High Court Kerala High Court

K.N.Prahladan vs The Range Officer on 7 September, 2010

Kerala High Court
K.N.Prahladan vs The Range Officer on 7 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4375 of 2008()


1. K.N.PRAHLADAN, S/O.LATE NARAYANAN UNNI
                      ...  Petitioner

                        Vs



1. THE RANGE OFFICER, FOREST DEPARTMENT,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :07/09/2010

 O R D E R
              M.Sasidharan Nambiar, J.
             --------------------------
               Crl.M.C.No.4375 of 2008
             --------------------------

                        ORDER

Learned counsel appearing for the petitioner

submitted that a final report has already been

submitted, which was taken cognizance by the

Judicial First Class Magistrate, Punalur and in

such circumstances, petitioner may be granted

liberty to seek an order of discharge from the

learned Magistrate raising all the contentions

raised herein.

Granting liberty to the petitioner to seek an

order of discharge raising all the contentions

raised herein, petition is dismissed. If petitioner

files an application for exemption under Section

205 of Code of Criminal Procedure, Magistrate to

consider the same and pass appropriate order in

accordance with law.

7th September, 2010 (M.Sasidharan Nambiar, Judge)
tkv