IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2072 of 2010()
1. SUGATHAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.P.K.MUHAMMED
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :25/06/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = = =
Crl.M.C. No.2072 of 2010
= = = = = = = = = = = = = = =
Dated: 25th day of June, 2010
ORDER
Petitioner, who is the accused in Crime No.281/2010 of
Pothencode Police Station for an offence punishable under Section
4(1) read with 21 of Mines and Minerals (Development and
Regulation) Act, 1957, seeks to quash Annexure A1 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 25th day of June, 2010
V. RAMKUMAR,
(JUDGE)
dmb