High Court Kerala High Court

Haneef vs Ali Abdulkhader on 22 February, 2010

Kerala High Court
Haneef vs Ali Abdulkhader on 22 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 483 of 2010()


1. HANEEF, AGED 39 YEARS,
                      ...  Petitioner
2. KAYANJI @ ABDUL KHADER,
3. MAJEED @ ABDUL MAJEED,
4. ANSAF, AGED 25 YEARS,
5. RAFEEQ, AGED 23 YEARS,
6. BASHEER, AGED 22 YEARS,
7. SIDIQUE, AGED 27 YEARS,
8. ISMAIL, AGED 51 YEARS,
9. ALI, AGED 25 YEARS,
10. MAMMAD,
11. A.S.ANSAF,

                        Vs



1. ALI ABDULKHADER,
                       ...       Respondent

2. K.H.ABOOBACKER,

3. STATE, REP. BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :SRI.S.R.SREEJITH

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :22/02/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ------------------------------------------
            CRL.M.C.NO.483 OF 2010
           ------------------------------------------
           Dated 22nd          February 2010


                         O R D E R

Petitioners are the accused in

C.C.943/2007 on the file of chief Judicial

Magistrate’s court, Kasaragod. Prosecution

case is that on 13/7/2007 at about 5.50 p.m

petitioners formed themselves into an

unlawful assembly, with the common object

of causing hurt and damages, and in

furtherance of the common object armed with

deadly weapons like iron rod stopped Maruti

Omni Van KA-19/MF-2097 being driven by the

first respondent by blocking the road with

Maruti car KL-14B.2247 and motor cycle

KL-14D.9262 and with iron road first

accused hit on the face, chest and hands

of the first respondent and caused grievous

Crmc 483/10
2

hurt and second accused showing knife

threatened that he will be murdered and they

caused damages to the Maruti van of first

respondent to the tune of Rs.8,150/- and

thereby committed offences under Sections 143,

147, 148, 341, 323, 326, 506(ii) and 427 read

with Section 149 of Indian Penal Code. Petition

is filed under Section 482 of Code of Criminal

Procedure to quash the proceedings pending

before the learned Magistrate contending that

subsequently there was an amicable settlement

of all the disputes with respondents 1 and 2

and they have no subsisting grievance as

against the petitioners and therefore, as held

by the Apex court in Madan Mohan Abbot v. State

of Punjab (2008 (3) KLT 19 (SC), it is not in

the interest of justice to continue the

prosecution and therefore, case is to be

Crmc 483/10
3

quashed.

2. Respondents 1 and 2 appeared

through a counsel and filed a joint petition

along with the petitioners stating that there

was amicable settlement of all the disputes and

they are all now friends and respondents 1 and

2 have absolutely no surviving grievance

against the petitioners and they have no

objection to quash the proceedings.

3. Learned counsel appearing for the

petitioners, respondents 1 and 2 and learned

Public Prosecutor were heard.

4. Learned Public Prosecutor submitted

that statement of respondents 1 and 2 were

subsequently recorded and their statements also

revealed that there was amicable settlement and

respondents 1 and 2 have no surviving

grievance against the petitioners.

Crmc 483/10
4

5. As held by the Apex court in Madan

Mohan Abbot’s case (supra) even though offences

are not compoundable, when there was an

amicable settlement of all the disputes between

the injured and the accused and consequent to

the settlement there is no likelihood of a

successful prosecution, it is not in the

interest of justice to continue the prosecution

especially when prosecution would result only

in unnecessary waste of valuable time of the

court.

Petition is allowed. C.C.943/2009 on

the file of Chief Judicial Magistrate’s court,

Kasaragod is quashed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.