High Court Kerala High Court

Abdul Jaleel vs Abdul Azeea on 6 October, 2009

Kerala High Court
Abdul Jaleel vs Abdul Azeea on 6 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3091 of 2009()


1. ABDUL JALEEL, AGED 37,
                      ...  Petitioner

                        Vs



1. ABDUL AZEEA, AGED 48 YEARS,
                       ...       Respondent

2. STATE OF KERALA, REP. BY THE

                For Petitioner  :SRI.P.SAMSUDIN

                For Respondent  :SMT.MARY BEENA JOSEPH

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :06/10/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
              ------------------------------------------
               CRL.M.C.NO.3091 OF 2009
              ------------------------------------------
               Dated       6th    October 2009

                           O R D E R

Petitioner is the accused in C.C.112/2008

now pending as L.P.13/2009 on the file of Judicial

First Class Magistrate-II, Perinthalmanna. This

petition is filed under Section 482 of Code of

Criminal Procedure to quash the proceedings against

the petitioner contending that entire disputes with

first respondent was settled amicably.

2. First respondent appeared through a

counsel and also filed Annexure-A2 affidavit stating

that entire disputes were settled amicably and in

such circumstances, he has no objection for quashing

the proceedings.

         3.   Learned            counsel            appearing     for

petitioner,  first      respondent           and      learned  Public

Prosecutor were heard.

4. Annexure-A1 final report based on which

cognizance for the offence under Sections 341, 323

and 294(b) of Indian Penal Code was taken shows that

prosecution case is that on 16/6/2007 at 7 p.m first

CRMC 3091/09 2

respondent was wrongfully restrained and simple hurt was

caused on him by beating on his face and also uttered

obscene words and thereby committed the offences under

Sections 341, 323 and 294(b) of Indian Penal Code. Except

the offence under Section 294(b) of Indian Penal Code,

the other offences are compoundable under Section 320 of

Code of Criminal Procedure. Offence under Section 294(b)

of Indian Penal Code as alleged is purely personal as

against first respondent. Annexure-II affidavit filed by

first respondent establish that though it is not a

compoundable offence, entire disputes were settled and

first respondent is not intending to proceed with the

case, as he has no subsisting grievance. In such

circumstances, even if petitioner is to be tried, chance

of a successful conviction is very bleak. As held by the

Apex court in Madan Mohan Abbot v. State of Punjab (2008

(3) KLT 19 (SC) in such circumstances, it is not in the

interest of justice to proceed with the case.

Petition is allowed. L.P.13/2009 on the file of

Judicial First Class Magistrate-II, Perinthalmanna is

quashed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.