High Court Kerala High Court

Ashiq vs Sameer Babu on 1 December, 2008

Kerala High Court
Ashiq vs Sameer Babu on 1 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4515 of 2008()


1. ASHIQ ,S/O. HYDER, POOKKUTH HOUSE
                      ...  Petitioner
2. HARIS BABU, S/O.ABDULLA,

                        Vs



1. SAMEER BABU , S/O.KUNJIMOHAMMED,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.P.SAMSUDIN

                For Respondent  :SMT.MARY BEENA JOSEPH

The Hon'ble MR. Justice R.BASANT

 Dated :01/12/2008

 O R D E R
                           R.BASANT, J.
                        ----------------------
                     Crl.M.C.No.4515 of 2008
                    ----------------------------------------
             Dated this the 1st day of December 2008

                               O R D E R

Petitioners as accused 2 and 4 face indictment for offences

punishable under Sections 143,147,148,323 and 324 read with

149 I.P.C on the basis of the final report filed in crime No.31/06

of the Melattur police station. Altogether there were five

accused persons. Accused 1, 3 and 5 have already faced trial.

They have been found not guilty and acquitted as per Annexure

A2 judgment dated 05/08/2008.

2. Petitioners have now come before this court to

apprise this court of the fact that the disputes have been settled

between the parties and the sole victim, that is the first

respondent herein has compounded all the offences alleged

against the petitioners. The substantive offences under Sections

323 and 324 are compoundable and have been compounded.

The dispute is one which is purely private and personal between

the parties. No issue of public interest or public policy is

involved. In these circumstances, the learned counsel for the

petitioners pray that the extraordinary inherent jurisdiction

under Section 482 Cr.P.C as enabled by the dictum in Madan

Crl.M.C.No.4515/08 2

Mohan Abbot v. State of Punjab [2008 AIR SCW 2287],

Nikhil Merchant v. Central Bureau of Investigation [2008

(3) KLT 769(SC)] and Manoj Sharma v. State [2008(4)KLT

417 SC] may be invoked to bring to premature termination the

surviving prosecution against the petitioners which has now

become irrelevant and unnecessary. The respondent/victim has

entered appearance through counsel. The de facto

complainant/first respondent has entered appearance through

counsel. The de facto complainant/first respondent herein and

the petitioners have filed a joint application for composition duly

countersigned by their respective counsel.

3. Notice was given to the learned Public Prosecutor.

The learned Public Prosecutor does not oppose the said prayer.

The learned counsel for the petitioners and the first respondent

pray, the learned Public Prosecutor does not oppose the said

prayer and I am satisfied that the parties have willingly and

voluntarily settled their disputes and the offences alleged being

purely personal and private between the contestants, the

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

enabled by the dictum in Madan Mohan, Nikhil Merchant and

Crl.M.C.No.4515/08 3

Manoj Sharma (Supra) can safely be invoked to bring to

premature termination the prosecution against the petitioners.


      4.    In the result,

      a)    This petition is allowed.

      b)    C.C.No.752/08 pending before the learned J.F.C.M-II

Perinthalmanna in which the petitioners are the accused and the

first respondent is the victim/complainant is hereby quashed.

c) Needless to say, the proceedings under Section 446

Cr.P.C, if any, pending against the petitioners and their sureties

shall be disposed of by the learned Magistrate, in accordance

with law.




                                            (R.BASANT, JUDGE)
jsr

            // True Copy//       PA to Judge

Crl.M.C.No.4515/08    4

Crl.M.C.No.4515/08    5

    R.BASANT, J.




CRL.M.C.No. of 2008




          ORDER




        09/07/2008