IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2322 of 2009()
1. VIKRAMAN,AGED 42 YEARS,S/O.BALAKRISHNAN,
... Petitioner
Vs
1. SEENA.K.S.,D/O.VILASINI,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent :SMT.P.R.REENA
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :03/08/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
CRL.M.C.NO.2322 OF 2009
------------------------------------------
Dated 3rd August 2009
O R D E R
Petitioner is the accused in C.C.396/2009 on
the file of Judicial First Class Magistrate,
Irinjalakuda. Prosecution case is that petitioner
committed offence under Sections 323, 324 and 294(b)
of Indian Penal Code. First respondent is the injured
defacto complainant. This petition is filed under
Section 482 of Code of Criminal Procedure to quash the
case pending before the learned Magistrate contending
that there was an amicable settlement of the dispute
with first respondent. As offence under Section 294(b)
is not compoundable under Section 320 of Code of
Criminal Procedure, this petition is filed.
2. Second respondent appeared through a
counsel and Annexure-II affidavit is filed stating
that there was an amicable settlement of the disputes
and she has no objection to drop the proceedings as
against the petitioner.
3. Learned counsel appearing for petitioner
CRMC 2322/09
2
and learned counsel appearing for first respondent and
learned Public Prosecutor were heard.
4. Offence alleged against petitioner is
only of personal nature as against first respondent.
When disputes of first respondent with petitioner is
amicably settled and she filed an affidavit stating
that due to the settlement of the disputes she has no
objection for quashing the proceedings, as held by the
Apex court in Madan Mohan Abbot v. State of Punjab
(2008 (3) KLT 19 (SC) it is not in the interest of
justice to continue the prosecution when consequent to
the settlement chance of successful prosecution is very
bleak.
Petition is allowed. C.C.396/2009 on the
file of Judicial First Class Magistrate, Irinjalakuda
is quashed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.