IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 127 of 2005()
1. E.ABDUL LATIFF, S/O. EBRAHIMKUTTY,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :22/07/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 127 of 2005
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 22nd day of July, 2008
O R D E R
This petition is to quash a prosecution under Section 420 I.P.C.
Cognizance was taken on the basis of a private complaint. Though
filed as early as in January, 2005, this matter remains without any
orders on admission. In January, 2005 it was directed that the case
must be posted when moved again. Thereafter the petitioner did not
move the court and thus the matter is lying before the Court.
2. When this petition came up for hearing today, there was no
representation for the petitioner. The inference is irresistible that the
petitioner is not interested in prosecuting this petition.
3. This petition is accordingly dismissed for default.
(R. BASANT)
Judge
tm