IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2739 of 2009()
1. KUNHIPURAYIL SURESH KUMAR, AGED 43
... Petitioner
2. PARATTORVEETTIL PREETHI,
Vs
1. VAZHAKKODAN VEETTIL B.RAGHAVAN,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.M.V.AMARESAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :28/08/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
CRL.M.C.NO.2739 OF 2009
------------------------------------------
Dated 28th August 2009
O R D E R
Petitioners are accused in crime No.285/2009
of Chandera police station registered for the offence
under Section 420 read with Section 34 of Indian Penal
Code. This petition is filed under Section 482 of
Code of Criminal Procedure to quash Annexure-I
complaint and Annexure-II FIR taken cognizance on the
directions of the learned Magistrate under Section 156
(3) of Code of Criminal Procedure.
2. Learned Public Prosecutor submitted that
on investigation finding that the dispute is only of
civil nature, refer report under Section 169 of Code
of Criminal Procedure has already been submitted on
30/7/2009, prior to the filing of this petition. Hence
petition is dismissed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.
2