High Court Kerala High Court

Anoop vs State Of Kerala on 25 June, 2010

Kerala High Court
Anoop vs State Of Kerala on 25 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1630 of 2010()


1. ANOOP,AGED 23 YERAS,S/O.ASHARAF,
                      ...  Petitioner
2. NISHAD,AGED 26 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. MUJEEB, AGED 30 YEARS,

                For Petitioner  :SRI.E.RAFEEK

                For Respondent  :SRI.HUMERA MOHAMMED ALI

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :25/06/2010

 O R D E R
                    V.RAMKUMAR, J.
              -------------------------------------
              Crl.M.C. No.1630 of 2010
             --------------------------------------
         Dated this the 25th day of June, 2010

                           ORDER

Petitioners, who are the accused in Crime No.401/08

of Alappuzha South Police Station, originally registered for

offences punishable under Sections 323, 324, 427 and 294

(b) read with 34 IPC and now pending before the J.F.C.M

Court, Alappuzha as C.C.No.1057/08 (after taking

cognizance of the offences punishable under Sections

323, 324 and 427 read with 34 IPC), seek to quash all

further proceedings on the ground that the matter has

been settled between the de facto complainant, the

injured and the petitioners. The only non-compoundable

offence is one punishable under section 324 IPC. But the

said offence was compoundable on the date of

commission of the offence. Hence, I am inclined to accept

the composition. The offences punishable under Sections

323, 324 and 427 read with 34 IPC are accordingly

permitted to be compounded and the same will have the

Crl.M.C. No.1630 of 2010
: 2 :

effect of a discharge of the petitioners of the said

offences. C.C.No.1057/2008 on the file of the J.F.C.M

Court, Alappuzha shall stand quashed. This Criminal M.C

is allowed as above.

V.RAMKUMAR, JUDGE

dmb