High Court Kerala High Court

Tomy Fernandez vs State Of Kerala on 2 April, 2009

Kerala High Court
Tomy Fernandez vs State Of Kerala on 2 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1222 of 2009()


1. TOMY FERNANDEZ, S/O.M.J.JOSEPH, AGED 35,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.R.GIREESH VARMA

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :02/04/2009

 O R D E R
                       M.N. KRISHNAN, J
                       -----------------------
                  CRL.M.C.No. 1222 OF 2009
                  ---------------------------------
                Dated this the 2nd day of April, 2009

                            O R D E R

This petition is filed with a prayer to quash all further

proceedings in C.C. 311/2005 on the file of the Judicial First Class

Magistrate Court-III, Neyyattinkara. The petitioner is accused

having committed offence under Section 419 of the IPC. A

perusal of the complaint, charge sheet etc. would reveal that the

petitioner described himself as a person from Switzerland and

collected money for Tsunami victims from the Foreigners who

visited Kovalam beach. It is also seen that he approached a

union of the Autorickshaw drivers and also requested them to

help in collecting funds to the Tsunami funds. It is stated that

he has not been authorised to do so. The intention was to collect

money, misappropriate and cheat. Hence this type of allegations

requires examination in the form of trail and it is too premature a

stage to quash complaint in these type of cases.

Therefore the Crl.M.C is dismissed.

M.N. KRISHNAN, JUDGE
vkm