High Court Kerala High Court

Vidyasagar Jikesh Thinayattu vs Sreekanth on 24 February, 2010

Kerala High Court
Vidyasagar Jikesh Thinayattu vs Sreekanth on 24 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 333 of 2010()


1. VIDYASAGAR JIKESH THINAYATTU
                      ...  Petitioner

                        Vs



1. SREEKANTH, S/O.RAJAPPAN
                       ...       Respondent

2. STATE OF KERALA

                For Petitioner  :SMT.R.SUDHA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :24/02/2010

 O R D E R
               M.Sasidharan Nambiar, J.
              --------------------------
                Crl.M.C.No.333 of 2010
              --------------------------

                         ORDER

Petitioner was the sixth accused in C.C.No.

778/2004 on the file of Judicial First Class

Magistrate’s Court, North Paravur. Prosecution case is

that the six accused formed themselves into an unlawful

assembly with the common object of wrongfully

restraining first respondent and cause hurt and in

furtherance of their common object, on 24.12.1999 at

about 11.30 p.m., while first respondent was riding a

motor cycle, petitioners wrongfully confined him and

with deadly weapons inflicted injuries on him and

thereby committed offences under Sections 143, 147,

148, 341 and 323 read with Section 149 of Indian Penal

Code. As petitioner was absconding, the case as against

him was split up and refiled as C.C.No.220/2009 and the

other accused were tried by the learned Magistrate. By

Annexure-A1 judgment, the remaining five accused were

acquitted. This petition is filed under Section 482 of

Code of Criminal Procedure to quash the proceedings as

against the petitioner contending that as he was in

CRMC 333/10 2

Gulf, he could not appear before the court, when the

other accused were tried and the entire disputes with

the first respondent were later settled amicably and in

view of the settlement and order of acquittal as

against the other accused, it is not in the interest of

justice to continue the prosecution.

2. First respondent appeared through a counsel and

filed a joint petition along with the petitioner

stating that entire disputes between them were settled

amicably and therefore, first respondent has no

objection for quashing the proceedings.

3. Learned counsel appearing for the petitioner,

first respondent and learned Public Prosecutor were

heard.

4. Joint petition filed by the petitioner and

first respondent, who is the injured, establishes that

there has been an amicable settlement of the disputes.

Annexure-A1 judgment shows that when the remaining five

accused were tried, first respondent turned hostile. So

also the other eye witnesses. Consequently, other

prosecution witnesses were not examined. When the

disputes between the parties were settled amicably and

CRMC 333/10 3

the offences alleged are purely personal in nature as

against the first respondent, as held by the Apex Court

in Madan Mohan Abbot v. State of Punjab (2008 (3) KLT

19), it is not in the interest of justice to continue

the prosecution. It is more so, when out of the six

accused, five were already acquitted, consequent to the

settlement and even if petitioner is to be tried, there

is no likelihood of a successful prosecution.

In such circumstances, petition is allowed. C.C.

No.220/2009 on the file of Judicial First Class

Magistrate’s Court, North Paravur is quashed.

24th February, 2010 (M.Sasidharan Nambiar, Judge)
tkv