High Court Kerala High Court

Azeez vs State Of Kerala on 14 January, 2011

Kerala High Court
Azeez vs State Of Kerala on 14 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4959 of 2010()


1. AZEEZ, S/O. SEYD MOHAMMED, AGED 40 YRS,
                      ...  Petitioner
2. DIRAR, S/O. MAMU, AGED 37 YEARS,
3. HASHIM, S/O. HASSAN, AGED 32 YEARS,
4. SHAKKEER, S/O. ABU,

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

2. UNNIKRISHNAN, S/O. MADHAVAN,

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :14/01/2011

 O R D E R
                            THOMAS P. JOSEPH, J.
                          --------------------------------------
                           Crl.M.C. No.4959 of 2010
                          --------------------------------------
                   Dated this the 14th day of January, 2011.

                                       ORDER

Petitioners are accused Nos.1 to 4 in Crime No.437 of 2003 of Ernakulam

Town Police Station. On the Police submitting final report in that case learned

Judicial First Class Magistrate-II, Ernakulam has taken cognizance for offences

punishable under Section 452, 506(ii) and 427 read with Section 34 of the Indian

Penal Code (for short, “the Code”) and Sections 25 read with Section 27 of the

Indian Arms Act. Petitioner No.1 is a neighbour of the defacto complainant. It is

said that there was property dispute between petitioner No.1 and the brother of

defacto complainant who was residing with the defacto complainant and on

account of that dispute, on 22.09.2003 at about 10.15 p.m. petitioners criminally

trespassed into the house of the defacto complainant, committed mischief by

breaking the window glass panes and criminally intimidated the defacto

complainant with iron rod, sword and stick. Learned Magistrate has registered

C.C.No. No.753 of 2004 against petitioners for the said offences. It is submitted

that the matter is settled between petitioners and defacto complainant and the

latter has sworn Annexure-III, affidavit stating that the matter is settled between

him and petitioners and that on account of the settlement he is not interested in

proceeding with the case. He has no objection to compound the offences against

petitioners. It is stated that the affidavit is prepared with his free will and

consent.

Crl.M.C.No.4959/2010

2

2. I have heard learned counsel for petitioners, respondent

No.2 (defacto complainant) and the Public Prosecutor.

3. Learned Public Prosecutor has pointed out that petitioner

No.1 was involved in about five cases many of which involved offence

punishable under Section 27 of the Indian Arms Act and one case involved

offence under Section 302 of the Code. In response it is submitted by learned

counsel for petitioners that the incidents which gave rise to all those cases

happened in the year 2003 and that thereafter no incident has been reported

against petitioner No.1. It is submitted that the case involving offence under

Section 302 of the Code ended in acquittal by the appellate court and in other

cases, there was settlement between the parties and the proceedings were

dropped. It is also submitted by learned counsel and admitted by learned

counsel for respondent No.2 as well that petitioners have paid `.25,000/- by way

of compensation to respondent No.2. Learned counsel submits that petitioner

No.1 is now staying in Soudi Arabia with his family.

4. True, petitioner No.1 has to his credit a few cases, the incident for

which occurred in the year 2003. But, no incident has been reported thereafter

for the last 7-8 years. The present case arose from property dispute between

petitioner No.1 and the brother of defacto complainant. There is no case that the

defacto complainant or anybody else suffered hurt in the incident. Damage

caused to the defacto complainant has been compensated by payment of

money. In these circumstances I am inclined to accept and act upon the affidavit

of respondent No.1, defacto complainant. I must also bear in mind that the

Crl.M.C.No.4959/2010

3

alleged incident occurred at 10.15 p.m. and success of the prosecution mainly

depended on the evidence that defacto complainant has to give. Having regard

to these aspects I am inclined to allow this petition.

Resultantly this petition is allowed. Annexures -I and II, FIR and final

report in Crime No.437 of 2003 of Ernakulam Town Police Station and

cognizance taken and further proceedings in C.C.No.753 of 2004 of the court of

learned Judicial First Class Magistrate-II, Ernakulam are quashed.

Crl.M.A.No.8039 of 2010 will stand dismissed.

THOMAS P.JOSEPH,
Judge.

cks