High Court Kerala High Court

M.Manoj Kumar vs The Kerala State Financial … on 20 August, 2008

Kerala High Court
M.Manoj Kumar vs The Kerala State Financial … on 20 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3178 of 2008()



1. M.MANOJ KUMAR
                      ...  Petitioner

                        Vs

1. THE KERALA STATE FINANCIAL ENTERPRISES
                       ...       Respondent

                For Petitioner  :SRI.T.K.VIPINDAS

                For Respondent  :SRI.M.SASINDRAN, SC, K.S.F.E., LTD.

The Hon'ble MR. Justice R.BASANT

 Dated :20/08/2008

 O R D E R
                         R. BASANT, J.
           -------------------------------------------------
                 Crl.M.C. No. 3178 of 2008
           -------------------------------------------------
         Dated this the 20th day of August, 2008

                              ORDER

The petitioners face allegations in a crime registered

alleging the offence punishable under Sec.420 read with

Sec.34 IPC. A crime has been registered. Investigation is in

progress. The Kerala State Financial Enterprises, Thodupuzha

Brnach, is the complainant. A complaint was filed before the

learned Magistrate. The same was referred to the police and

accordingly the crime has been registered.

2. The petitioner has now come to this Court with a

prayer that the F.I.R. may be quashed invoking the jurisdiction

under Sec.482 Cr.P.C. What is the reason? The learned

counsel for the petitioners submits that the entire liability has

been discharged and the respondent/complainant has no

grievance surviving now. If that be the case, the complainant

Crl.M.C. No. 3178 of 2008 -: 2 :-

can certainly report that fact to the police or the learned

Magistrate. The mere fact that the investigation into a

compoundable offence is pending is no reason for the learned

Magistrate to throw his hands up and choose not to accept the

composition. It has already been clarified in the decision

reported in Yesudas v. S.I. of Police (2008 (1) KLT 245) that

such composition can be accepted even at the stage of

investigation. The complainant will now have to take a definite

stand as to whether the offence has been compounded or not.

The learned counsel for the petitioners submits that if any

further amount is demanded to be paid, the petitioners are

willing to pay such amount also to purchase peace and thus

bring the proceedings to termination. I need only mention that

the respondent/complainant must consider whether the matter

can be settled on the existing state of affairs or by insisting on

any further conditions and if the petitioners are willing to satisfy

such conditions and the complainant is willing to compound the

offence, necessary request must be made to the Investigating

Officer and/or the learned Magistrate in accordance with the

decision in Yesudas (supra). Such composition, needless to

Crl.M.C. No. 3178 of 2008 -: 3 :-

say, can be against the petitioners alone or against all the

accused.

3. With the above observations, this Crl.M.C. is dismissed.

4. Hand over a copy of this order to the learned counsel for

the petitioner.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge