IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4483 of 2010()
1. SHIVAPRASAD, S/O.SAHADEVAN,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. MANIYAN, AGE 60, (CW1),
3. SANTHOSH, AGE 27 (CW2),
For Petitioner :SRI.SHAJIN S.HAMEED
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :11/11/2010
O R D E R
M.SASIDHARAN NAMBIAR, J.
--------------------------------------------------------
Crl.M.C. No.4483 OF 2010
---------------------------------------------------------
Dated this the 11th day of November, 2010.
O R D E R
Petitioner is the third accused in C.C.No. 181 of 2009 on the
file of Judicial First Class Magistrate Court-III, Thiruvananthapuram
taken cognizance for the offences under Sections 323, 324, 452,
427 and 506 (ii) r/w 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 respondents 2
and 3, the de facto complainant and the injured, were settled
amicably and consequent to the settlement, it is not in the
interest of justice to continue the prosecution. Petitioner would
also contend that accepting the settlement, this Court has already
quashed the case as against the first accused by Annexure-D
judgment in Crl.M.C. No.3366 of 2009 and as against the second
accused by Annexure-E judgment in Crl.M.C No. 670 of 2010.
2. Respondents 2 and 3 appeared through a counsel and
filed separate affidavits stating that they have settled all the
disputes with the petitioner and, therefore, they have no
objection for quashing the proceedings.
3. In view of Annexure-D and Annexure-E orders quashing
the proceedings as against the accused 1 and 2 accepting the
Crl.M.C. No.4483 OF 2010 2
settlement and the affidavits filed by respondents 2 and 3 which
establish that they have settled the disputes with the petitioner, it
is not in the interest of justice to continue prosecution.
Petition is allowed C.C.No. 181 of 2009 on the file of Judicial
First Class Magistrate Court-III, Thiruvananthapuram against
petitioner, the third accused is quashed.
M.SASIDHARAN NAMBIAR, JUDGE
mns