High Court Kerala High Court

T.K. Karthikeyan vs State Of Kerala on 24 February, 2009

Kerala High Court
T.K. Karthikeyan vs State Of Kerala on 24 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 960 of 2006()


1. T.K. KARTHIKEYAN, S/O. KESAVAN,
                      ...  Petitioner
2. VIJAYAMMA, W/O. KARTHIKEYAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SUKUMARAN,

                For Petitioner  :SRI.K.GOPALAKRISHNA KURUP

                For Respondent  :SRI.S.M.PREM

The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :24/02/2009

 O R D E R
                        M.C. HARI RANI, J.
               ======================
                      CRL.M.C.NO. 960 of 2006
             =======================
           Dated this the 24th day of February 2009

                               ORDER

This petition is filed by the petitioners who are accused in

Crime No.94/2006 of Medical College Police Station,

Thiruvananthpauram which was registered on the basis of the

complaint filed by the second respondent herein. The prayer in

this petition is to quash Annexure-AII F.I.R. and to quash all

further proceedings on the basis of the F.I.R in Crime No.

94/2006.

2. A statement has been filed by the learned Government

Pleader as directed by this Court wherein it is stated that

investigation in Crime No.94/2006 was completed and filed a

refer report before the Court of Additional Chief Judicial

Magistrate on 10-11-2006. In the light of the above statement,

this petition is closed as infructuous.

M.C. HARI RANI
JUDGE
ks.