High Court Kerala High Court

Chikku @ Shanoop vs Sub Inspector Of Police on 28 January, 2009

Kerala High Court
Chikku @ Shanoop vs Sub Inspector Of Police on 28 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3495 of 2008()


1. CHIKKU @ SHANOOP,
                      ...  Petitioner
2. SHABAB.E.,
3. RIJESH.V., 32 YEARS, S/O.GOPALAN
4. JASNA, 18 YEARS,

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA, REP. BY THE PUBLIC

                For Petitioner  :SRI.A.SUDHI VASUDEVAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :28/01/2009

 O R D E R
                           R. BASANT, J.
                 - - - - - - - - - - - - - - - - - - - - - -
                  Crl.M.C.No. 3495 of 2008
                 - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 28th day of January, 2009

                              O R D E R

Petitioners 1 to 3 and additional respondents 4 to 6 face

indictment in a prosecution for the offence punishable under

Section 366 r/w. 34 I.P.C. Cognizance has been taken on the

basis of a final report submitted by the police after due

investigation. Committal proceedings has been registered. The

order of committal has not been passed.

2. The crux of the allegations against accused 1 to 6 i.e.

petitioners 1 to 3 and additional respondents 4 to 6 is that they

kidnapped the 4th petitioner, a minor girl, who was in the custody

of her father, Addl. third respondent.

3. The petitioners and Addl. third respondent have now

appeared before court through their counsel to apprise the court

of the fact that all outstanding disputes between the accused on

the one hand and petitioner No.4 and Addl. 3rd respondent on the

other have been settled. The 4th petitioner has now married the

Crl.M.C.No. 3495 of 2008
2

first petitioner. They are leading a harmonious life. A child has been

born in the wedlock. The marriage has been approved by all

concerned, including the Addl. third respondent, i.e. the father of the

girl. The petitioners and the additional third respondent now pray that

all outstanding disputes having been settled and the additional third

respondent and the 4th petitioner having compounded the offences

allegedly committed there is no relevance or necessity for the

prosecution now to continue.

4. Addl. third respondent, the defacto complainant, has filed an

affidavit along with other petitioners (petitioners 1 and 2) to confirm

that he has settled the disputes and compounded the offences. Counsel

appears for additional third respondent.

5. I am satisfied, in these circumstances, that this is an

eminently fit case where the extra ordinary inherent jurisdiction under

Section 482 Cr.P.C. as enabled by the dictum in Madan Mohan

Abbot v. State of Punjab (2008 (3) KLT 19), Nikil Merchant v.

C.B.I. (2008 (3) KLT 769) and Manoj Sharma v. State (2008 (4)

KLT 417 (SC) can safely be invoked to bring to premature termination

Crl.M.C.No. 3495 of 2008
3

the unnecessary and irrelevant prosecution against petitioners 1 to 3

and additional respondents 4 to 6.

4. In the result:

a) This Crl.M.C. is hence allowed.

b) C.P.70 of 2007 pending before the J.F.M.C. Kunnamangalam,

in which petitioners 1 to 3 and additional respondents 4 to 6 are the

accused, the third respondent/the defacto complainant and the 4th

petitioner, the girl who was allegedly kidnapped, is hereby quashed.

c) Needless to say, proceedings under Section 446 Cr.P.C., if

any, pending against the accused persons and their sureties shall be

disposed of in accordance with law.

(R. BASANT)
Judge
tm