High Court Kerala High Court

K.J.Jose vs State Of Kerala on 10 January, 2007

Kerala High Court
K.J.Jose vs State Of Kerala on 10 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 18 of 2005()


1. K.J.JOSE, PROPRIETOR,
                      ...  Petitioner

                        Vs



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

2. V.P.SHUAIB, WAGE NO.553 USA POOL,

                For Petitioner  :SRI.TOMY SEBASTIAN

                For Respondent  :SRI.N.RATHEESH

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

 Dated :10/01/2007

 O R D E R
                            K.R. UDAYABHANU, J

               ============================

                         CRL. M.C. NO. 18 OF 2005

               ============================

                  Dated this the 10th day of January 2006


                                   O R D E R

The petitioner, who is the accused in C.C. No. 1529/2002 in the

court of Additional Chief Judicial Magistrate Court, Ernakulam with

respect to offence under section 420 of Indian Penal Code alleging that

he supplied an Akai colour Television set which was found to be

duplicate and defective to the complainant, has sought for getting the

above proceedings quashed contending that he was only a dealer and

that he had provided guarantee for two years. It is further contended

that he is a retailer with high reputation and that the complaint filed

earlier and forwarded under section 156 (3) Cr.P.C to the police ended

in a refer report. According to him, the complaint cannot be sustained.

2. The above are the contentions based on facts to be

established and which the petitioner can raise before the court below.

I find no grounds to quash the proceedings in exercise of the inherent

power. The petitioner may apply for discharge as well.

The Crl. M.C is dismissed accordingly.

K.R. UDAYABHANU, JUDGE.

RV