High Court Kerala High Court

Nissar vs State Of Kerala on 3 June, 2010

Kerala High Court
Nissar vs State Of Kerala on 3 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1927 of 2010()


1. NISSAR, S/O. ABDUL RAHIMAN,
                      ...  Petitioner

                        Vs



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

2. V.P.ANIL KUMAR, S/O. BALAN MASTER,

                For Petitioner  :SRI.M.MUHAMMED SHAFI

                For Respondent  :SRI.RAJAN KUDUMBATHIL

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/06/2010

 O R D E R
                     V.RAMKUMAR, J.
              -------------------------------------
               Crl.M.C.No.1927 of 2010
              --------------------------------------
          Dated this the 3rd day of June, 2010

                            ORDER

The petitioner who is the sole accused in

C.C.No.8/2003 on the file of the Chief Judicial Magistrate,

Kozhikode and presently pending as L.P.No.39/2004 for an

offence punishable under Section 420 I.P.C. seeks to

quash the proceedings against him on the ground that the

matter has been settled between the de facto

complainant and the petitioner as evidenced by Annexure-

A1 compounding petition executed by the de facto

complainant. The composition is accepted and

C.C.No.8/2003 as well as the L.P.No.39/2004 on the file of

the Chief Judicial Magistrate, Kozhikode shall stand

quashed and the petitioner shall stand discharged of the

offence punishable under Section 420 I.P.C.

This Criminal M.C. is disposed of as above.

V.RAMKUMAR, JUDGE

skj