IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1927 of 2010()
1. NISSAR, S/O. ABDUL RAHIMAN,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
2. V.P.ANIL KUMAR, S/O. BALAN MASTER,
For Petitioner :SRI.M.MUHAMMED SHAFI
For Respondent :SRI.RAJAN KUDUMBATHIL
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/06/2010
O R D E R
V.RAMKUMAR, J.
-------------------------------------
Crl.M.C.No.1927 of 2010
--------------------------------------
Dated this the 3rd day of June, 2010
ORDER
The petitioner who is the sole accused in
C.C.No.8/2003 on the file of the Chief Judicial Magistrate,
Kozhikode and presently pending as L.P.No.39/2004 for an
offence punishable under Section 420 I.P.C. seeks to
quash the proceedings against him on the ground that the
matter has been settled between the de facto
complainant and the petitioner as evidenced by Annexure-
A1 compounding petition executed by the de facto
complainant. The composition is accepted and
C.C.No.8/2003 as well as the L.P.No.39/2004 on the file of
the Chief Judicial Magistrate, Kozhikode shall stand
quashed and the petitioner shall stand discharged of the
offence punishable under Section 420 I.P.C.
This Criminal M.C. is disposed of as above.
V.RAMKUMAR, JUDGE
skj