High Court Kerala High Court

Krishnaprasad vs State Of Kerala on 2 September, 2010

Kerala High Court
Krishnaprasad vs State Of Kerala on 2 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 92 of 2010()


1. KRISHNAPRASAD, MANAGER,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.DEVAPRASANTH.P.J.

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :02/09/2010

 O R D E R
              M.Sasidharan Nambiar, J.
             --------------------------
                Crl.M.C.No.92 of 2010
             --------------------------

                        ORDER

Petitioner, the accused in Crime No.111/2009 of

Kasaragod Police Station, filed this petition under

Section 482 of Code of Criminal procedure to quash

Annexure-I FIR registered for the offences under

Sections 17 and 18A read with Section 6A of Money

Lenders Act.

2. A report was called for from Chief Judicial

Magistrate, Kasaragod as to whether a final report

has been submitted and if submitted, whether

cognizance was taken. Report dated 19.7.2010 shows

that a final report was submitted and cognizance

was taken on 2.6.2010 as C.C.No.381/2010.

In such circumstances, granting liberty to the

petitioner to raise all the contentions raised

herein before the Magistrate, this petition is

dismissed.

2nd September, 2010 (M.Sasidharan Nambiar, Judge)
tkv