High Court Kerala High Court

A.N.Ummer vs The Station House Officer on 23 September, 2008

Kerala High Court
A.N.Ummer vs The Station House Officer on 23 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3499 of 2008()


1. A.N.UMMER, S/O.MOIDEEN, AGED 28 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATION HOUSE OFFICER,
                       ...       Respondent

2. BASHEER HAJI,

                For Petitioner  :SRI.T.MADHU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :23/09/2008

 O R D E R
                          R.BASANT, J.
                       ----------------------
                    Crl.M.C.No.3499 of 2008
                   ----------------------------------------
           Dated this the 23rd day of September 2008


                              O R D E R

The petitioner faced indictment as the third accused in a

prosecution under Section 379 read with 34 I.P.C. Altogether

there were three accused persons. The crux of the allegations is

that the accused persons in furtherance of their common

intention had trespassed into the property of the de facto

complainant and had committed theft of 32 banana bunches

which were stated to be of the value of about Rs.2390/-. Final

report was filed. Cognizance was taken and the case was

registered before the learned J.F.C.M-I, Kasaragod. The

petitioner was not available for trial. The other two accused

were available for trial before the learned Magistrate.

Application for composition was filed by the de facto complainant

and the two accused persons who asserted that the actual value

of the stolen articles would be less than Rs.2,000/-. They,

therefore, prayed that composition may be accepted under

Section 320 Cr.P.C.

Crl.M.C.No.3499/08 2

2. The learned Magistrate did not accept the

composition obviously because the F.I.R and the final report had

shown the value of the property stolen to be Rs.2,390/-. The de

facto complainant asserted on oath that the value was only less

than Rs.2,000/-. The co-accused were found not guilty and

acquitted on merits. But the case against the petitioner was split

up.

3. The petitioner apprehends that the matter may be

posted for trial forthwith. He has come to this court along with

the complainant now to apprise the court of the fact that the

disputes have been settled and that as a matter of fact the

offence is compoundable, the value of the property stolen being

less than Rs.2,000/- actually. Alternatively, he raises a

contention that even assuming that the offence is not

compoundable, the dispute is one which is purely private and

personal between the parties. There is no criminal antecedents

for any of the accused. It is not a case of real theft; but of only a

property dispute between the parties. In any view of the matter,

the parties having wholly and completely settled their disputes

and the de facto complainant and the second respondent having

Crl.M.C.No.3499/08 3

compounded the offence allegedly committed by the petitioner

herein, powers under Section 482 Cr.P.C as enabled by the

dictum in Madan Mohan Abbot v. State of Punjab [2008 AIR

SCW 2287] may be pressed into service to bring to premature

termination the prosecution against the petitioner also. No

useful purpose is likely to be served by continuing with the

prosecution. Actually the value of the property is less than

Rs.2,000/-, technicalities may not be adhered to. The ground

realities may be taken into account, it is submitted by the

learned counsel for the petitioner as well as the second

respondent.

4. Notice given to the learned Public Prosecutor. The

learned Public Prosecutor submits that in the totality of the facts

and circumstances of this case the State does not also want to

oppose the application.

5. I shall assume that the offence is non-compoundable.

I am satisfied that there has been a harmonious settlement of the

dispute between the parties and composition of the non-

compoundable offence by the second respondent. I am satisfied,

in these circumstances that this is an eminently fit case where

Crl.M.C.No.3499/08 4

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

Madan Mohan (Supra) can be pressed into service to bring to

premature termination the prosecution against the petitioner.


      6.    In the result,

      a)    This petition is allowed.

      b)    C.C No.674/2008 pending before the J.F.C.M-I,

Kasaragod in crime No.195/2007 of Adhur police station against

the petitioner herein is hereby quashed.

c) Needless to say, the proceedings under Section 446

Cr.P.C, if any, pending against the petitioner and his sureties

shall be disposed of by the learned Magistrate, in accordance

with law.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.3499/08 5

Crl.M.C.No.3499/08 6

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008