High Court Kerala High Court

Saji vs Badarudhin on 25 August, 2006

Kerala High Court
Saji vs Badarudhin on 25 August, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2209 of 2006()


1. SAJI,S/O.ABDUL VAHAB, NEW MANZIL,
                      ...  Petitioner

                        Vs



1. BADARUDHIN, S/O. SHOUKKATHALI,
                       ...       Respondent

2. STATE OF KERALA THROUGH THE

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :25/08/2006

 O R D E R
                                      K.R. UDAYABHANU, J
                                       ----------------------------
                                     CRL.MC. 2209  OF 2006
                                       ----------------------------


                           Dated this the  25th day of August, 2006


                                               ORDER

Petitioner who is the accused in C.P.159/05 in the file of the

Judicial Magistrate of First Class-I, Punalur has sought for getting the

proceedings quashed on the ground that the petitioner married the daughter of

the defacto complainant on 24.08.2004 and thereafter was living together as

husband and wife. A child is also born to them in the said wedlock.

2.The counsel appearing for R1, defacto complainant has also submitted

that his daughter who is said to be alleged victim is married the petitioner. The

Government Pleader has also supported the above proposition.

In the circumstances the proceedings pending before the court below

C.P.159/05 is hereby quashed.

K.R. UDAYABHANU, JUDGE.

RV/