High Court Kerala High Court

T.V.Sukumar vs P.K.Vasudevan on 3 November, 2009

Kerala High Court
T.V.Sukumar vs P.K.Vasudevan on 3 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3524 of 2009()


1. T.V.SUKUMAR
                      ...  Petitioner

                        Vs



1. P.K.VASUDEVAN, S/O.GOVINDAN NAMBIAR
                       ...       Respondent

2. T.P.SUJITH SADANANDAN, S/O.SADANANDAN

3. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SMT.K.K.CHANDRALEKHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :03/11/2009

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

              ------------------------------------------
               CRL.M.C.NO.3524 OF 2009
              ------------------------------------------

              Dated      3rd    November 2009


                           O R D E R

Petitioner is the accused in C.C.467/2008 on

the file of Judicial First Class Magistrate-I, Kannur

taken cognizance for the offence under Sections 323,

324, 427 of Indian Penal Code. Prosecution case is

that petitioner who is a guard attached to KSRTC,

Kannur depot manhandled second respondent in front of

the Station Master’s office and inflicted injury with

a dangerous weapon and also caused damages to the

counter of the office of the Station Master by

breaking glass sheet and committed offences under

Sections 323, 324 and 427 of Indian Penal Code. First

respondent in his capacity as Controlling Inspector

of KSRTC lodged the FIR. Petitioner along with

respondents 1 and 2 filed Annexure-1 petition to

compound the offence and sought permission of the

court. By Annexure-2 order, learned Magistrate posted

Annexure-I petition stating that witness who is having

interest over the property to compound the offence

Crmc 3524/09
2

under Section 427 is to be produced. This petition is

filed under Section 482 of Code of Criminal Procedure

directing the learned Magistrate to record the

composition.

2. Learned counsel appearing for the

petitioner and learned Public Prosecutor were heard.

3. Offence under Section 427 of Indian

Penal Code is compoundable, even without permission

of the court by the person to whom the loss or damage

is caused as provided under Sub Section 1 of Section

320 of Code of Criminal Procedure. So also offence

under Section 323 of Indian Penal Code is compoundable

without permission of the court, by the person to whom

hurt is caused. As the amendment to Sub Section 2 of

Section 320 of Code of Criminal Procedure deleting

offence under Section 324 of Indian Penal Code is not

notified, offence under Section 324 could also be

permitted to be compounded, if sought for by the

person whom hurt is caused.

4. Offence under Sections 323 and 324 could

thus be permitted to be compounded as sought for in

Annexure-A1 petition. But offence under Section 427

could be compounded only by the person to whom loss or

Crmc 3524/09
3

damage is caused which could only by the KSRTC.

Therefore, unless a composition is sought for by the

Managing Director of KSRTC or on his directions by the

appropriate officer, offence under Section 427 of

Indian Penal Code cannot be allowed to be compounded.

Learned Magistrate can therefore grant permission to

compound the offences under Sections 323 and 324 and

proceed with the case under Section 427 of Indian

Penal Code, if it is not compounded.

Petition is disposed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.