High Court Kerala High Court

Manoj Kumar vs State Of Kerala on 30 November, 2010

Kerala High Court
Manoj Kumar vs State Of Kerala on 30 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4319 of 2010()


1. MANOJ KUMAR, AGED 35 YEARS,
                      ...  Petitioner

                        Vs



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

2. SASIKALA S., AGED 25 YEARS,

3. SASIDHARAN NAIR,

                For Petitioner  :SRI.AJITH MURALI

                For Respondent  :SRI.P.V.DILEEP

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :30/11/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ---------------------------------------------
           CRL.M.C.NO.4319 OF 2010
           ---------------------------------------------
            Dated 30th         November, 2010


                          O R D E R

Petitioner is the first accused in

Crime No.779/2010 of Aranmula Police

Station registered on Annexure-A FIR for

the offences under Sections 363 and 188

read with Section 34 of Indian Penal Code,

based on the first information statement

furnished by the third respondent, father

of the second respondent. Petitioner and

second respondent are advocates practicing

in Pathanamthitta courts. Allegation in

Annexure-A FIR is that petitioner abducted

second respondent and thereby committed the

offences. Third respondent had filed W.P.

(Crl).No.337/2010 before this court

alleging that second respondent is in

Crmc 4319/10
2

unlawful confinement of the petitioner. By

Annexure-B judgment, writ petition was

dismissed finding that second respondent is a

major aged 25 years and an advocate by

profession. This Court has accepted her

assertion that she is not under any illegal

confinement or detention. Petition is filed

under Section 482 of Code of Criminal

Procedure to quash Annexure-A FIR contending

that when second respondent herself asserted

before the Division Bench of this Court that

she is not in the illegal confinement of the

petitioner, continuation of the proceedings

is only an abuse of process of the court. It

is also stated that he has settled all the

disputes with the second respondent.

2. Second respondent appeared

through a counsel and filed a joint petition

Crmc 4319/10
3

with the petitioner stating that when this

court in habeas corpus petition found that

second respondent is not in the illegal

detention or confinement of the petitioner

and second respondent has no grievance

against the petitioner, it is not in the

interest of justice to continue the

prosecution.

3. Learned counsel appearing for

the petitioner, second respondent and

learned Public Prosecutor were heard.

4. Learned Public Prosecutor

submitted that statement of the third

respondent recorded shows that he has not

settled the dispute and second respondent is

now studying in Bangalore.

5. Allegation in Annexure-A FIR is

that petitioner abducted second respondent.

Crmc 4319/10
4

Based on the same allegation third respondent

filed habeas corpus petition which was

dismissed by Annexure-B judgment after second

respondent appeared before the Division Bench

and asserted that she was not in any illegal

confinement or detention. Joint statement

filed by the second respondent with the

petitioner establishes that in the mediation,

entire disputes were settled between the

petitioner and second respondent and she has

no objection for quashing the proceedings.

6. Petitioner and second respondent

are lawyers, second respondent, the alleged

victim of abduction has settled all the

disputes with the petitioner. She has also

stated that she has no grievance against the

petitioner. Hence it is not in the in the

interest of justice to continue the

Crmc 4319/10
5

prosecution as ultimately, there is no

likelihood of a successful prosecution.

Petition is allowed. Crime

No.779/2010 of Aranmula Police Station is

quashed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.