High Court Kerala High Court

Sulaiman vs The State Of Kerala on 22 December, 2009

Kerala High Court
Sulaiman vs The State Of Kerala on 22 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4146 of 2009()


1. SULAIMAN, (A1)
                      ...  Petitioner
2. SUDHEER KHAN, (A2)
3. SULFEEKHAR, (A3)

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. SULAIMAN, AGED 45 (CW1)

                For Petitioner  :SRI.P.M.SANEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :22/12/2009

 O R D E R
          M.SASIDHARAN NAMBIAR,J.
           ------------------------------------------
             Crl.M.C.NO.4146 OF 2009
           ------------------------------------------
           Dated 23rd          December 2009

                         O R D E R

Petitioners are the accused and

second respondent, the de facto complainant

in C.C.1202/2007 on the file of Judicial

First Class Magistrate-II, Attingal taken

cognizance for the offences under Sections

452, 294(b), 324 and 427 read with Section

34 of Indian Penal Code. Petition is filed

under Section 482 of Code of Criminal

Procedure to quash the proceedings

contending that entire disputes with second

respondent, the de facto complainant who

is also the injured, were settled amicably

out of court and in view of the settlement,

it is not in the interest of justice to

continue the prosecution.

2. Second respondent appeared

Crmc 4146/09 2

through a counsel and filed an affidavit

stating that entire disputes were settled

amicably and petitioners and second

respondent are now living as friends and in

such circumstances, he has no objection for

quashing the proceedings.

3. Learned counsel appearing for the

petitioners, second respondent and learned

Public Prosecutor were heard.

4. Annexure-A final report shows that

prosecution case is that, in furtherance of

their common intention, petitioners on

11/10/2007 at 12.15 p.m trespassed into the

house where second respondent was residing

and with a chopper inflicted injury on

second respondent and thereby committed the

offences. Offences alleged against

petitioners are purely personal in nature as

against the second respondent. Affidavit

filed by the second respondent establishes

Crmc 4146/09 3

that entire disputes were settled amicably.

As held by the Apex court in Madan Mohan

Abbot v. State of Punjab (2008 (3) KLT 19

(SC) when the offence against petitioners are

purely personal in nature and there has been

a complete settlement of the disputes by

second respondent, it is not in the interest

of justice to continue the prosecution. When

consequent to the settlement, chance of a

successful prosecution is very bleak and it

would result only in unnecessary waste of

valuable time of the court, it is not in the

interest of justice to continue the

prosecution.

C.C.1202/2007 on the file of Judicial

First Class Magistrate-II, Attingal is

quashed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.

Crmc 4146/09    4