High Court Kerala High Court

Anil vs Manu on 9 December, 2010

Kerala High Court
Anil vs Manu on 9 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4827 of 2010()


1. ANIL, S/O.THAMBU, AGED 24 YEARS,
                      ...  Petitioner

                        Vs



1. MANU, AGED 20 YEARS, S/O.MURALI,
                       ...       Respondent

2. REMESH, AGED 28 YEARS, S/O.RAJAN,

3. STATE OF KERALA, REPRESENTED BY PUBLIC

                For Petitioner  :SRI.V.A.JOHNSON (VARIKKAPPALLIL)

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :09/12/2010

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
              Crl.M.C.No.4827 of 2010
            --------------------------

                       ORDER

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

86/2008 on the file of Judicial First Class

Magistrate’s Court, Alathur, taken cognizance for

the offences under Sections 143, 147, 148, 341, 506

(i), 294(b) and 324 read with Section 149 of Indian

Penal Code on Annexure-A final report. As

petitioner was absconding, case against him was

split up and re-filed as C.C.No.99/2010. The

remaining six accused were acquitted by Annexure-B

judgment finding that PWs 1 to 5 did not support

the prosecution case and Assistant Public

Prosecutor gave up the remaining witnesses for the

reason that disputes were settled amicably. This

petition is filed under Section 482 of Code of

Criminal Procedure to quash the proceedings

contending that in view of the order of acquittal

against co-accused and settlement of the disputes

CRMC 4827/10 2

with respondents 1 and 2, the defacto complainant

and the injured, it is not in the interest of

justice to continue the prosecution.

2. Respondents 1 and 2 appeared through a

counsel and filed separate affidavits stating that

they have settled all the disputes with the

petitioners and therefore, they have no objection

for quashing the proceedings.

3. Prosecution case is that on 6.2.2008 at

about 9.30 a.m., the seven accused formed

themselves in to an unlawful assembly with the

common object of attacking and causing hurt to

respondents 1 and 2, who are members of BJP and

RSS, as the accused are members of CPI(M) and in

furtherance of their common object, wrongfully

restrained respondents 1 and 2 after committing

riot, armed with deadly weapons and caused hurt and

also intimidated respondents 1 and 2 and scolded

them using filthy language and thereby, all the

accused committed the offences. Annexure-B judgment

CRMC 4827/10 3

shows that when the remaining six accused were

tried, no witness supported the prosecution case

and therefore, learned Magistrate was compelled to

acquit those accused. Affidavits filed by

respondents 1 and 2 establish that they have

settled all the disputes with the petitioners and

in such circumstances, no purpose will be served by

directing the petitioners to undergo the ordeal of

a trial, as it would result only in unnecessary

waste of valuable time of the court.

Petition is allowed. C.C.No.99/2010 on the file

of Judicial First Class Magistrate’s Court, Alathur

is quashed.

9th December, 2010 (M.Sasidharan Nambiar, Judge)
tkv