High Court Kerala High Court

Faisal vs Cheruvambarath Haridasan on 6 August, 2008

Kerala High Court
Faisal vs Cheruvambarath Haridasan on 6 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2897 of 2008()


1. FAISAL, S/O.AMMED, AGED 32 YEARS,
                      ...  Petitioner
2. ASHARAF, S/O.ABDULLA, AGED 32 YEARS,
3. SAMEER, S/O.MOIDU, AGED 30 YEARS,

                        Vs



1. CHERUVAMBARATH HARIDASAN,
                       ...       Respondent

2. STATE OF KERALA THROUGH PUBLIC

                For Petitioner  :SRI.PULIKKOOL ABUBACKER

                For Respondent  :SRI.SUDHEESH.A.

The Hon'ble MR. Justice R.BASANT

 Dated :06/08/2008

 O R D E R
                          R.BASANT, J.
                       ----------------------
                    Crl.M.C.No.2897 of 2008
                   ----------------------------------------
              Dated this the 6th day of August 2008

                              O R D E R

Petitioners are accused 1 to 3 and they, along with the

fourth accused faced indictment for an offence punishable under

Section 436 read with 34 I.P.C. Investigation was completed and

final report was filed. Cognizance was taken of the offences

punishable under Sections 457 and 435 read with 34 I.P.C. The

petitioners were not available for trial. The fourth accused, who

alone was available, faced trial. After trial, he was found not

guilty and acquitted by the learned Chief Judicial Magistrate,

Kozhikode as per Annexure 1 judgment. The case against the

petitioners has been split up and refiled as C.C.No.270/2005.

The same is now pending before the learned Chief Judicial

Magistrate.

2. At this stage, the petitioners along with the first

respondent have come before this court to apprise this court of

the fact that the disputes between them have been settled and

compromised. The first respondent has compounded the

offences allegedly committed by the petitioners. The petitioners

as well as the first respondent pray that though the offences

alleged are not compoundable, the dictum in Madan Mohan

Crl.M.C.No.2897/08 2

Abbot v. State of Punjab [2008 AIR SCW 2287] may be

imported and the powers under Section 482 Cr.P.C may be

invoked to bring to premature termination the surviving

prosecution against the petitioners. It is pointed out that even

before the court which rendered Annexure 1 judgment it was

very evident that the de facto complainant/first respondent has

no grievance surviving. Continuance of the prosecution against

the petitioners would be an empty and meaningless formality

and will result only in needless waste of the court’s time and

resources. The first respondent has settled the matter and the

dispute is one which is purely personal and private between the

first respondent and the petitioners. There is absolutely no

necessity to continue with the proceedings. Ground realities

may be taken into account. Insistence may not be made on

technicalities. Proceedings may be brought to premature

termination, it is prayed.

3. Notice was given to the learned Public Prosecutor.

The learned Public Prosecutor does not oppose the prayer for

premature termination of the proceedings against petitioners by

invoking powers under Section 482 Cr.P.C.

Crl.M.C.No.2897/08 3

4. I have considered all the relevant inputs. I am

satisfied from Annexure 6 affidavit filed by the first respondent,

from the averments made in the Crl.M.C and the submissions

made by the learned counsel for the first respondent that the

parties have willingly and voluntarily settled their disputes.

There has been a genuine and voluntary settlement, I am

satisfied. If legally permissible and possible, I am satisfied that

premature termination of the proceedings can be brought about.

The learned counsel for the petitioners, according to me, is

correct in the reliance placed by him in the dictum in Madan

Mohan (Supra). This dispute, it is seen, is purely personal and

private between the parties. The accused persons had allegedly

entered into the premises of the first respondent and had

indulged in the alleged mischief and caused damage by fire to

properties kept in such premises. The first respondent has

compounded the offence and I am satisfied that the same can be

accepted.

5. It is submitted that the cases of the three petitioners

herein are pending before different courts bearing different

numbers consequent to certain mistake committed by the court.

Crl.M.C.No.2897/08 4

As against the first petitioner/first accused, the case is pending

before the Sessions Court, Kozhikode as S.C.No.318/2008. As

against the second petitioner/second accused proceedings are

pending before the learned Chief Judicial Magistrate, Kozhikode

as C.C.No.251/2007. As against the third petitioner/third

accused the case is still pending as C.P.No.80/2003 before the

learned Judicial First Class Magistrate Court, Vadakara. All

these cases are taken on the basis of a final report filed in crime

No.561/2000 of Vadakara police station.


      6.    In the result,

      a)    This Crl.M.C is allowed.

      b)    All   further  proceedings    pending    against    the

petitioners in pursuance of final report in crime No.561/2000,

that is S.C.No.318/2008 pending before the Sessions Court

against the first accused; C.C.No.251/2007 pending before the

learned Chief Judicial Magistrate, Kozhikode against the second

accused and C.P.No.80/2003 of the third accused pending before

the learned J.F.C.M, Vadakara are all hereby quashed.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.2897/08 5

Crl.M.C.No.2897/08 6

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008