High Court Kerala High Court

Fr.Elias vs Baby on 17 January, 2008

Kerala High Court
Fr.Elias vs Baby on 17 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 107 of 2006()


1. FR.ELIAS, S/O.FR.JOHN,
                      ...  Petitioner
2. JOY THOMAS, S/O.FR.THOMAS,
3. M.C.CHACKO, S/O.CHACKO,
4. K.M.JACOB, S/O.MATHEW,
5. BIJU THOMAS,

                        Vs



1. BABY, S/O.OUSEPH,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.S.SREEKUMAR

                For Respondent  :SRI.JOHN JOSEPH VETTIKAD

The Hon'ble MR. Justice R.BASANT

 Dated :17/01/2008

 O R D E R
                            R.BASANT, J
                         ----------------------
                     Crl.R.P.No.107 of 2006
                   ----------------------------------------
            Dated this the 17th day of January 2008

                              O R D E R

This revision petition is filed by the petitioners who have

been arrayed as accused in a private complaint filed by the

respondent/complainant. The learned Magistrate dismissed the

complaint under Section 203 Cr.P.C. In a revision filed before

the learned Sessions Judge, the learned Sessions Judge allowed

the revision and set aside the order of dismissal passed under

Section 203 Cr.P.C. This revision was admitted and the matter

stands stayed. At this stage, the parties had settled the disputes.

The respondent/complainant as well as the petitioners have

amicably and harmoniously settled their disputes. No dispute

survives now. In these circumstances, the

respondent/complainant does not want to further prosecute his

complaint.

2. The revision petitioners pray and the respondent

endorses the prayer that this revision petition may now be

allowed and the impugned order passed in the revision petition

by the learned Sessions Judge may be set aside upholding the

dismissal under Section 203 Cr.P.C of the complaint filed by the

respondent.

Crl.R.P.No.107/06 2

3. It is unnecessary to go in detail into technicalities.

The complainant does not want to prosecute the complaint. I am

satisfied that the prayer jointly made by the rival contestants can

be accepted.

4. This revision petition is accordingly allowed. The

impugned order is set aside. Dismissal under Section 203

Cr.P.C shall now remain.




                                            (R.BASANT, JUDGE)
jsr

             // True Copy//     PA to Judge

Crl.R.P.No.107/06    3

Crl.R.P.No.107/06    4

                                     R.BASANT, J




                       Crl.M.A.Nos.21 & 65 of 2008

                          in Crl.R.P.No.765 of 2007




                                          ORDER




                       17th DAY OF JANUARY 2008