High Court Kerala High Court

K.N.Unni vs State Of Kerala on 20 October, 2008

Kerala High Court
K.N.Unni vs State Of Kerala on 20 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3730 of 2008()


1. K.N.UNNI, AGED 57 YEARS
                      ...  Petitioner
2. PADMA, W/O. K.N. UNNI, AGED 48 YEARS

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. C.K.RAJAPPAN, AGED 73 YEARS,

                For Petitioner  :SRI.G.PRIYADARSAN THAMPI

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :20/10/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                  Crl.M.C.No. 3730 of 2008
                  - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 20th day of October, 2008

                               O R D E R

The petitioners are accused 1 and 2 in a prosecution

launched for offences punishable under Sections 120B, 406 and

420 r/w. 34 I.P.C. Altogether there are three accused persons.

Investigation is complete. Final report has already been filed.

2. The crux of the allegations is that a property which

belongs to the defacto complainant and accused 1 and 2 jointly

was sold by accused 1 and 2 to the third accused with fraudulent

and objectionable motives and the defacto complainant’s share of

sale proceeds was not paid to him. Cognizance was taken on the

basis of the final report submitted by the police after due

investigation. A further investigation was directed to be

conducted by the police. Such investigation is almost complete

and the police have decided now to submit a further report to

refer the crime. It is at this stage that the petitioners have come

Crl.M.C.No. 3730 of 2008
2

to this Court with a prayer that the cognizance taken against them as

also the third accused as C.C.479 of 2007 may be quashed.

3. The learned counsel for the petitioners submits that the

disputes between the parties have been settled and the second

respondent/defacto complainant has compounded the offences

allegedly committed by the petitioners herein as also the third accused.

In these circumstances, accepting the dictum in Madan Mohan Abbot

v. State of Punjab (2008 (3) KLT 19) the proceedings against all the

accused may be quashed invoking the jurisdiction under Section 482

Cr.P.C., it is prayed. The defacto complainant has filed an affidavit to

confirm that he has settled the disputes and has compounded the

offences allegedly committed by the accused. The civil proceedings

between the parties has also been compromised, it is further submitted.

A joint application for composition has been filed by the petitioners

herein and the second respondent duly counter signed by their counsel.

All concerned submit that the disputes having already been settled and

the second respondent having compounded the offences allegedly

committed by all the accused persons, C.C. 479 of 2007 filed on the

Crl.M.C.No. 3730 of 2008
3

basis of the final report in Crime No. 351 of 2006 of Ernakulam Town

South Police Station may be quashed.

4. Notice was given to the learned Prosecutor, who confirms that

further investigation has revealed that no offence has been committed

by the accused in this case and a negative further final report will

immediately be filed. The State has no objection, in these

circumstances, in the proceedings being quashed, submits the

Prosecutor.

5. Having considered all the relevant circumstances, I am

satisfied that this is an eminently fit case where powers under Section

482 Cr.P.C. as enabled by the dictum in Madan Mohan Abbot

(supra) can safely be invoked to bring to premature termination the

proceedings against the petitioners and the third accused.

6. In the result:

a) This Crl.M.C. is allowed.

b) C.C.479 of 2007 pending before the Addl. C.J.M., Ernakulam

against the petitioners herein and the third respondent, in which the

second respondent is the defacto complainant, is hereby quashed.

Crl.M.C.No. 3730 of 2008
4

c) Needless to say, proceedings, if any, pending against the

petitioners and their sureties under Section 446 Cr.P.C. shall be

disposed of in accordance with law.

(R. BASANT)
Judge
tm