High Court Kerala High Court

Sai Mohan vs State Of Kerala on 16 September, 2008

Kerala High Court
Sai Mohan vs State Of Kerala on 16 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3099 of 2008()


1. SAI MOHAN, AGED 37 YEARS,
                      ...  Petitioner

                        Vs



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

2. C.K.SHERRY, S/O.KUNJACHAN, TC 11/277,

                For Petitioner  :SRI.R.BINDU (SASTHAMANGALAM)

                For Respondent  :SRI.SUMAN CHAKRAVARTHY

The Hon'ble MR. Justice R.BASANT

 Dated :16/09/2008

 O R D E R
                          R.BASANT, J.
                       ----------------------
                    Crl.M.C.No.3099 of 2008
                   ----------------------------------------
            Dated this the 16th day of September 2008

                              O R D E R

The petitioner and respondents 3 to 5 face indictment in a

prosecution for the offence punishable under Section 380 read

with 34 I.P.C. Cognizance has been taken on the basis of a final

report submitted by the police. The crux of the allegations

against the accused persons is that they, in furtherance of their

common intention, had stealthily removed a computer etc. from

the premises of a private limited company. The de facto

complainant is the second respondent who was one of the

directors of the Company. While the matter is pending before

the learned J.F.C.M-III, Thiruvananthapuram, the parties have

settled their disputes. The second respondent/ de facto

complainant has filed an affidavit also to report to the court that

the disputes have been settled.

2. The dispute basically arose from internecine quarrel

between the Directors and the employees. They have settled

their disputes. Though the offence under Section 380 Cr.P.C is

not legally compoundable, the learned counsel pray that invoking

the extraordinary inherent jurisdiction under Section 482 Cr.P.C

as enabled by the dictum in Madan Mohan Abbot v. State of

Crl.M.C.No.3099/08 2

Punjab [2008 AIR SCW 2287] premature termination of

proceedings may be brought about. Ground realities may be

taken into account. Waste of judicial time may be avoided. It

may be noted that the dispute is one which is purely private and

personal between the contestants and no issue of public policy or

public interest is involved.

3. Notice was given to the learned Public Prosecutor.

The learned Public Prosecutor does not oppose the application.

4. It is confirmed that there has been bona fide and

genuine settlement of the disputes between the parties. 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

(Supra) can be pressed into service.


      5.    In the result,

      a)    This petition is allowed.

      b)    C.C No.377/05 pending before the learned Judicial

First Class Magistrate Court-III, Thiruvananthapuram against

the petitioners and respondents 3 to 5 is hereby quashed.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.3099/08 3

Crl.M.C.No.3099/08 4

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008