Kerala High Court
Divya vs State Of Kerala on 12 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2436 of 2006()
1. DIVYA, W/O.AJESH,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE CRIME BRANCH INSPECTOR,
3. A.H.BEENA, D/O.ABDUL VAHEED,
For Petitioner :DR.K.P.SATHEESAN
For Respondent :SRI.M.DINESH
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :12/03/2009
O R D E R
M.C.HARI RANI, J.
-----------------------------------------------------
CRL.M.C.No. 2436 OF 2006
-----------------------------------------------------
DATED THIS THE 12th DAY OF MARCH, 2009
O R D E R
The petitioner herein is the 6th accused in Crime
No.151/CR/AW/06 of Crime Branch, Thiruvananthapuram. The
prayer in this petition filed on 11.8.2006 is to quash the
proceedings against her in that crime.
2. It is submitted by the learned Public Prosecutor that
after investigation of the above crime, final report is already filed
before the Judicial First Class Magistrate’s Court-II, Attingal on
28.11.2008. That submission is recorded and this petition is
closed without prejudice to the right of the petitioner to move
before the appropriate forum against the final report.
Sd/-
M.C.HARI RANI, JUDGE.
dsn