High Court Kerala High Court

Shri.Vibeesh vs Smt.Radha on 24 November, 2008

Kerala High Court
Shri.Vibeesh vs Smt.Radha on 24 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4283 of 2008()


1. SHRI.VIBEESH, AGED 30, S/O.VELU,
                      ...  Petitioner
2. SHRI.JEEVAN, AGED 21, S/O.FALGUNANA,

                        Vs



1. SMT.RADHA, AGED 56, W/O.SUKUMARAN,
                       ...       Respondent

2. SMT.MEENAKSHI AMMA, AGED 70,

3. SMT.ASWATHY VIKAS, AGED 24,

4. SUB INSPECTOR OF POLICE, NEDUPUZHA

5. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.M.H.HANIL KUMAR

                For Respondent  :SRI.U.BALAGANGADHARAN

The Hon'ble MR. Justice R.BASANT

 Dated :24/11/2008

 O R D E R
                              R.BASANT, J
                      ------------------------------------
                     Crl.M.C. No.4283 of 2008
                      -------------------------------------
            Dated this the 24th day of November, 2008

                                  ORDER

Petitioners are accused 1 and 2 and they face indictment in

a prosecution for offences punishable, inter alia, under Section

294 (b) and 506(ii) read with 34 I.P.C. All other offences are

legally compoundable. Investigation is complete. Final report

has already been filed. Altogether there are three victims in the

crime. They are respondents 1 to 3. Cognizance has been taken

on the basis of a final report filed by the police after due

investigation.

2. The petitioners along with respondents 1 to 3 have

now come before this Court to apprise this Court of the fact that

the parties have settled their disputes and respondents 1 to 3

have compounded the offences allegedly committed by the

petitioners. Though some of the offences alleged are not

compoundable under Section 320 Cr.P.C, the parties have

willingly and voluntarily settled their disputes. The

extraordinary inherent jurisdiction under Section 482 Cr.P.C

may be invoked to bring to premature termination the

Crl.M.C. No.4283 of 2008 2

prosecution against the petitioners. It is prayed that the dictum

in Madan Mohan Abbot v. State of Punjab [2008 (3) KLT

19], Nikhil Merchant v. C.B.I [2008(3) KLT 769 (SC)] and

Manoj Sharma v. State [2008 (4) KLT 417 (SC)] may be

invoked to terminate the unnecessary and irrelevant continuance

of the prosecution against the petitioners.

3. Notice was given to the learned Public Prosecutor.

The learned Public Prosecutor after taking instructions submits

that the State is convinced that the matter has been settled. The

dispute is one which is private and personal between the parties.

The State has no objection against quashing of proceedings

against the petitioners and accepting composition.

4. I have considered all the relevant inputs.

Respondents 1to 3 have entered appearance through counsel.

They have filed affidavit to confirm such settlement/composition.

I am satisfied that the dispute is private and personal between

the parties. I take note of the stand taken by the State. I take

note of the nature of the alleged offence. Having considered all

the relevant circumstances, I am satisfied that this is an

eminently fit case where the extraordinary inherent jurisdiction

under Section 482 Cr.P.C as enabled by the dictum in Madan

Crl.M.C. No.4283 of 2008 3

Mohan Abbot v. State of Punjab, Nikhil Merchant v. C.B.I

and Manoj Sharma v. State (supra) can safely be invoked to

bring to premature termination the prosecution against the

petitioners.

5. In the result:

i) This Crl.M.C is allowed;

ii) C.C.No.1207 of 2006 pending before the Judicial

Magistrate of the First Class-II, Thrissur wherein the petitioners

are the accused and respondents 1 to 3 are the

victims/complainants, is hereby quashed;

iii) Needless to say, proceedings, if any, under Section

446 Cr.P.C pending against the petitioners and their sureties

shall be disposed of in accordance with law.

(R.BASANT, JUDGE)
rtr/-