IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2165 of 2007()
1. AFNA BEEGUM, D/O BABUKHAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. SHABNA, D/O KABEER,
For Petitioner :SRI.M.SREEKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :04/09/2007
O R D E R
R.BASANT, J.
----------------------
Crl.M.C.No.2165 of 2007
----------------------------------------
Dated this the 4th day of September 2007
O R D E R
There is no representation for the petitioner. The short
prayer made in the petition is to quash the proceedings in crime
No.11/07 of Attingal police station registered inter alia under
Section 498A I.P.C in so far as it relates to the petitioner.
2. The learned Public Prosecutor on instructions submits
that the investigation is complete and the final report was filed
as early as on 16/4/2007 before the learned Judicial First Class
Magistrate Court-I, Attingal.
3. The prayer made to quash the F.I.R in so far as it
relates to the petitioner is thus found to be without any merit at
this stage. It is for the petitioner to appear before the learned
Magistrate and seek discharge now under Section 239 Cr.P.C.
4. This Criminal Miscellaneous Case is in these
circumstances dismissed.
(R.BASANT, JUDGE)
jsr // True Copy// PA to Judge
Crl.M.C.No. 2
Crl.M.C.No. 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007