High Court Kerala High Court

Prince John vs State Of Kerala on 2 December, 2009

Kerala High Court
Prince John vs State Of Kerala on 2 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3632 of 2009()


1. PRINCE JOHN,S/O.JOHN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. J.K.THOMAS,S/O.K.C.THOMAS,

3. KOSHI ABRAHAM,S/O.ABRAHAM,

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :SRI.JOSEPH KODIANTHARA

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :02/12/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
            CRL.M.C.No.3632       OF 2009
            ===========================

     Dated this the 2nd day of December,2009

                        ORDER

Petitioner is the accused and respondents 2 and 3

the de facto complainants in C.C.722/2005 on the file

of Chief Judicial Magistrate Court, Thodupuzha taken

cognizance for the offence under sections 468, 471 and

420 of Indian Penal Code. This petition is filed under

section 482 of the Code of Criminal Procedure to quash

the proceedings contending that the offences alleged

against the petitioner are purely personal in nature as

against respondents 2 and 3 and entire disputes with

respondents 2 and 3 were settled amicably and in such

circumstances, it is not in the interest of justice to

continue the prosecution.

2. Respondents 2 and 3 appeared through a counsel

and filed a compromise petition stating that the entire

disputes were settled on condition of payment of

Rs.12,50,000/- and two cheques for Rs.10,000,00/- and

Rs.2,50,000/- were issued and the former cheque was

encashed and the latter cheque is a post dated cheque

and in such circumstances respondents have no objection

Crl.M.C.3632/2009 2

for quashing the proceedings.

3. Learned counsel appearing for the petitioner,

respondents 2 and 3 and learned Public Prosecutor were

heard.

4. When the offences alleged against the petitioner

are purely personal in nature and there has been a complete

settlement of the disputes between the petitioner and

respondents 2 and 3, as held by the Apex Court in Manoj

Sharma v. State (2008(4) KLT 417), it is not in the

interest of justice to continue the prosecution.

Petition is allowed. C.C.722/2005 on the file of Chief

Judicial Magistrate Court, Thodupuzha is quashed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006