High Court Kerala High Court

Raison vs State Of Kerala Represented on 11 November, 2010

Kerala High Court
Raison vs State Of Kerala Represented on 11 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4481 of 2010()


1. RAISON, S/O.JOHN,
                      ...  Petitioner
2. SAREESH, S/O.HARIHARAN, AGED 31,
3. SUBHEESH, S/O.SUBRAMANIAN,
4. RAJESH, S/O.BHUVANENDRAN,
5. SHAJI, S/O.AZEEZ, AGED 23 YEARS,

                        Vs



1. STATE OF KERALA REPRESENTED
                       ...       Respondent

2. NAVEEN, S/O.NARAYANAN NAIR,

3. RAJI, W/O.NARAYANAN NAIR,

                For Petitioner  :SRI.K.R.VINOD

                For Respondent  :SRI.K.V.ARUN KUMAR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :11/11/2010

 O R D E R
                   M.SASIDHARAN NAMBIAR, J.
          --------------------------------------------------------
                     Crl.M.C. No.4481 OF 2010
          ---------------------------------------------------------
         Dated this the 11th day of November, 2010.

                                O R D E R

Petitioners are accused in C.C.No.1694 of 2009 on the file of

Judicial First class Magistrate Court at Ernakulam taken

cognizance for the offences under Sections 143, 147, 148, 341

323, 324, 325 and 354 r/w 149 of Indian Penal Code on Annexure-

A1 final report submitted by Sub Inspector of police Palarivattom.

Prosecution case is that on 1.4.2007 at about 8.30 p.m.,

petitioners formed in to an unlawful assembly with the common

object of causing hurt to second respondent due to previous

enmity in furtherance of the common object armed with deadly

weapons wrongfully restrained the second respondent and hit on

his face causing fracture of tooth and hit on his eye back with a

stone and when 3rd respondent’s mother tried to resist her

modesty was inserted and she was pushed on the ground and

thereby committed the offences. Petition is filed under Section

482 of Code of Criminal Procedure to quash the recognizance

taken contending that the entire disputes with respondents 2 and

3 were settled amicably and consequent settlement it is not in

the interest of justice to continue with the prosecution.

2. Respondents 2 and 3 appeared through a counsel and

Crl.M.C. No.4481 OF 2010 2

filed a joint statement with the petitioners stating that they have

settled all the disputes amicably consequent to the settlement.

Respondents 2 and 3 have not subsisting grievances against the

petitioners and, therefore, the proceedings is to be quashed.

3. Learned counsel appearing for the petitioners and the

learned Public Prosecutor were heard.

4. The Annexure-A final report shows that the offences

alleged against the petitioners are purely personal in nature. Joint

statement filed by respondents 2 and 3 establish that

rerspondents 2 and 3 have settled all the disputes with the

petitioners as held by the Apex Court in Madan Mohan Abbot

v. State of Punjab (2008 (3) KLT 19 (SC), when consequent

to the settlement there is no likelihood of a successful prosecution

and the trial would result only unnecessary waste of valuable

time of the Court, it is not in the interest of justice to continue the

prosecution.

Petition is allowed CC 1694 of 2009 on the file of Judicial

First Class magistrate Court, Ernakulam is quashed.

M.SASIDHARAN NAMBIAR, JUDGE

mns