High Court Kerala High Court

Dileep vs State Of Kerala Represented By Its on 8 December, 2010

Kerala High Court
Dileep vs State Of Kerala Represented By Its on 8 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4486 of 2010()


1. DILEEP, S/O.RAVI, T.C.14/1419,
                      ...  Petitioner
2. PRADEEP, S/O.PRABHAKARAN,
3. KUNJUMON, ATTARIKATHU VEEDU,
4. VINOD, S/O.VIJAYAN,

                        Vs



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

2. NAYAB, S/O.CRUSIN SAIT, 'ROSHAN',

                For Petitioner  :SRI.D.KISHORE

                For Respondent  :SRI.SHAJIN S.HAMEED

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :08/12/2010

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
              Crl.M.C.No.4486 of 2010
            --------------------------

                       ORDER

Petitioners are the accused and second

respondent, the defacto complainant in C.C.No.

389/2009 on the file of Additional Chief Judicial

Magistrate’s Court, Thiruvananthapuram, taken

cognizance for the offences under Sections 451 and

394 of Indian Penal Code on Annexure-I final report

submitted by Sub Inspector of Police, Medical

College Police Station. This petition is filed

under Section 482 of Code of Criminal Procedure to

quash the proceedings contending that entire

disputes with the second respondent were settled

amicably.

2. Second respondent appeared through a counsel

and filed a compromise petition with the

petitioners stating that he has settled entire

disputes amicably.

CRMC 4486/10 2

3. Learned counsel appearing for the

petitioners, second respondent and learned Public

Prosecutor were heard.

4. Argument of the learned counsel is that when

entire disputes with the second respondent are

settled, it is not in the interest of justice to

continue the prosecution as held by the Apex Court

in Madan Mohan Abbot v. State of Punjab (2008 (3)

KLT 19).

5. Learned Public Prosecutor submitted that

first petitioner is involved in twenty criminal

cases and second petitioner is involved in six

cases and all the petitioners are known criminals

and they were in jail under Kerala Anti-Social

Activities (Prevention) Act for six months and

settlement has been procured by threatening the

second respondent.

6. On hearing the learned counsel appearing for

the petitioner and learned Public Prosecutor, I do

not find that offences alleged against the

CRMC 4486/10 3

petitioners are purely personal in nature so as to

quash the proceedings invoking the principles laid

down in Madan Mohan Abbot’s case (supra), as sought

for. When the offences alleged are not purely

personal in nature, it is not in the interest of

justice to quash the proceedings as sought for.

Petition is dismissed.

8th December, 2010 (M.Sasidharan Nambiar, Judge)
tkv