IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1989 of 2010()
1. REKHA P, W/O.AJITH KUMAR
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
2. DIRECTOR OF VIGILANCE AND ANTI '
3. DEPUTY SUPDT OF POLICE,
4. MR.RAMAKRISHNAN, KURUMBAM KANDATHI HOUSE
For Petitioner :SRI.SIVAN MADATHIL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :15/06/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C..No.1989 of 2010
= = = = = = = = = = = = = =
Dated this the 15th day of June, 2010
ORDER
The petitioner, who is now working as Village Officer at
Maruthomkara Village in Vadakara Taluk, Kozhikode district,
seeks to quash Annexure A2 FIR in V.C.No.13/2009/TCR
registered by the 3rd respondent, Deputy Superintendent of
Police, VACB, Thrissur and all further proceedings.
2. It appears that the one Ramakrishanan (the 4th
respondent herein) had persistently filing complaints of
corruption and criminal misconduct against the petitioner herein
before the Enquiry Commissioner and Special Judge, Thrissur
and notwithstanding Annexure A1 report dated 16.1.2008
submitted by the 3rd respondent to the effect that the allegations
levelled against the petitioner were false, Annexure A2 FIR was
registered against the petitioner. The 4th respondent had again
moved the Enquiry Commissioner and Special Judge, Thrissur
resulting in a 2nd enquiry by the 3rd respondent resulting in
Annexure A4 report. Even though both Annexure A1 and A4
Crl. M.C. No. 1989 of 2010
2
reports go to show that the petitioner in her capacity as Village
Officer had submitted a correct report, after proper enquiry in
the matter, the grievance of the petitioner is that she was being
vexed and harassed at the instance of the 4th respondent.
3. The learned Public Prosecutor submitted that a report
has been filed on 28.05.2010 before the Enquiry Commissioner
and Special Judge, Thrissur to the effect that the allegations
levelled against the petitioner were false and prosecution under
Section 211 IPC has been recommended against the 4th
respondent for initiating false and malevolent criminal
proceedings against the petitioner. The said submission is
recorded. Annexure A2 FIRis quashed.
This Crl.M.C is disposed of as above.
Dated this the 15th day of June, 2010.
V. RAMKUMAR, JUDGE
Crl. M.C. No. 1989 of 2010
3
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C..No.1989 of 2010
= = = = = = = = = = = = = =
Dated this the 15th day of June, 2010
ORDER
Registry shall ascertain from the Enquiry Commissioner and
Special Judge, Thrissur as to what action has been taken against the
4th respondent (Ramakrishnan) pursuant to the report submitted by
the 3rd respondent to the effect that prosecution under Section 211
IPC has been recommended against him.
V. RAMKUMAR, JUDGE
sj