IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2710 of 2009()
1. T.HAREESH,32 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE SUB
... Respondent
For Petitioner :SMT.T.D.RAJALAKSHMI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :08/09/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
CRL.M.C.NO.2710 OF 2009
------------------------------------------
Dated 8th September 2009
O R D E R
This petition is filed under Section 482 of
Code of Criminal Procedure to quash Annexure-A1 FIR in
crime No.335/2009 of Pattambi police station. Learned
Public Prosecutor submitted that after investigation
a final report was filed on 28/6/2009 before filing
this petition and learned Judicial First Class
Magistrate, Pattambi has taken cognizance of the
offences as C.C.558/2009. Hence with liberty to
challenge the final report or seek an order of
discharge from the learned Magistrate, petition is
dismissed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.