IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3427 of 2010()
1. SANJAY NIMDEO, AVP-HR DEPARTMENT
... Petitioner
2. JAGADISH HIREMATH, REGIONAL DIRECTOR,
3. V.GANESH, AREA SALES MANAGER
Vs
1. J.JACKSON JOSEPH, SREEPATHI,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/08/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = = =
Crl.M.C.No. 3427 of 2010
= = = = = = = = = = = = = = =
Dated: 18th day of August, 2010
ORDER
Petitioners, who are accused Nos.1 to 3 in Crime
No.671/2010 of Kannur Town Police Station for offences
punishable under Sections 405, 409 and 420 read with 34 IPC
seek to quash Annexure A complaint and Annexure B 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 petitioners
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
petitioners may work out their remedies by moving the
appropriate court.
This Crl.M.C is disposed of directing the Police not to
unnecessarily harass the petitioners during investigation.
Dated this the 18th day of August, 2010
V. RAMKUMAR,
(JUDGE)
dmb