High Court Kerala High Court

Nisar vs State Of Kerala Rep.By … on 10 August, 2010

Kerala High Court
Nisar vs State Of Kerala Rep.By … on 10 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3258 of 2010()


1. NISAR,S/O.ABDUL RAHIMAN,PUNATHIL HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP.BY P.PROSECUTOR,
                       ...       Respondent

2. MADHAVAN,S/O.ETHYADHI,ALULLA PARAMBIL,

                For Petitioner  :SRI.M.MUHAMMED SHAFI

                For Respondent  :SRI.RAJAN KUDUMBATHIL

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :10/08/2010

 O R D E R
                          V. RAMKUMAR, J.
                       = = = = = = = = = = = = =
                        Crl.M.C..No.3258 of 2010
                       = = = = = = = = = = = = = =
                            Dated: 08.10.2010

                                 ORDER

Heard both sides.

2. Petitioner, who is the sole accused in Crime No.255/2002 of

Kasaba Police Station, Kozhikode for an offence punishable under

Section 420 IPC and presently pending before the Chief Judicial

Magistrate, Kozhikode as L.P.No.41/2004, seeks to quash the

proceedings on the ground that the matter has been settled between the

de facto complainant and himself as evidenced by Annexure 2 affidavit

filed by the de facto complainant. The said affidavit can be treated as a

composition of the offence which is compoundable. The composition is

accepted and the petitioner will be discharged of the aforesaid offence.

L.P. No.41/2004 on the file of the Chief Judicial Magistrate , Kozhikode

shall stand quashed.

This Crl.M.C is disposed of reserving the above right of the

petitioner.

V. RAMKUMAR, JUDGE

sj