High Court Kerala High Court

T.Hareesh vs State Of Kerala Represented By The … on 8 September, 2009

Kerala High Court
T.Hareesh vs State Of Kerala Represented By The … on 8 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2710 of 2009()


1. T.HAREESH,32 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE SUB
                       ...       Respondent

                For Petitioner  :SMT.T.D.RAJALAKSHMI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :08/09/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
               CRL.M.C.NO.2710 OF 2009
              ------------------------------------------

             Dated      8th September             2009


                           O R D E R

This petition is filed under Section 482 of

Code of Criminal Procedure to quash Annexure-A1 FIR in

crime No.335/2009 of Pattambi police station. Learned

Public Prosecutor submitted that after investigation

a final report was filed on 28/6/2009 before filing

this petition and learned Judicial First Class

Magistrate, Pattambi has taken cognizance of the

offences as C.C.558/2009. Hence with liberty to

challenge the final report or seek an order of

discharge from the learned Magistrate, petition is

dismissed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.