Kerala High Court
Suresh Kumar vs State Of Kerala on 6 April, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM Crl.MC.No. 4164 of 2005() 1. SURESH KUMAR, S/O. STEPHEN, ... Petitioner 2. STEPHEN, CHERUPALACKAL PUTHEN VEEDU, 3. LEELA BAI, W/O. STEPHEN, 4. SUNIL KUMAR, S/O. STEPHEN, 5. SUJITH KUMAR, S/O. STEPHEN, 6. SUDEESH KUMAR, S/O. STEPHEN, Vs 1. STATE OF KERALA, REPRESENTED BY THE ... Respondent 2. SUB INSPECTOR OF POLICE, 3. SHEEBA. R., D/O. RAJAM, For Petitioner :SRI.T.M.ABDUL LATHEEF For Respondent :SRI.S.RAJEEV The Hon'ble MRS. Justice M.C.HARI RANI Dated :06/04/2009 O R D E R M.C.HARI RANI, J. ----------------------------------------------------- CRL.M.C.No. 4164 OF 2005 ----------------------------------------------------- DATED THIS THE 6th DAY OF APRL, 2009 O R D E R
This petition is filed under Section 482 of Cr.P.C. with the
prayer to quash the entire proceedings in C.C.No.1307/04
pending before the Court of J.F.C.M.-I, Neyyattinkara.
2. On verification by the Registry of this Court, it is
informed that evidence in C.C.No.1307/04 is already started and
some of the witnesses were already examined. Thus,
C.C.No.1307/04 is pending before the Court of J.F.C.M.-I,
Neyyattinkara, wherein trial is already started. Therefore, this
Crl.M.C. is dismissed as infructuous.
M.C.HARI RANI, JUDGE.
dsn