High Court Kerala High Court

Santhosh vs Rajeev on 6 October, 2008

Kerala High Court
Santhosh vs Rajeev on 6 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3287 of 2008()


1. SANTHOSH, AGED 24, S/O. REGHU,
                      ...  Petitioner
2. SHIBU, AGED 26, S/O. KUNJEKKAN,

                        Vs



1. RAJEEV, AGED 39,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.RAJESH CHAKYAT

                For Respondent  :SRI.BIJU .C. ABRAHAM

The Hon'ble MR. Justice R.BASANT

 Dated :06/10/2008

 O R D E R
                             R.BASANT, J.
                          ----------------------
                       Crl.M.C.No.3287 of 2008
                      ----------------------------------------
               Dated this the 6th day of October 2008

                                 O R D E R

This petition is filed by petitioners who are accused 2 and 3 in

a crime registered at the Kattoor police station alleging offences

punishable inter alia under Section 452 I.P.C. All other offences

alleged except the offence under Section 452 I.P.C are

compoundable. Investigation is in progress. At this stage, the

petitioners have come before this court to apprise this court of the

fact that the first respondent who is the only injured/victim in this

case has settled the disputes with the petitioners and has now

compounded all the offences allegedly committed by the petitioners.

Altogether there are three accused persons, it is submitted by the

petitioner and confirmed by the learned Public Prosecutor. The first

accused was later on arrayed as additional third respondent. The

petitioner as well as respondents 1 to 3 now submit before court

that the disputes between them have all been settled and that the

first respondent/ de facto complainant/victim has compounded all

the offences allegedly committed by the accused persons including

the offence punishable under Section 452 I.P.C. Though the offence

under Section 452 I.P.C is not compoundable, the learned counsel

pray that the settlement and the composition may be accepted and

Crl.M.C.No.3287/08 2

the proceedings against accused 1 to 3 that is the petitioners and

the third respondent herein may be quashed invoking the

jurisdiction under Section 482 Cr.P.C as enabled by the dictum in

Madan Mohan Abbot v. State of Punjab [2008 AIR SCW

2287].

2. The first respondent has now entered appearance

through counsel to confirm that the disputes between him and all

the three accused persons have been settled and that he has

compounded all the offences allegedly committed by the petitioners

herein and the third respondent. A joint statement has been filed by

the petitioners herein (accused 2 and 3) and the first respondent.

Later, an affidavit has also been filed as Annexure IV by the first

respondent to confirm that he has settled the disputes with all the

accused.

3. Notice was given to the learned Public Prosecutor. The

learned Public Prosecutor submits that the investigation is not

complete. The State has no objection against acceptance of the

composition and consequent quashing of proceedings, it is

submitted.

4. The offence under Section 452 I.P.C is not

compoundable. The learned counsel for the petitioners and

respondents 1 and 3, in these circumstances, pray that

notwithstanding the fact that the said offence is not compoundable,

Crl.M.C.No.3287/08 3

the composition may be accepted as enabled by the dictum in

Madan Mohan (Supra). The dispute is one which is purely private

and personal between the parties. Composition has been effected.

No useful outcome is likely to be achieved if the investigation and

trial were to continue. The interests of optimum use of judicial time

may be taken into consideration and proceedings may be quashed,

it is submitted.

5. I am satisfied from the totality of circumstances available

in this case that the parties have willingly and voluntarily settled all

the disputes and that this is an eminently fit case where powers

under Section 482 Cr.P.C as enabled by the dictum in Madan

Mohan (Supra) can safely be invoked to prematurely terminate the

further proceedings in crime No.209/2008 of Kattoor police station

registered against the petitioners herein and the third respondent.

In the absence of opposition it is not necessary for me to advert to

facts in any greater detail.

6. In the result,

a) This Crl.M.C is allowed.

b) Crime No.209/08 of Kattoor police station registered

inter alia under Section 452 I.P.C against the petitioners herein and

the third respondent is hereby quashed.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.3287/08 4

Crl.M.C.No.3287/08 5

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008