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