IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1422 of 2007()
1. M.Y. GEORGE, KONNAYIL JANCY BUNGLOW,
... Petitioner
Vs
1. AJITH THOMAS, S/O.T.V.THOMAS,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.B.S.SWATHY KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :04/05/2007
O R D E R
K.P.BALACHANDRAN, J.
Crl.M.C.No.1422 of 2007
Dated this the 4th day of May 2007
O R D E R
Heard the learned counsel for the petitioner. The prayer in
the petition is to quash Annexure B complaint filed by the first
respondent complaining of commission by the petitioner of
offence punishable under Section 138 of the Negotiable
Instruments Act. The contentions that are advanced by the
petitioner to have Annexure B complaint quashed are
contentions which he has to raise before the trial court at the
time of trial adducing necessary evidence in support there of and
is not a matter to be considered by this court for the purpose of
quashing Annexure B complaint.
2. This Criminal Miscellaneous Case is devoid of merit
and is hence dismissed.
K.P.BALACHANDRAN,
JUDGE.
jsr
2
3