High Court Kerala High Court

Thameed vs M.Shaik on 28 January, 2010

Kerala High Court
Thameed vs M.Shaik on 28 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4121 of 2009()


1. THAMEED, S/O.MUHAMMED, AGED 25 YEARS,
                      ...  Petitioner
2. MOHIYUDEEN, S/O.MOHAMMED KUNJI,
3. ASHRAF @ ABU, S/O.IBRAHIM,
4. SALAM @ MOHAMMED ASLAM,
5. SHOUKATH ALI, S/O.SULAIMAN,

                        Vs



1. M.SHAIK, S/O.ISMAIL, AGED 32 YEARS,
                       ...       Respondent

2. C.H.MOHAMMED RAFEEK, S/O.ABDULLA,

3. THE S.I OF POLICE,

                For Petitioner  :SRI.S.JIJI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :28/01/2010

 O R D E R

P.BHAVADASAN, J.

————————————-
Cr. MC No.4121 of 2009-E

————————————-
Dated 28th January 2010

Order

This is a petition, filed under Section 482 of the

Code of Criminal Procedure, seeking to have all further

proceedings in Crime No.159/09 of Manjeswar Police

Station, quashed.

2. The petitioners are arrayed as Accused Nos.1 to

5 in the said crime, for having committed the offences

punishable under Ss. 143, 147, 148, 323, 324, 341 and

427 r/w 149 IPC. The F.I.R. is produced as Annexure A1.

The allegation against the petitioners is that they formed

into an unlawful assembly, armed with deadly weapons,

blocked the N.H. Road at Manjeswar and thereby

restrained Autorickshaw bearing No.KL-14/B-685, in

which the defacto complainants were travelling and beat

them up. They also caused damages to the autorickshaw

to the tune of Rs.5,000/-. The final report in the case

was laid before Court and the Chief Judicial

Cr.MC No.4121/09 2

Magistrate’s Court took cognizance of the offence as CC

No.455/09. The petitioners would point out that the

allegations raised against them are false and made with

ulterior motives. They also submitted that no purpose will

be served by proceeding further with the matter. They

relied on the decision in Madan Mohan Aboot v. State

of Punjab (2008(3) KLT 19(SC), in support of their

contentions and submitted that the proceedings are

liable to be quashed.

3. It is difficult to accept the plea of the petitioners.

The case does not relate to pure personal matters. In

such cases, one fails to understand, how the

compounding can help the petitioners at all. Apart from

the said fact, damages have been caused to the

autorickshaw, to the tune of Rs.5,000/-. There is nothing

stated about that aspect of the matter in the petition filed

by the petitioners. If the petitioners have a case that no

offences are made out against them, they may move for

Cr.MC No.4121/09 3

discharge. With the above observation, this petition

stands dismissed.

P.BHAVADASAN, JUDGE

sta

Cr.MC No.4121/09 4