IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3672 of 2010()
1. PRADEEP, S/O.FELIX, AGED 31 YEARS,
... Petitioner
2. SHIBU, S/O.ATNONY, AGED 31 YEARS,
3. SABU, S/O.JAMES, 34 YEARS,
4. APPUNNI, S/O.SHERIF, AGED 26 YEARS,
Vs
1. STATE OF KERALA AND ANOTHER
... Respondent
For Petitioner :SRI.N.SUNIL JOSEPH
For Respondent :SRI.B.BIPIN
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :14/09/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No. 3672 OF 2010
===========================
Dated this the 14th day of September,2010
ORDER
This petition is filed under section 482 of
the Code of Criminal Procedure to quash
Annexure A1 F.I.R. in Crime 101/2010 of Chavara
Police Station registered for the offence under
sections 143, 147,148,452,323,427 read with
section 149 of Indian Penal Code contending
that the entire disputes with the injured
second respondent has been settled amicably.
Learned Public Prosecutor on instruction
submitted that though petition was filed only
on 15.8.2010, final report was submitted before
the learned Magistrate on 20.4.2010 itself. In
such circumstances, with liberty to challenge
the final report, petition is dismissed.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
Crl.M.C.832/2010 2
M.SASIDHARAN NAMBIAR, J.
---------------------
W.P.(C).NO. /06
---------------------
JUDGMENT
SEPTEMBER,2006