IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2608 of 2005()
1. CHOLAMANDALAM INVESTMENT AND FINANCE
... Petitioner
2. ANANDAN, MANAGING DIRECTOR,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. K.N.UNNIKRISHNAN,
For Petitioner :SRI.PHILIP T.VARGHESE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :29/10/2008
O R D E R
K.P. Balachandran, J.
-----------------------
Crl.M.C.No.2608 of 2005
-----------------------
ORDER
Petition filed under Section 482 of the Cr.P.C.
2. Heard counsel for the petitioner. After
going through the entire records made available
before me, I am not of the view that Annexure-A1
complaint does not make out any offence as alleged
or that there is sufficient reason why the
proceedings initiated in the court below has to be
quashed, as it cannot be said, on the materials
placed before me, that the complaint is designed to
harass the petitioner or that there is absolutely
no material in the case to enable the case to end
in a conviction of the petitioner/accused. The
proceedings in C.C.No.119/04 of the court below is,
hence, not liable to be quashed.
3. The request made by the counsel for the
petitioner to grant exemption to the second
CRMC 2608/05 2
petitioner, who is the Managing Director of the
first petitioner Company, is a matter that can be
urged before the court below and it does not
deserve to be considered by this Court.
Without prejudice to the petitioner advancing
arguments in the court below for a discharge, if at
all charge is not already framed, I dismiss this
Crl.M.C.
29th October, 2008 (K.P.Balachandran, Judge)
tkv