Kerala High Court
P.N.Krishnan Nair vs State Of Kerala on 14 June, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1235 of 2006()
1. P.N.KRISHNAN NAIR,
... Petitioner
2. CHANDRIKA, KARAKKAKANDATHIL,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. RAMAN NAIR, AGED 59 YEARS,
For Petitioner :SRI.S.M.PREM
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :14/06/2010
O R D E R
V.RAMKUMAR, J.
-----------------------------------
Crl.M.C.No.1235 of 2006
------------------------------------
Dated this the 14thday of June, 2010
ORDER
The petitioners who are the accused in Crime No.389 of
2005 of Thrikkakara Police Station for offences punishable under
Sections 427, 447 & 379 read with Section 34 of I.P.C. seek to
quash the FIR and the final report in the above case.
2. As a matter of fact after the filing of the final report in
the case, the Judicial Magistrate of the First Class-I, Aluva had
taken the case on file C.C.No.2009/2006 and had after trial
acquitted the petitioners on 19/6/2009. So this Criminal M.C has
become infructuous and is dismissed as such.
V.RAMKUMAR, JUDGE
skj