High Court Kerala High Court

E.Unni Nair vs State Of Kerala Rep. By The Station on 27 February, 2009

Kerala High Court
E.Unni Nair vs State Of Kerala Rep. By The Station on 27 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 824 of 2009()


1. E.UNNI NAIR, 67 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP. BY THE STATION
                       ...       Respondent

2. NIRMALA JOSEPH 49 YEARS,

3. M.R.SAJIVAN, 32 YEARS, S/O.RAGHAVAN,

                For Petitioner  :SRI.MANJERI SUNDERRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :27/02/2009

 O R D E R
                        M.N. KRISHNAN, J
                       -----------------------
                   CRL.M.C.No. 824 OF 2009
                  ---------------------------------
            Dated this the 27th day of February, 2009


                             O R D E R

This petition is filed with a prayer to quash all proceedings

in S.T. 20/2009 pending before the Judicial First Class Magistrate

Court-I, Kozhikode. The learned Magistrate submits before me

that the offences alleged are under Sections 447, 427 r/w 34 of

the IPC which are compoundable offence and the matter has been

compounded between the parties. I direct the parties to file an

application for compounding and further direct the Judicial First

Class Magistrate Court-I, Kozhikode to consider the same and if it

is compounded, to record compounding and dispose of the case

on that day itself, so that further trouble need not be given to the

parties.

The Crl.M.C is disposed of accordingly.

M.N. KRISHNAN,JUDGE

vkm