High Court Kerala High Court

Dileep vs State Of Kerala on 14 September, 2010

Kerala High Court
Dileep vs State Of Kerala on 14 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1455 of 2010()


1. DILEEP, AGED 26 YEARS,
                      ...  Petitioner
2. DEEPAK AGED 28 YEARS,
3. SURESH @ VINE, AGED 34 YEARS,
4. SHAIJU, AGED 34 YEARS,
5. MONY @ KALABHAVAN MONY,AGED 39 YEARS,

                        Vs



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

2. THE MANAGER, DREAM WORLD WATER PARK

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :14/09/2010

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
          CRL.M.C.No. 1455   OF 2010
          ===========================

   Dated this the 14th day of September,2010

                     ORDER

Petitioners are the accused in C.C.365/2010

on the file of Judicial First Class

Magistrate’s Court, Chalakudy taken cognizance

for the offence under sections 143,

147,149,323, 448 read with section 149 of

Indian Penal Code on Annexure I final report

submitted by the Sub Inspector of Police,

Chalakudy after investigation. This petition

is filed under section 482 of the Code of

Criminal Procedure to quash the cognizance

taken contending that the ingredients of the

offences are not attracted.

2. Learned counsel appearing for the

petitioners, second respondent and learned

Public Prosecutor were heard.

3. On going through the final report, it

Crl.M.C.1455/2010 2

cannot be said that ingredients of an offence is

not attracted. It is upto the petitioner to

approach the learned Magistrate and raise the

contentions and seek an order of discharge under

section 239 of Code of Criminal Procedure. With

liberty to file an application for discharge under

section 239 of Code of Criminal Procedure raising

the contentions raised herein, petition is

disposed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006