High Court Kerala High Court

Tomy Mathew vs Soman Kandathil on 10 August, 2010

Kerala High Court
Tomy Mathew vs Soman Kandathil on 10 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3259 of 2010()


1. TOMY MATHEW, AGED 52
                      ...  Petitioner

                        Vs



1. SOMAN KANDATHIL , AGED 40
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.C.P.UDAYABHANU

                For Respondent  :SRI.K.A.SALIL NARAYANAN

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :10/08/2010

 O R D E R
                          V. RAMKUMAR, J.
                      = = = = = = = = = = = = =
                       Crl.M.C..No.3259 of 2010
                     = = = = = = = = = = = = = =
                           Dated: 10.08.2010

                                ORDER

Petitioner, who is the 1st accused in Crime No.16/2010 of

Kothamangalam Police Station for offences punishable under

Sections 143,147,148,324 and 308 read with 149 IPC and Section 3

(a) of Explosive Substances Act, seeks to quash Annexure 3(a)

order passed by J.F.C.M, Kothamangalam refusing the application

filed by the de facto complainant to forward Annexure 3 petition to

the Investigating Officer and to terminate the proceedings after

noticing that the de facto complainant has no subsisting grievance

in the matter in view of the subsequent settlement of the dispute.

Since some of the offences are not compoundable offences, it was

not permissible for the Investigating Officer to discontinue the

investigation or for the Magistrate to compound the offences. The

matter is still in the crime stage.

2. It is true that the application filed by the petitioner for

bail was rejected by this Court prior to the settlement of the

dispute. But taking into account the subsequent settlement of the

dispute, I am of the view that the petitioner should be permitted to

Crl.M.C. No.3259/2010
2

surrender before the Magistrate and apply for regular bail. In

case the petitioner surrender before the Magistrate and apply

for regular bail within two weeks from today he shall be released

on bail on appropriate conditions after noticing the fact that

there has been subsequent settlement of the dispute between the

de facto complainant and the petitioner.

This Crl.M.C is disposed of reserving the above right of the

petitioner.

Dated this the 10th day of August, 2010.

V. RAMKUMAR, JUDGE

sj