IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4934 of 2010()
1. BASHEER, S/O.KHALID, KALVETHY DESOM,
... Petitioner
2. MAJEED, S/O.MOHAMED, MATHILAKATH
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. JOSEPH J VAYALAT, AGED 37 YEARS,
For Petitioner :SRI.ASHIK K.MOHAMMED ALI
For Respondent :SRI.RENJITH THOMAS
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :20/12/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
---------------------------------------------
CRL.M.C.NO.4934 OF 2010
---------------------------------------------
Dated 20th December, 2010
O R D E R
Petitioners are the accused and
second respondent, the de facto complainant
in C.C.1829/2005 on the file of Additional
Chief Judicial Magistrate, Ernakulam, taken
cognizance for the offences under Sections
447, 341 and 323 read with Section 34 of
Indian Penal Code on Annexure-A1 final
report. Petition is filed under Section 482
of Code of Criminal Procedure to quash the
proceedings contending that entire disputes
were settled amicably with the second
respondent.
2. Second respondent appeared
through a counsel and filed an affidavit
stating that he has settled all the
Crmc 4934/10
2
disputes with the petitioners and he has no
objection for quashing the proceedings.
3. Learned counsel appearing for the
petitioners, second respondent and learned
Public Prosecutor were heard.
4. Offences under Sections 447, 341 and
323 of Indian Penal Code are all compoundable
offences. When the ofefnces are compoundable,
it is not for this Court to exercise the
inherent powers under Section 482 of Code of
Criminal Procedure to quash the proceedings.
Second respondent, the person who is competent
to compound the offence is entitled to get the
offences compounded. Learned counsel appearing
for the petitioners submitted that non
bailable warrant is pending. If the disputes
were settled and second respondent appears
before the learned Magistrate and seeks
Crmc 4934/10
3
permission to compound the offence, I do not
find that Additional Chief Judicial Magistrate
will not permit the second respondent to
compound the offences. In that event it is not
necessary to insist for the presence of the
accused to grant the permission.
Petition is disposed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.