IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1619 of 2009()
1. JASMIN RASHEED, AGED 48 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :17/09/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
CRL.M.C.NO. 1619 OF 2009
------------------------------------------
Dated 17th September 2009
O R D E R
Petitioner is the second accused in
S.T.143/1996 on the file of Judicial First Class
Magistrate-I, Aluva taken cognizance for the offence
under Sections 2(ia) (a) (m), 7(i), 17(1)(a) (i) &
(b) 16(1) (a) (i) (ii) of Prevention of Food
Adulteration Act. This petition is filed under
Section 482 of Code of Criminal Procedure to quash
the cognizance taken contending that continuation of
the proceedings is an abuse of process of court. It
is contended that food articles were purchased 14
years back and in such circumstances, continuation
of the proceedings is illegal.
2. On hearing the learned counsel, I
find no reason to exercise the extra ordinary powers
under Section 482 of Code of Criminal Procedure to
quash the proceedings which has been taken
cognizance by the learned Magistrate in 1996.
Petitioner is entitled to raise all the contentions
CRMC 1619/09
2
before the learned Magistrate.
Petition is dismissed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.