IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1601 of 2010()
1. P.M.MUHAMMED, PALLIMANNIL HOUSE,
... Petitioner
Vs
1. STATE BANK OF INDIA, KODUVALLY BRANCH,
... Respondent
2. STATE OF KERALA, REP. BY THE PUBLIC
For Petitioner :SMT.SREEKALA KRISHNADAS
For Respondent : No Appearance
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :13/05/2010
O R D E R
P.S.GOPINATHAN, J
-------------------
Crl.M.C No.1601 of 2010
--------------------
Dated this the 13th day of May, 2010
O R D E R
This is a petition under Section 482 of the Criminal
Procedure Code seeking an order to quash the charge sheet filed
in Crime No.118 of 2007 of Koduvally Police Station. It appears
that after investigation final report was filed before the Judicial
Magistrate of the First Class-I, Thamarasseri. However, no copy
of the charge sheet is produced. The petitioner seeks the relief
with a pleading that offences under Sections 409 and 420 I.P.C
were alleged against the petitioner for the reason that the
manager of the bank had detected some misappropriation
against the petitioner who is a messenger of the bank and that
the petitioner had now remitted the amount. According to the
petitioner, so there is no purpose in proceeding with the
prosecution. Having heard the learned counsel for the
petitioner, I find that the petition is a misconceived one. In the
Crl.M.C.No.1601/2010
2
event the matter is settled, the petitioner is at liberty to file a
compromise petition before the trial court.
With liberty to file the compromise petition, if the law so
permits, this petition is dismissed.
(P.S.GOPINATHAN, JUDGE)
rtr/