IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1311 of 2008()
1. SATHAR, S/O.ALIKUNJU, AGED 33 YEARS,
... Petitioner
2. BASHEER, S/O.HASSANKUNJU, AGED 49 YEARS,
Vs
1. STATE OF KERALA, REPRESENTED BY PUBLIC
... Respondent
2. SUB INSPECTOR OF POLICE, KARUNAGAPPALLY.
For Petitioner :SRI.K.ABDUL JAWAD
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :02/04/2008
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C.No. 1311 of 2008
= = = = = = = = = = = = = =
Dated this the 2nd day of April , 2008
ORDER
Petitioners, who are counter petitioners 17 and 19 in
M.C.No.95/2006 on the file of the Sub Divisional Magistrate,
Kollam in a proceedings initiated under Section 107 Cr.P.C., seek
to quash the proceedings so far as they relate to the petitioners.
According to the petitioners, there is absolutely no material
against them so as to justify the initiation and continuation of
the proceeding against the petitioners.
2. Learned Public Prosecutor on instruction submitted that
there is absolutely no crime registered against the petitioners,
nor any circumstance made out against the petitioners so as to
justify the initiation of the proceedings under Section 107 Cr.P.C.
If so, the proceedings were initiated against the petitioners
without any basis at all. Hence, M.C.No.95/2006 on the file of
Crmc 1311/2008 -2-
the Sub Divisional Magistrate, Kollam so far as it relates to the
petitioners, who are counter petitioners 17 and 19 therein shall
stand quashed. This Crl.M.C.is allowed.
V. RAMKUMAR, JUDGE
ks.