High Court Kerala High Court

Ajitha Ayyar vs State Of Kerala on 13 December, 2010

Kerala High Court
Ajitha Ayyar vs State Of Kerala on 13 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4859 of 2010()


1. AJITHA AYYAR, W/O. BALAKRISHNA AYYAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

2. SASI, S/O. RAGHAVAN,

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :13/12/2010

 O R D E R
               M. SASIDHARAN NAMBIAR, J.
               -----------------------------------------------
               Criminal M.C. No. 4859 of 2010
               ------------------------------------------------
         Dated this the 13th day of December, 2010

                                 ORDER

Petitioner, the second accused in C.C.No. 315/10 on

the file of Judicial First Class Magistrate Court-1,

Mavelikkara filed this petition under Section 482 of the

Code of Criminal Procedure to quash the cognisance taken

against him on Annexure-4. Accused 1 and 3 had earlier

approached this Court by filing Crl.M.C.No. 4524/10

seeking the same relief. By Annexure-A7 order , they were

permitted to seek an order of discharge before the learned

Magistrate raising all the contentions raised here in. They

were also permitted to file a petition to dispense with their

presence.

The petition is disposed granting liberty to the

petitioner to raise all the contentions raised here in, to seek

an order of discharge under Section 245(1) of Code of

Criminal Procedure. If petitioner files an application,

learned Magistrate, not to insist for presence of the

Criminal M.C. No. 4859 of 2010
2

petitioner for the purpose of considering the question of

discharge under Section 245(1) of Code of Criminal

Procedure.

M. SASIDHARAN NAMBIAR,
JUDGE.

rkc

//True Copy//

PA to Judge.