High Court Kerala High Court

Ashraf K. vs State on 10 December, 2010

Kerala High Court
Ashraf K. vs State on 10 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4842 of 2010()


1. ASHRAF K., AGED 34 YEARS,
                      ...  Petitioner

                        Vs



1. STATE,
                       ...       Respondent

2. ASOKAN P.S., AGED 45 YEARS,

                For Petitioner  :SRI.K.P.HARISH

                For Respondent  :SRI.VETTATH EAPEN MATHAI

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :10/12/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ---------------------------------------------
           CRL.M.C.NO.4842 OF 2010
           ---------------------------------------------
           Dated 10th December, 2010


                          O R D E R

Petitioner was the second accused

in C.P.31/2002 on the file of Judicial

First Class Magistrate’s Court-I, Hosdurg.

As he was absconding, the case against the

other three accused was committed to the

Sessions Court. It was taken on file as

S.C.256/2002. By Annexure-AIV judgment,

those accused were acquitted. Case against

the petitioner is now pending as

L.P.86/2003 before the committal court.

Petition is filed under Section 482 of Code

of Criminal Procedure to quash the

proceedings pending before the learned

Magistrate, contending that in view of the

order of acquittal against the co-accused

Crmc 4842/10
2

and also due to the settlement, evidenced by

Annexure-AV consent letter, it is not in the

interest of justice to continue the prosecution.

2. Second respondent is the de facto

complainant. He appeared through a counsel and

filed an affidavit submitting that all the

disputes with the petitioner were settled

amicably and he has no objection for quashing

the case. A joint petition was also filed along

with the petitioner to compound the offence.

3. Prosecution case is that on 2/6/2001

at about 11.30 a.m petitioners along with the

other three accused and some others who are

not identified, formed themselves into an

unlawful assembly with the common object of

setting fire to the building belonging to the

wife of the second respondent and in

furtherance of their common object, set fire to

Crmc 4842/10
3

the textile shop and caused loss of Rs.Nine

Lakh and thereby committed the offences under

Sections 143, 147 and 436 read with Section 149

of Indian Penal Code. Annexure-AIV judgment

shows that when three of the four accused were

tried by the learned Additional Sessions Judge,

only four witnesses were examined, including

the de facto complainant second respondent and

reporting that the matter has been settled,

they did not adduce any evidence against the

accused and therefore, examination of the other

witnesses was dispensed with. Those accused

were acquitted. Affidavit filed by the de facto

complainant establishes that even if, second

respondent or the other witnesses are to be

examined, there is no likelihood of a

successful prosecution, as it would only result

in unnecessary waste of valuable time of the

Crmc 4842/10
4

Court. Hence it is not in the interest of

justice to continue the prosecution.

Petition is allowed. L.P.86/2003 on the

file of Judicial First Class Magistrate’s

Court-I, Hosdurg is quashed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.