High Court Kerala High Court

Abdul Manaf vs State Of Kerala on 20 August, 2007

Kerala High Court
Abdul Manaf vs State Of Kerala on 20 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 4575 of 2003()


1. ABDUL MANAF, S/O.ABDUL HAMEED,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. SUMAYYA, W/O.ABDUL MANAF,

                For Petitioner  :SRI.RAJIT

                For Respondent  :SRI.A.SURESAN

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :20/08/2007

 O R D E R
                       K.R.UDAYABHANU, J
                   -----------------------------------------
                      Crl.M.C.No.4575 of 2003
                   -----------------------------------------
                 Dated this the 20th day of August, 2007


                               O R D E R

The petitioner who is the husband has sought for getting

quashed the proceedings initiated against him in C.C.No.1374/02

in the court of JFCM, Kunnamkulam. The rest of the accused were

acquitted vide order of the JFCM, Kunnamkulam in C.C.No.

491/2000. The defacto complainant had filed an affidavit before

this court to the effect that the matter has been settled. It is

submitted that right now they are residing together. In the

circumstances, in view of the dictum in Joshi vs. State of

Haryana (2003(2) KLT 1062) the proceedings pending as

C.C.No.1374/02 in the court of JFCM, Kunnamkulam is herewith

quashed.

The Crl.M.C. is allowed.

K.R.UDAYABHANU,
JUDGE

csl

K.R.UDAYABHANU, J

Crl.M.C.No.11683/2002

ORDER

7th August 2007