High Court Kerala High Court

Ambika Devi vs State Of Kerala Rep. Bby Sub … on 30 June, 2009

Kerala High Court
Ambika Devi vs State Of Kerala Rep. Bby Sub … on 30 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 740 of 2009()


1. AMBIKA DEVI ,D/O.RATNAMMA
                      ...  Petitioner
2. PRASANNA KUMARI, D/O. RATNAMMA

                        Vs



1. STATE OF KERALA  REP. BBY SUB INSPECTOR
                       ...       Respondent

                For Petitioner  :SRI.S.MUHAMMED HANEEFF

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :30/06/2009

 O R D E R
               M.SASIDHARAN NAMBIAR, J.
                  ==================
                  Crl.M.C. No. 740 of 2009-B
                  ==================
           Dated this the 30th day of June, 2009.

                             O R D E R

This petition is filed under Section 482 of Code of Criminal

Procedure to quash Annexure A1 FIR registered by Peroorkada

police for the offences under Sections 366A and 376 read with

Section 34 of Indian Penal Code as against the petitioners, who

are the accused 2 and 3. The case of the petitioners is that on

the allegations in Annexure A FIR no offence as against the

petitioners is attracted.

2. As per order dated 16-3-2009 the investigating officer

was directed to complete the investigation expeditiously.

3. Learned Public Prosecutor submitted that

investigation is over and a final report was submitted to the

Court on 10-6-2009.

4. In such circumstances, petition is dismissed with

liberty to the petitioners to challenge the final order or to seek

discharge.

M.SASIDHARAN NAMBIAR
JUDGE
dkr