High Court Kerala High Court

Ajeesh vs State Of Kerala on 21 August, 2009

Kerala High Court
Ajeesh vs State Of Kerala on 21 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2648 of 2009()


1. AJEESH, S/O.RAMACHANDRAN,
                      ...  Petitioner
2. SUNIL, S/O.SREEDHARAN,

                        Vs



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

2. C.K.RATHEESAN, AGED 23 YEARS,

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  :SRI.K.P.SUDHEER

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :21/08/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
               CRL.M.C.NO.2648 OF 2009
              ------------------------------------------

              Dated       21st     August        2009


                           O R D E R

Petitioners are accused 4 and 5 in

C.C.138/2004 on the file of Judicial First Class

Magistrate, Ottapalam. Case against all the accused

is that they committed offences under Sections 143,

147, 148, 323 and 324 read with Section 34 of Indian

Penal Code. This petition is filed under Section 482

of Code of Criminal Procedure to quash C.C.138/2004

and the further proceedings as against the petitioners

contending that the dispute with second respondent,

the injured defacto complainant was amicably settled.

2. Second respondent appeared through a

counsel and also filed Annexure-A3 affidavit stating

that he is the injured defacto complainant and due to

intervention of mediators the entire disputes were

settled and he is not interested in further

prosecuting the petitioners and they are now keeping

friendship and in such circumstances, it is not in the

interest of justice to continue the prosecution.


CRMC 2648/09
                             2


          3.   Learned    counsel    appearing    for

petitioners and second respondent and learned Public

Prosecutor were heard.

4. Annexure-A3 affidavit of second

respondent and submission of the learned counsel

appearing for second respondent establish that there

was complete settlement of all the disputes with the

petitioners. In such circumstances, as held by the

Apex court in Madan Mohan Abbot v. State of Punjab

(2008 (3) KLT 19 (SC) it is not in the interest of

justice to proceed with the case further, when

consequent to the settlement chance of a successful

prosecution is very bleak.

Petition is allowed. C.C.138/2004 on the

file of Judicial First Class Magistrate, Ottapalam as

against the petitioners is quashed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.