High Court Kerala High Court

V.B.Satheesh vs State Of Kerala on 18 June, 2010

Kerala High Court
V.B.Satheesh vs State Of Kerala on 18 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 326 of 2010()


1. V.B.SATHEESH, M.S.TRADERS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE STATION HOUSE OFFICER,

                For Petitioner  :DR.GEORGE ABRAHAM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :18/06/2010

 O R D E R
                         V.RAMKUMAR, J.
                  -------------------------------------
                    Crl.M.C.No.326 of 2010
                  --------------------------------------
            Dated this the 18th day of June, 2010

                                ORDER

Petitioner, who is the accused in Crime No.433/2009 of

Sultan Bathery Police Station for an offence punishable under

Section 420 I.P.C., seeks to quash Annexure-F, 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 18     th day of June , 2010.




                                            V.RAMKUMAR, JUDGE


skj