High Court Kerala High Court

Nagamma vs State Of Kerala on 29 May, 2009

Kerala High Court
Nagamma vs State Of Kerala on 29 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1600 of 2009()


1. NAGAMMA,AGED 82 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :29/05/2009

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
          CRL.M.C.No. 1600   OF 2009
          ===========================

      Dated this the 29th day of May,2009

                     ORDER

This petition is filed under section 482 of

Code of Criminal Procedure to quash the

proceedings in Crime No.27/2009 of Poovar

Police Station pending before Judicial

Magistrate of First Class Court-II,

Neyyattinkara on the basis of Annexure B FIR as

against the petitioner or to direct the

Magistrate to dispense with personal appearance

of the petitioner, contending that she is not

the third accused in the said crime as she is

not the licensee of AWDT 127 but the licensee

of AWDT 27.

2. Learned Public Prosecutor submitted that

the Investigating Officer has already submitted

a report before the learned Magistrate stating

that it is not the petitioner who is the third

Crl.M.C.1600/2009 2

accused and to delete the petitioner from the

array of the accused. In view of the submission, I

do not find it necessary to quash the proceedings

as sought for.

Recording the submission, petition is disposed

of.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006