High Court Kerala High Court

Subash vs State Of Kerala on 19 January, 2011

Kerala High Court
Subash vs State Of Kerala on 19 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 162 of 2011()


1. SUBASH, S/O. PARAMESWARAN PILLAI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.SAJITH KUMAR V.

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :19/01/2011

 O R D E R
                   THOMAS P JOSEPH, J.

                  ----------------------------------------

                     Crl.M.C.No.162 of 2011

                  ---------------------------------------

              Dated this 19th day of January, 2011

                                ORDER

Petitioner is accused No.3 in Crime No.477 of 2000 of the

Thiruvalla Police Station for offence punishable under Secs.143,

147, 149, 451, 421, 379 and 153(A)(1)(b) of the Penal Code.

Since petitioner was not available when the remaining accused

were tried, case against petitioner was refiled as C.C.No.713 of

2009 of Judicial First Class Magistrate, Thiruvalla. This petition

is to quash proceedings against petitioner on various grounds

stated in the petition. After arguing the matter for some time,

learned counsel for petitioner has sought permission to withdraw

the petition without prejudice to the right of petitioner to take up

appropriate defence including plea of discharge before the

learned Magistrate.

2. Having heard learned counsel for petitioner and

learned Public Prosecutor permission is granted to withdraw this

petition.

Resultantly this petition is dismissed as withdrawn without

prejudice to the right of petitioner to take up appropriate defence

at the appropriate stage including a claim for discharge if law

provides for that.

(THOMAS P JOSEPH, JUDGE)
Sbna/-