High Court Kerala High Court

Siresj @ Mankunnil Suresh vs State Of Kerala on 6 July, 2010

Kerala High Court
Siresj @ Mankunnil Suresh vs State Of Kerala on 6 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2236 of 2010()


1. SIRESJ @ MANKUNNIL SURESH,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.C.C.ABRAHAM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/07/2010

 O R D E R
                         V. RAMKUMAR, J.
                 = = = = = = = = = = = = = =
                    Crl.M.C. No.2236 of 2010
                = = = = = = = = = = = = = = =
                   Dated: 6th day of July, 2010

                              ORDER

Petitioner, who is the accused in Crime No.289/1992 of

Alappuzha North Police Station for an offence punishable under

Section 420 IPC seeks to quash Annexure A1 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 6th day of July, 2010

V. RAMKUMAR,
(JUDGE)
dmb