Madras High Court
K.M.Govindarajan vs State Of Tamil Nadu on 8 February, 2010
IN THE HIGH COURT OF JUDICATURE AT MADRAS DATED: 08.02.2010 CORAM THE HONOURABLE MR. JUSTICE C.T.SELVAM CRL.O.P.No.12261 of 2007 and M.P.No.1 of 2007 K.M.Govindarajan ...Petitioner -Vs- State of Tamil Nadu represented by its Commissioner, Gudiyattam Municipality, Gudiyattam. ...Respondent Criminal Original Petition filed under Section 482 of Criminal Procedure Code to call for records in S.T.C. No.1245 of 2006 on the file of the learned Judicial Magistrate, Gudiyattam and quash the same. For Petitioner : Mr.S.R.Rajagopal For Respondent : No Appearance ***** O R D E R
The learned counsel for the petitioner submits that the accused/petitioner is no more. Hence, nothing survives for adjudication.
C.T.SELVAM, J.
gm
2.In view of the said submission, the Criminal Original Petition is dismissed. Consequently, the connected miscellaneous petition is closed.
08.02.2010
Index:yes/no
Internet:yes/no
gm
CRL.O.P.No.12261 of 2007
and
M.P.No.1 of 2007