High Court Kerala High Court

M.Y. George vs Ajith Thomas on 4 May, 2007

Kerala High Court
M.Y. George vs Ajith Thomas on 4 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1422 of 2007()


1. M.Y. GEORGE, KONNAYIL JANCY BUNGLOW,
                      ...  Petitioner

                        Vs



1. AJITH THOMAS, S/O.T.V.THOMAS,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.B.S.SWATHY KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :04/05/2007

 O R D E R
                       K.P.BALACHANDRAN, J.


                      Crl.M.C.No.1422 of 2007


                 Dated this the 4th day of May 2007




                                  O R D E R

Heard the learned counsel for the petitioner. The prayer in

the petition is to quash Annexure B complaint filed by the first

respondent complaining of commission by the petitioner of

offence punishable under Section 138 of the Negotiable

Instruments Act. The contentions that are advanced by the

petitioner to have Annexure B complaint quashed are

contentions which he has to raise before the trial court at the

time of trial adducing necessary evidence in support there of and

is not a matter to be considered by this court for the purpose of

quashing Annexure B complaint.

2. This Criminal Miscellaneous Case is devoid of merit

and is hence dismissed.

K.P.BALACHANDRAN,

JUDGE.

jsr

2

3