Kerala High Court
K.T.Joseph vs State Of Kerala on 15 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4044 of 2005()
1. K.T.JOSEPH,
... Petitioner
2. VIJAYAKUMAR,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. SUB INSPECTOR OF POLICE,
3. V.K.MOOSA, S/O.KOCHU MOHAMMED,
4. BOBY E.K., S/O.KOCHUKUTTAN,
5. PAUL JOSEPH ALIAS PAUL P.K.,
6. KERALA STATE CIVIL SUPPLIES CORPORATION
7. DR. JACOB THOMAS,
For Petitioner :SRI.BECHU KURIAN THOMAS
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :15/10/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
---------------------------------------------
CRL.M.C.NO.4044 OF 2005
---------------------------------------------
Dated 15th October, 2010
O R D E R
Petition is filed under Section 482 of
Code of Criminal Procedure to quash the FIR in
Crime No.972/2004 of Central Police Station,
Ernakulam. Senior Government Pleader filed a
memo seeking permission to file a final
report before the learned Magistrate stating
that on investigation it was found that it is
a civil dispute and therefore, case is being
referred. Permission is granted to file a
refer report before the learned Magistrate
under Section 173(2) of Code of Criminal
Procedure. Petition is disposed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.