Kerala High Court
Govind Anex vs State Of Kerala on 10 December, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3747 of 2009(G)
1. GOVIND ANEX, GURUVAYOOR, REPRESENTED
... Petitioner
2. O.P.UNNIKRISHNAN, M/S. GOVIND ANEX NORTH
3. P.S.PREMANANDAN, PARTNER OF
4. T.S.SATHYANADHAN, M/S. GOVIND ANEX NORTH
5. P.A.ASHOKAN, M/S. GOVIND ANEX NORTH NADA
6. M.SHIVADASAN, M/S. GOVIND ANEX NORTH
7. R.GOPAKUMAR, M/S. GOVIND ANEX NORTH
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. T.R.KOMALAM, W/O. A.P.R.UNNI,
For Petitioner :SRI.RAJIT
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :10/12/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
Crl.M.C.NO. 3747 OF 2009
------------------------------------------
Dated 10th December 2009
O R D E R
Petition is filed under Section 482 of Code
of Criminal Procedure by the accused in Crime
No.680/2009 of Guruvayoor police station to quash
Annexure-B FIR registered based on the direction
issued by the learned Magistrate under Section 156(3)
of Code of Criminal Procedure on Annexure-A complaint
filed before Judicial First Class Magistrate,
Chvakkad.
2. Learned Public Prosecutor submitted that
after investigation a final refer report has been
filed on 31/10/2009 to the effect that dispute is
only of a civil nature. Recording the submission
petition is disposed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.