High Court Kerala High Court

P.N.Krishnan Nair vs State Of Kerala on 14 June, 2010

Kerala High Court
P.N.Krishnan Nair vs State Of Kerala on 14 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1235 of 2006()


1. P.N.KRISHNAN NAIR,
                      ...  Petitioner
2. CHANDRIKA, KARAKKAKANDATHIL,

                        Vs



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

2. RAMAN NAIR, AGED 59 YEARS,

                For Petitioner  :SRI.S.M.PREM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/06/2010

 O R D E R
                        V.RAMKUMAR, J.
                  -----------------------------------
                   Crl.M.C.No.1235 of 2006
                  ------------------------------------
            Dated this the 14thday of June, 2010

                               ORDER

The petitioners who are the accused in Crime No.389 of

2005 of Thrikkakara Police Station for offences punishable under

Sections 427, 447 & 379 read with Section 34 of I.P.C. seek to

quash the FIR and the final report in the above case.

2. As a matter of fact after the filing of the final report in

the case, the Judicial Magistrate of the First Class-I, Aluva had

taken the case on file C.C.No.2009/2006 and had after trial

acquitted the petitioners on 19/6/2009. So this Criminal M.C has

become infructuous and is dismissed as such.

V.RAMKUMAR, JUDGE

skj