High Court Kerala High Court

M.K.Muhammed Aslam vs Mohamed Ashraf on 17 February, 2010

Kerala High Court
M.K.Muhammed Aslam vs Mohamed Ashraf on 17 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 370 of 2010()


1. M.K.MUHAMMED ASLAM, AGED 58,
                      ...  Petitioner

                        Vs



1. MOHAMED ASHRAF, S/O.ABDULLA,
                       ...       Respondent

2. STATE OF KERALA

                For Petitioner  :SRI.P.V.GEORGE(PUTHIYIDAM)

                For Respondent  :SRI.V.RAMKUMAR NAMBIAR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :17/02/2010

 O R D E R
              M.Sasidharan Nambiar, J.
             --------------------------
               Crl.M.C.No.370 of 2010
             --------------------------

                       ORDER

This petition is filed under Section 482 of

Code of Criminal Procedure to quash Anenxure-A1 FIR

in Crime No.628/2009 of Tirur Police Station.

Learned Public Prosecutor submitted that final

report in the case has already been submitted

before the court on 30.12.2009.

With liberty to seek an order of discharge

before the trial court or to challenge the final

report, this petition is disposed.

17th February, 2010 (M.Sasidharan Nambiar, Judge)
tkv