High Court Kerala High Court

Sanjayan vs Sub Inspector Of Police on 3 June, 2010

Kerala High Court
Sanjayan vs Sub Inspector Of Police on 3 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1818 of 2010()


1. SANJAYAN, AGED 38 YEARS,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. THE STATE OF KERALA, REPRSENTED BY

                For Petitioner  :SRI.SANU.S.PANICKER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/06/2010

 O R D E R
                          V. RAMKUMAR, J.
                    * * * * * * * * * * * * * * * * * *
                    Crl.M.C. No. 1818 of 2010
                   * * * * * * * * * * * * * * * * * *
                   Dated: 3rd day of June, 2010

                                ORDER

Petitioner stands charge-sheeted by the Sub Inspector of

Police Kilimanoor Police Station in Crime No. 339 of 2010 for

offences punishable under Sections 184 and 185 of M.V. Act,

1988.

2. He seeks to quash Annexure A1 F.I.R. on the ground

that the F.I.R. does not disclose the commission of both the

offences and that no test by means of a breath analyser was

conducted so as to justify the incorporation of Sec. 185 of M.V.

Act.

3. The learned Public Prosecutor, on instructions,

submitted that breath analyser test was not conducted. If so, the

charge as against the petitioner for offence punishable under

Sec. 185 of the M.V. Act will not lie. The final report filed on 6-4-

2000 so far as it pertains to the offence under Sec. 185 of the

M.V. Act shall stand quashed. The petitioner will have to stand

trial for the surviving offence namely the offence punishable

under Sec. 184 of the M.V. Act in case cognizance was taken

and he is called upon to face trial for the said offence.

Crl.M.C. is disposed of as above.

V. RAMKUMAR,
(JUDGE)

ani.

-:2:-