IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 92 of 2010()
1. KRISHNAPRASAD, MANAGER,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.DEVAPRASANTH.P.J.
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :02/09/2010
O R D E R
M.Sasidharan Nambiar, J.
--------------------------
Crl.M.C.No.92 of 2010
--------------------------
ORDER
Petitioner, the accused in Crime No.111/2009 of
Kasaragod Police Station, filed this petition under
Section 482 of Code of Criminal procedure to quash
Annexure-I FIR registered for the offences under
Sections 17 and 18A read with Section 6A of Money
Lenders Act.
2. A report was called for from Chief Judicial
Magistrate, Kasaragod as to whether a final report
has been submitted and if submitted, whether
cognizance was taken. Report dated 19.7.2010 shows
that a final report was submitted and cognizance
was taken on 2.6.2010 as C.C.No.381/2010.
In such circumstances, granting liberty to the
petitioner to raise all the contentions raised
herein before the Magistrate, this petition is
dismissed.
2nd September, 2010 (M.Sasidharan Nambiar, Judge)
tkv