High Court Kerala High Court

Kunhipurayil Suresh Kumar vs Vazhakkodan Veettil B.Raghavan on 28 August, 2009

Kerala High Court
Kunhipurayil Suresh Kumar vs Vazhakkodan Veettil B.Raghavan on 28 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2739 of 2009()


1. KUNHIPURAYIL SURESH KUMAR, AGED 43
                      ...  Petitioner
2. PARATTORVEETTIL PREETHI,

                        Vs



1. VAZHAKKODAN VEETTIL B.RAGHAVAN,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :28/08/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
               CRL.M.C.NO.2739 OF 2009
              ------------------------------------------

              Dated       28th     August       2009


                           O R D E R

Petitioners are accused in crime No.285/2009

of Chandera police station registered for the offence

under Section 420 read with Section 34 of Indian Penal

Code. This petition is filed under Section 482 of

Code of Criminal Procedure to quash Annexure-I

complaint and Annexure-II FIR taken cognizance on the

directions of the learned Magistrate under Section 156

(3) of Code of Criminal Procedure.

2. Learned Public Prosecutor submitted that

on investigation finding that the dispute is only of

civil nature, refer report under Section 169 of Code

of Criminal Procedure has already been submitted on

30/7/2009, prior to the filing of this petition. Hence

petition is dismissed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.

2