IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4344 of 2010()
1. GEORGE PHILIP, S/O.PHILIP,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.P.SAMSUDIN
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :29/11/2010
O R D E R
M.Sasidharan Nambiar, J.
--------------------------
Crl.M.C.No.4344 of 2010
--------------------------
ORDER
Petitioner, the accused in S.T.No.29/2010, filed
C.M.P.No.2028/2010 fur further investigation under
Section 173(8) of Code of Criminal Procedure. By
Annexure-A4 order, learned Magistrate dismissed that
petition. This petition is filed under Section 482 of
Code of Criminal Procedure to quash Annexure-A4 order
and to order further investigation.
2. Learned counsel appearing for the petitioner
and learned Public Prosecutor were heard.
3. On hearing the learned counsel, I do not find
any reason to interfere with Annexure-A4 order. If the
case of the petitioner is that there is no material to
prove that the way obstructed is a public way, it is
for the petitioner to take advantage of the same at the
time of trial.
Petition is dismissed.
29th November, 2010 (M.Sasidharan Nambiar, Judge)
tkv