High Court Kerala High Court

Jagarajan @ Jayan vs State Of Kerala on 5 December, 2008

Kerala High Court
Jagarajan @ Jayan vs State Of Kerala on 5 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4260 of 2008()


1. JAGARAJAN @ JAYAN,
                      ...  Petitioner
2. V.C. SUNILKUMAR, S/O. NARAYANAN,
3. V.C.VIPIN, S/O. PANKAJAKSHAN,
4. V.C. RIJIN, S/O. BHASKARAN,
5. V.C. NIDHIN,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. KIRAN, S/O.PRADEEP, AGED 19 YEARS,

3. PRADEEP KUMAR N.T., S/O.NARAYANAN,

4. REENA.C.T., W/O.PRADEEP KUMAR,

                For Petitioner  :SRI.P.S.SREEDHARAN PILLAI

                For Respondent  :SRI.P.PAULOCHAN ANTONY

The Hon'ble MR. Justice R.BASANT

 Dated :05/12/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                  Crl.M.C.No. 4260 of 2008
                  - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 5th day of December, 2008

                               O R D E R

The petitioners along with the 5th respondent are accused 1

to 6 in a prosecution for offences punishable, inter alia, under

Sections 452 and 308 r/w. 149 I.P.C. Respondents 2 to 4 are the

alleged victims/ injured in the case.

2. The crux of the allegations is that on account of

political animosity the accused persons trespassed into the

residential building of respondents 2 to 4 on the night of

10.4.2008 and indulged in wanton acts of violence resulting in

serious injuries to the second respondent, a political activist.

The rival contestants belong to Congress and B.J.P. A prior

incident, in respect of which a complaint had been laid before the

police, had operated as the alleged motive for the incident.

3. Investigation is complete. Final report has already been

filed. Committal proceedings has been registered by the learned

Magistrate and it is at this stage that the petitioners have come

Crl.M.C.No. 4260 of 2008
2

before this Court with a prayer that the extra ordinary inherent

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

Madan Mohan Abbot v. State of Punjab (2008 (3) KLT 19), Nikil

Merchant v. C.B.I. (2008 (3) KLT 769) and Manoj Sharma v.

State (2008 (4) KLT 417 (SC) may be invoked to bring to premature

termination this prosecution against the petitioners and the 5th

respondent, which has now become irrelevant and unnecessary.

4. Respondents 2 to 4 have entered appearance before this court

through a counsel. They have confirmed that the disputes have been

settled and the offences have been compounded by them.

5. Notice was given to the learned Prosecutor, who opposes the

application. The learned Prosecutor submits that the offences alleged

include serious and grave offences. They include non-compoundable

offences punishable under Sections 452 and 308 I.P.C., not to speak of

Sections 143, 147 etc. There is nothing personal or private between

the parties. Interests of public justice and issues of public interest are

involved. In a democratic polity law must frown upon attempts to

Crl.M.C.No. 4260 of 2008
3

resort to violence to settle political scores. In these circumstances the

learned Prosecutor submits that the State is unable to agree that the

composition can be accepted and the prosecution against the petitioners

and 5th respondent can be quashed.

6. I have considered all the relevant inputs. The learned

Prosecutor has placed the case diary before me. I have gone through

the final report and the wound certificate describing the injuries

suffered by the principal injured, the second respondent. After

considering all the relevant inputs, I am persuaded to agree that there is

merit in the opposition by the learned Prosecutor.

7. All crimes are offences against the State and composition by

individual aggrieved person cannot in pure theory of law justify

discontinuance of the indictment against those culpably responsible.

The law specifies certain offences to be compoundable and only in

such offences can composition by victims ipso facto lead to

termination of criminal prosecution against the indictees.

8. In a line of decisions it has now been held that the mere fact

that the offence is not compoundable under Section 320 Cr.P.C. would

Crl.M.C.No. 4260 of 2008
4

not fetter the extra ordinary inherent jurisdiction available to this Court

under Section 482 Cr.P.C. to quash the proceedings. Reliance is

placed in the decisions in B.S. Joshi v. State of Haryana (AIR 2003

SC 1386) as also the decisions referred above in support of this

proposition. The learned Prosecutor argues that the mere fact that the

parties have compounded the offences even when the offences are non-

compoundable is not sufficient to invoke the jurisdiction under Section

482 Cr.P.C. The crucial question is whether the dispute is one which is

private and personal between the indictees and the victims. Even when

the offence is not compoundable, in an appropriate case, it will be open

to the court to hold that the dispute is one which is private and

personal between the parties. This court has alertly got to verify

whether any issues of public justice or the interests of public are

involved. Only if those questions are answered in the negative, can the

jurisdiction under Section 482 Cr.P.C. be invoked on the ground that

there has been a composition of the non-compoundable offences.

Crl.M.C.No. 4260 of 2008
5

9. I have adverted to this aspect of the matter in the decisions in

Santhoshkumar v. Mohanan (2008 (3) KLT 461 and Babeesh @

Babin Kumar v. S.I. of Police (2008 (3) KHC 713). I am satisfied,

in the facts and circumstances, that it is impossible to come to a

conclusion that the dispute is one which is private and personal

between the parties. Going by the materials collected, it is political

animosity which has prompted the accused persons to trespass into the

residential building of the victims after making sufficient prior

preparations and to indulge in the acts of violence. I am, in these

circumstances, satisfied that the mere fact that the victims i.e. R2 to R4,

have compounded the offences is no reason for this court to

mechanically invoke the jurisdiction under Section 482 Cr.P.C.

10. This Crl.M.C. is accordingly dismissed. Needless to say

dismissal of this petition will not fetter the option of the petitioners to

raise all relevant contentions before the trial court. The learned

counsel for the petitioner submits that in the peculiar facts and

circumstances of this case there may atleast be a direction for

Crl.M.C.No. 4260 of 2008
6

expeditious completion of the trial. After appearance, the petitioners

can make that request before the trial court. Needless to say, such

request must be considered by the learned Magistrate on merits and in

accordance with law.

(R. BASANT)
Judge
tm