IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1630 of 2010()
1. ANOOP,AGED 23 YERAS,S/O.ASHARAF,
... Petitioner
2. NISHAD,AGED 26 YEARS,
Vs
1. STATE OF KERALA,
... Respondent
2. MUJEEB, AGED 30 YEARS,
For Petitioner :SRI.E.RAFEEK
For Respondent :SRI.HUMERA MOHAMMED ALI
The Hon'ble MR. Justice V.RAMKUMAR
Dated :25/06/2010
O R D E R
V.RAMKUMAR, J.
-------------------------------------
Crl.M.C. No.1630 of 2010
--------------------------------------
Dated this the 25th day of June, 2010
ORDER
Petitioners, who are the accused in Crime No.401/08
of Alappuzha South Police Station, originally registered for
offences punishable under Sections 323, 324, 427 and 294
(b) read with 34 IPC and now pending before the J.F.C.M
Court, Alappuzha as C.C.No.1057/08 (after taking
cognizance of the offences punishable under Sections
323, 324 and 427 read with 34 IPC), seek to quash all
further proceedings on the ground that the matter has
been settled between the de facto complainant, the
injured and the petitioners. The only non-compoundable
offence is one punishable under section 324 IPC. But the
said offence was compoundable on the date of
commission of the offence. Hence, I am inclined to accept
the composition. The offences punishable under Sections
323, 324 and 427 read with 34 IPC are accordingly
permitted to be compounded and the same will have the
Crl.M.C. No.1630 of 2010
: 2 :
effect of a discharge of the petitioners of the said
offences. C.C.No.1057/2008 on the file of the J.F.C.M
Court, Alappuzha shall stand quashed. This Criminal M.C
is allowed as above.
V.RAMKUMAR, JUDGE
dmb