High Court Kerala High Court

Kizhakkayil Kunhabdulla vs State Of Kerala on 19 June, 2009

Kerala High Court
Kizhakkayil Kunhabdulla vs State Of Kerala on 19 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1917 of 2009()


1. KIZHAKKAYIL KUNHABDULLA,
                      ...  Petitioner
2. KUNDATTIL SIDDIQUE,S/O.ABDULLA HAJI,
3. THAYYULLATHIL HANEEFA,S/O.MOIDU HAJI,
4. THAZHA KODAKKADU IQBAL,S/O.MOIDU HAJI,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. KANNAN,S/O.ONAKKAN,AGED 56 YEARS,

                For Petitioner  :SRI.ZUBAIR PULIKKOOL

                For Respondent  :SMT.C.V.BINDU

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :19/06/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
            CRL.M.C.No.1917      OF 2009
            ===========================

      Dated this the 19th day of June,2009

                        ORDER

Petitioners are the accused 1 to 4 in C.C.371/2006

on the file of Judicial First Class Magistrate Court,

Vatakara. Second respondent is the de facto

complainant. The case against the petitioners is that

they committed offences under sections

143,147,148,447,427 read with section 149 of Indian

Penal Code. This petition is filed under section 482

of Code of Criminal Procedure to quash the proceedings

contending that the dispute with the second respondent

has already been settled and second respondent has no

further grievance against them and he has no intention

to proceed against the petitioners. Evidently the

petition is filed under section 482 of Code of Criminal

Procedure as offences under sections 143,147,148 are

not compoundable under section 320 of Indian Penal

Code. Along with the petition an affidavit of the

second respondent has been filed stating that his

disputes with the petitioners have been settled due to

the intervention of mediators and he has received the

Crl.M.C.1917/2009 2

damages and has no intention to prosecute the case further.

Second respondent also appeared through his counsel.

Learned counsel submitted that the matter has been settled

and second respondent has no intention to proceed with the

case. Learned Public Prosecutor on instructions submitted

that the dispute was settled between the de facto

complainant and the petitioners.

2. In view of the settlement, as is clear from the

affidavit of the second respondent, considering the fact

that the offence alleged against petitioners is purely

personal against the second respondent who had already

received the damages for the loss sustained, I do not find

any necessity, in the interest of justice, to continue the

proceedings. When the prospect of a successful prosecution

is bleak, in view of the settlement continuation of the

proceedings would only result in unnecessary waste of

valuable time of the court. In such circumstance, petition

is allowed. C.C.371/2006 on the file of Judicial First

Class Magistrate Court, Vatakara as against the petitioners

is quashed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

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

———————

JUDGMENT

SEPTEMBER,2006