High Court Kerala High Court

Sulekha vs State Of Kerala on 5 August, 2010

Kerala High Court
Sulekha vs State Of Kerala on 5 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3073 of 2010()


1. SULEKHA, W/O. MUNEER, AGED 34 YEARS,
                      ...  Petitioner

                        Vs



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

2. JAYA D/O. V.THANKAMMA, PALASSERY DESOM,

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/08/2010

 O R D E R
                           V. RAMKUMAR, J.
                  ...............................................
                   Crl.M.C. No. 3073 of 2010
                 .................................................
                     Dated: 5th August, 2010

                                   ORDER

Petitioner, who is the second accused in Crime No. 247 of 2010

of Irinjalakkuda Police Station, for offences punishable under

Sections 406, 409, 420 read with Sec. 34 I.P.C. seeks to quash

Annexure – 2 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.

V. RAMKUMAR,
(JUDGE)