High Court Kerala High Court

K.V.Francis vs State Of Kerala on 15 January, 2007

Kerala High Court
K.V.Francis vs State Of Kerala on 15 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 816 of 2005()


1. K.V.FRANCIS S/O. VANEETH, AGED 59,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE GOVERNMENT OF DADRA AND NAGAR HAVELI

3. THE SUB INSPECTOR OF POLICE SILVASSA

4. THE COMMISSIONER OF POLICE ERNAKULAM.

5. SUB INSPECTOR OF POLICE SOUTH POLICE

6. SHRI.KARUN MENON, FATHERS NAME AND

7. SHRI.MOHAN FATHERS NAME AND AGE NOT

                For Petitioner  :SRI.P.K.RAMKUMAR

                For Respondent  :SRI.SATHISH NINAN

The Hon'ble MR. Justice R.BASANT

 Dated :15/01/2007

 O R D E R
                                   R.BASANT, J

                         ------------------------------------

                           Crl.M.C.No.816 of 2005

                         -------------------------------------

                  Dated this the  15th day of January, 2007


                                      ORDER

This Crl.M.C is filed by the petitioner under Section 482 Cr.P.C

to quash the proceedings initiated against the petitioner by the 2nd

and 3rd respondents.

2. Interim directions were issued and the petitioner was

made available for interrogation by the 3rd respondent. The 2nd and 3rd

respondents have now filed a statement in which it is stated that the

petitioner is not required to be proceeded against in Crime No.252 of

2004 of Silvassa Police Station registered, inter alia, under Sections

506(2) and 507 I.P.C.

3. I accept the submissions of the learned counsel for the 2nd

and 3rd respondents. I am satisfied, in these circumstances, that this

Crl.M.C can be dismissed accepting the statement filed by

respondents 2 and 3. This Crl.M.C is, accordingly dismissed.

(R.BASANT, JUDGE)

rtr/-

2