IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3747 of 2009(G)
1. GOVIND ANEX, GURUVAYOOR, REPRESENTED
... Petitioner
2. O.P.UNNIKRISHNAN, M/S. GOVIND ANEX NORTH
3. P.S.PREMANANDAN, PARTNER OF
4. T.S.SATHYANADHAN, M/S. GOVIND ANEX NORTH
5. P.A.ASHOKAN, M/S. GOVIND ANEX NORTH NADA
6. M.SHIVADASAN, M/S. GOVIND ANEX NORTH
7. R.GOPAKUMAR, M/S. GOVIND ANEX NORTH
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. T.R.KOMALAM, W/O. A.P.R.UNNI,
For Petitioner :SRI.RAJIT
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :10/12/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
Crl.M.C.NO. 3747 OF 2009
------------------------------------------
Dated 10th December 2009
O R D E R
Petition is filed under Section 482 of Code
of Criminal Procedure by the accused in Crime
No.680/2009 of Guruvayoor police station to quash
Annexure-B FIR registered based on the direction
issued by the learned Magistrate under Section 156(3)
of Code of Criminal Procedure on Annexure-A complaint
filed before Judicial First Class Magistrate,
Chvakkad.
2. Learned Public Prosecutor submitted that
after investigation a final refer report has been
filed on 31/10/2009 to the effect that dispute is
only of a civil nature. Recording the submission
petition is disposed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.