IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1557 of 2009()
1. R.S. SANTHOSH KUMAR, @ SANTHOSH,
... Petitioner
2. M. SADASIVAN NADAR, S/O. MADAVAN NADAR,
Vs
1. INTERGRATED FINANCE COMPANY LIMITED,
... Respondent
2. STATE OF KERALA, REP. BY THE
For Petitioner :SRI.SREEKANTH S.NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :09/06/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No.1557 OF 2009
===========================
Dated this the 9th day of June,2009
ORDER
Petitioners are the accused in C.C.659/2003 on the
file of Judicial First Class Magistrate Court III,
Thiruvananthapuram. This petition is filed under
section 482 of the Code of Criminal Procedure to quash
the final report submitted before the court and taken
cognizance by the learned Magistrate.
2. Learned counsel appearing for the petitioner
and the learned Public Prosecutor were heard.
3. Learned Public Prosecutor submitted that Cws 1
and 2, the main witnesses in the case have already been
examined and they did not support the prosecution and
in such circumstance there is no necessity to quash the
proceedings as in the light of that evidence the
petitioner cannot be convicted.
4. When the main evidence in the case is already
recorded and it is reported that the witness did not
support the prosecution there is no chance for any
conviction. In such circumstances, I find no reason to
invoke the extra ordinary jurisdiction of this court to
Crl.M.C.1557/2009 2
quash the proceedings.
Petition is disposed accordingly.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006