IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 740 of 2009()
1. AMBIKA DEVI ,D/O.RATNAMMA
... Petitioner
2. PRASANNA KUMARI, D/O. RATNAMMA
Vs
1. STATE OF KERALA REP. BBY SUB INSPECTOR
... Respondent
For Petitioner :SRI.S.MUHAMMED HANEEFF
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :30/06/2009
O R D E R
M.SASIDHARAN NAMBIAR, J.
==================
Crl.M.C. No. 740 of 2009-B
==================
Dated this the 30th day of June, 2009.
O R D E R
This petition is filed under Section 482 of Code of Criminal
Procedure to quash Annexure A1 FIR registered by Peroorkada
police for the offences under Sections 366A and 376 read with
Section 34 of Indian Penal Code as against the petitioners, who
are the accused 2 and 3. The case of the petitioners is that on
the allegations in Annexure A FIR no offence as against the
petitioners is attracted.
2. As per order dated 16-3-2009 the investigating officer
was directed to complete the investigation expeditiously.
3. Learned Public Prosecutor submitted that
investigation is over and a final report was submitted to the
Court on 10-6-2009.
4. In such circumstances, petition is dismissed with
liberty to the petitioners to challenge the final order or to seek
discharge.
M.SASIDHARAN NAMBIAR
JUDGE
dkr