High Court Kerala High Court

N.K.Muneer vs State on 5 October, 2009

Kerala High Court
N.K.Muneer vs State on 5 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3053 of 2009()


1. N.K.MUNEER, AGED 24 YEARS,
                      ...  Petitioner
2. RASHID, AGED 20 YEARS,

                        Vs



1. STATE, REPRESENTED BY PUBLIC PROSECUTOR,
                       ...       Respondent

2. NIKESH.T, AGED 26 YEARS,

3. NISHA.T, AGED 28 YEARS,

4. NILAKESH.T, AGED 20 YEARS,

                For Petitioner  :SRI.K.P.HARISH

                For Respondent  :SRI.TOJAN J. VATHIKULAM

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :05/10/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
           ===========================
            CRL.M.C.No.3053      OF 2009
           ===========================

      Dated this the 5th day of October,2009

                        ORDER

Petitioners are the accused in Crime No.222/2008

of Chandera Police Station registered for the offence

under sections 3(1)X and XI of Scheduled Castes and

Scheduled Tribes (Prevention of Atrocities )Act,1989

on recording the First Information Statement of second

respondent. The allegations in Annexure A1(a) First

Information Statement is that fourth respondent had

purchased a recharge coupon from the shop of the

accused on 4.7.2008, but the coupon did not have the

number and there was a dispute which was settled and

the money paid was returned on 5.7.2008 and thereafter

7.7.2008 at about 7.30 p.m fourth respondent went to

the shop to purchase recharge coupon and he was

scolded uttering the caste name and on hearing about

it, third respondent also went there along with the

second respondent and they were also scolded uttering

their caste name and petitioners thereby committed the

offence under Annexure A1 F.I.R. This petition is

filed under section 482 of Code of Criminal Procedure

Crl.M.C.3053/2009 2

to quash Annexure A1 F.I.R and the proceedings contending

that entire disputes with respondents 2 to 4 were settled

amicably. Annexure A2 agreement entered into by

respondents 2 to 4 with the petitioners settling the

disputes and agreeing to file affidavit before this court

was produced to establish the settlement.

2. Respondents 2 to 4 appeared through a counsel and

each of them filed separate affidavits stating that entire

disputes were amicably settled and they have no subsisting

grievance against the petitioners and in such circumstance

they have no objection for quashing the proceedings.

3. Learned counsel appearing for the petitioners,

respondents 2 to 4 and the learned Public Prosecutor were

heard.

4. Annexure AII agreement along with the separate

affidavits filed by respondents 2 to 4 establish that the

entire disputes were settled amicably. Annexure A1

establish that offence is purely personal against

respondents 2 to 4. In such circumstance, as held by the

Apex Court in Madan Mohan Abbot v. State of Punjab (2008(3)

KLT 19, it is not in the interest of justice to continue

the prosecution.

Petition is allowed. Crime 222/2008 of Chandera

Police Station is quashed.




                                      M.SASIDHARAN NAMBIAR
                                                JUDGE

Crl.M.C.3053/2009    3

tpl/-

M.SASIDHARAN NAMBIAR, J.




     ---------------------
      W.P.(C).NO. /06
     ---------------------


         JUDGMENT




     SEPTEMBER,2006