High Court Kerala High Court

K.Muhammed Rishad vs State Of Kerala on 20 December, 2010

Kerala High Court
K.Muhammed Rishad vs State Of Kerala on 20 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4981 of 2010()


1. K.MUHAMMED RISHAD, S/O.USMAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. M.DHANYA UNNIKRISHNAN,

                For Petitioner  :SRI.C.M.MOHAMMED IQUABAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :20/12/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ---------------------------------------------
           CRL.M.C.NO.4981 OF 2010
           ---------------------------------------------
           Dated 20th December, 2010


                          O R D E R

Petition is filed to quash Crime

No.1981/2010 of Ernakulam Central Police

Station. FIR in crime No.1154/2010 of

Ernakulam Town South Police Station, filed

in Crl.M.C.4980/2010, reveals that case

diary in Crime No.1981/2010 was transferred

to Ernakulam Town South Police Station as

the scene of occurrence is within the

jurisdiction of said Police Station and

Crime No.1154/2010 of Ernakulam Town South

Police Station was registered. In such

circumstances, there is no necessity to

quash Crime No.1981/2010 of Ernakulam

Central Police Station as the said crime

has already been transferred to Ernakulam

Crmc 4980/10
2

Town South Police Station and Crl.M.C.4980/2010

is filed to quash that FIR.

Petition is dismissed as unnecessary.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.