IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1503 of 2010()
1. SUDARSANA DAS,S/O.CHELLAPPAN,
... Petitioner
2. MAYALEKSHMI,W/O. SUDARSANA DAS,
Vs
1. R.AMABHADRAN,ABHAYA, NEAR V.H.S.S.
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.B.S.SWATHY KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :26/10/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
---------------------------------------------
CRL.M.C.NO.1503 OF 2010
---------------------------------------------
Dated 26th October, 2010
O R D E R
Petition is filed by the accused
in crime No.980/2009 of Nedumangad Police
Station under Section 482 of Code of
Criminal Procedure to quash Annexure-A FIR
registered by Sub Inspector of Police,
Nedumangad for the offence under Sections
420, 120B and 447 of Indian Penal Code on
Annexure-B complaint filed by the first
respondent and sent for investigation under
Section 156(3) of Code of Criminal
Procedure. Though notice was served on
first respondent, he did not appear.
2. Learned Public Prosecutor
submitted that final report has been
submitted before Judicial First Class
Crmc 1503/10
2
Magistrate, Nedumangad on 20/4/2010 before
filing of the petition. Therefore, granting
liberty to seek an order of discharge or to
challenge the final report, petition is
disposed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.