IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2552 of 2008()
1. SUBERKUTTY, RAHIYA MANZIL, VENGAYIL MURI
... Petitioner
Vs
1. STATE OF KERALA, REP. BY SUB INSPECTOR
... Respondent
2. RAJASEKHARAN PILLAI,
For Petitioner :SRI.S.MUHAMMED HANEEFF
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.BHAVADASAN
Dated :01/02/2010
O R D E R
P.BHAVADASAN, J.
---------------------------
Crl.M.C No.2552 OF 2008
--------------------------------
Dated this the 1st day of February 2010
-----------------------------------------------------
ORDER
This is a petition filed under under Section 482 Cr.P.C
seeking to have Annexure A1 complaint quashed.
2. Petitioner is the accused in Crime No.42/2008 of
Kollam West Police Station for having committed offences
punishable under Section 420 of Indian Penal Code.
3. In the light of the order that is proposed, it is
unnecessary to go into the details of the case. Private complaint
was sent for investigation under Section 456(3) Cr.P.C. Police
registered a case after investigation. A refer report was filed. It is
submitted that the defacto-complainant had filed a protest
complaint. Petitioner says that this petition would be closed with
liberty to challenge protest complaint. Reserving the right of the
petitioner to challenge the protest complaint, this petition is
closed.
Sd/-
P.BHAVADASAN,
JUDGE
//TRUE COPY//
vdv P.A TO JUDGE