 2010
--------------------------
ORDER
This petition is filed under Section 482 of
Code of Criminal Procedure to quash Annexure-A
proclamation issued by Judicial First Class
Magistrate-III, Thiruvananthapuram in C.C.No.
435/2005, affixed on his shop, allegedly showing
him as the 45th accused. Apprehension is that he
will be proceeded against.
2. A report was called for from Judicial First
Class Magistrate-III, Thiruvananthapuram. The
report submitted by the Magistrate shows that 45th
accused is not the petitioner, but Basheer. Learned
Magistrate has also reported that since the address
of Basheer is shown as Saji Foot Wear, Palayam,
Thiruvananthapuram, it was affixed on the shop of
the petitioner as steps have been taken under
Sections 82 and 83 of Code of Criminal Procedure in
that address. Learned Magistrate has also reported
CRMC 3276/10 2
that he has not directed petitioner to appear
before the court as he is not an accused in the
case.
In such circumstances, recording that fact,
finding that there is no reasonable basis for the
apprehension, this petition is disposed.
2nd September, 2010 (M.Sasidharan Nambiar, Judge)
tkv