IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1600 of 2009()
1. NAGAMMA,AGED 82 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.K.JAJU BABU
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :29/05/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No. 1600 OF 2009
===========================
Dated this the 29th day of May,2009
ORDER
This petition is filed under section 482 of
Code of Criminal Procedure to quash the
proceedings in Crime No.27/2009 of Poovar
Police Station pending before Judicial
Magistrate of First Class Court-II,
Neyyattinkara on the basis of Annexure B FIR as
against the petitioner or to direct the
Magistrate to dispense with personal appearance
of the petitioner, contending that she is not
the third accused in the said crime as she is
not the licensee of AWDT 127 but the licensee
of AWDT 27.
2. Learned Public Prosecutor submitted that
the Investigating Officer has already submitted
a report before the learned Magistrate stating
that it is not the petitioner who is the third
Crl.M.C.1600/2009 2
accused and to delete the petitioner from the
array of the accused. In view of the submission, I
do not find it necessary to quash the proceedings
as sought for.
Recording the submission, petition is disposed
of.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006