IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 3498 of 2007()
1. S.SURESHKUMAR, S/O.M.SIVANATHAM,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.PREMCHAND R.NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/02/2008
O R D E R
V. RAMKUMAR , J.
==========================
CRL.M.C. No.3498 of 2007
==========================
Dated this the 6th day of February, 2008.
O R D E R
The petitioner’s grievance is that even though his name does not
figure in Annexure A1 complaint preferred by the Branch Manager,
State Bank of Travancore, Nemmara Branch before the Circle
Inspector of Police, Nemmara, he has been arrayed as the 2nd accused
in Crime No. 49/2007 for offences punishable under Sections 468, 471
and 420 r/w Section 120 B IPC without any basis.
2. It is too early to consider whether the petitioner has been
falsely implicated in the case after the lodging of Annexure A1
complaint. According to the investigation thus far conducted by the
police, the petitioner, S. Suresh Kumar had styled himself as V.K.
Mohammed Ashraf whose power of attorney was produced by the 1st
accused T.M. Asharaf. Since the investigation is still under progress,
the prayer of the petitioner to quash the FIR cannot be acceded to.
This Crl. M.C is accordingly dismissed.
V. RAMKUMAR, JUDGE.
rv