High Court Kerala High Court

C.Gopalakrishnan Nair vs State Of Kerala on 31 August, 2010

Kerala High Court
C.Gopalakrishnan Nair vs State Of Kerala on 31 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1877 of 2010()


1. C.GOPALAKRISHNAN NAIR,S/O.CHANDRASEKHARA
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY ITS
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,MEDICA

3. SHEEJAMONI,T.C.NO.50/20-1,KWR-106,

                For Petitioner  :SRI.G.P.SHINOD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :31/08/2010

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
              Crl.M.C.No.1877 of 2010
            --------------------------

                       ORDER

Petitioner, the accused in C.C.No.276/2009 on

the file of Additional Chief Judicial Magistrate’s

Court, Thiruvananthapuram, taken cognizance for the

offences under Sections 294(b), 506(i), 427 and 447

read with Section 34 of Indian Penal Code, filed

this petition under Section 482 of Code of Criminal

Procedure, to quash the proceedings contending that

entire disputes with the third respondent, the

defacto complainant, were settled amicably and in

view of the settlement, it is not in the interest

of justice to continue the prosecution.

2. Prosecution case is that being agitated by

the demand for Rupees Two lakhs made by the third

respondent, petitioner, along with unidentified

persons, destroyed the flex boards and electric

bulbs in Building No.TC-2/1994-1 at about 5 p.m. on

22.2.2009 and also destroyed the lights on the hind

CRMC 1877/10 2

side of her Santro car and caused damages to its

door and body by rubbing with a stone and she was

also threatened with dire consequences.

3. Along with the petition, petitioner produced

Annexure-D affidavit of the third respondent to the

effect that entire disputes between the parties

were settled amicably and she has no subsisting

grievance against the petitioner and therefore, she

has no objection for quashing the proceedings

against the petitioner.

4. Learned Public Prosecutor, on instructions,

submitted that statement of the third respondent

was recorded by the Investigating Officer and the

statement shows that entire disputes with the

petitioner were settled amicably.

5. Except the offence under Section 294(b) of

Indian Penal Code, all the other offences are

compoundable. Considering the fact that entire

disputes were settled amicably with the third

respondent and the offences alleged are purely

CRMC 1877/10 3

personal in nature, it is not in the interest of

justice to continue with the prosecution as held by

the Apex Court in Madan Mohan Abbot v. State of

Punjab (2008 (3) KLT 19), Manoj Sharma v. State

(2009 (4) KLT 417) and Nikhil Merchant v. Central

Bureau of Investigation (AIR 2009 SC 428).

Petition is allowed. C.C.No.276/2009 on the

file of Additional Chief Judicial Magistrate’s

Court, Thiruvananthapuram as against the petitioner

is quashed.

31st August, 2010 (M.Sasidharan Nambiar, Judge)
tkv