High Court Kerala High Court

Saji Antony vs State Of Kerala on 29 July, 2010

Kerala High Court
Saji Antony vs State Of Kerala on 29 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3023 of 2010()


1. SAJI ANTONY, S/O.ANTONY FERNANDEZ,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY PUBLIC
                       ...       Respondent

2. SWATHI PERIERA, D/O.JAYASREE PERIERA,

3. JAYASREE PERIERA, MAMMOOTHU VILEKAM,

                For Petitioner  :SRI.N.MAHESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :29/07/2010

 O R D E R
                                   V. RAMKUMAR, J.
                           = = = = = = = = = = = = = =
                             Crl.M.C. No.3023 of 2010
                          = = = = = = = = = = = = = = =
                                   Dated: 29.07.2010

                                        ORDER

Petitioner, who is the accused in Crime No.230/2010 of

Kazhakuttam Police Station for an offence punishable under

Section 376 read with 511 IPC seeks to quash Annexure I

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 29th day of July , 2010
V. RAMKUMAR,
(JUDGE)
sj