High Court Kerala High Court

Joseph P.John @ Pappachan vs The State Of Kerala on 8 June, 2009

Kerala High Court
Joseph P.John @ Pappachan vs The State Of Kerala on 8 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 419 of 2009()


1. JOSEPH P.JOHN @ PAPPACHAN,
                      ...  Petitioner
2. LEELAMMA,

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. JOY JOSEPH, NELLANIKKATTU HOUSE,

                For Petitioner  :SRI.B.KRISHNA MANI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :08/06/2009

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

              ------------------------------------------
              CRL.M.C.NO.419/09 & 522/09
              ------------------------------------------

                 Dated       8th     June 2009


                           O R D E R

Petitioners in Crl.M.C.522/2009 are accused

1,2,4 and 6 to 8 in C.C.204/2008 on the file of

Judicial First Class Magistrate, Adimily. Petitioners

in Crl.M.C.419/2009 are accused 3 and 5 in the same

case. These petitions are filed under Section 482 of

Code of Criminal Procedure to quash Annexure-II FIR

and Annexure-III final report submitted by Circle

Inspector after investigation. Second respondent is

the defacto complainant. Case of the second respondent

in Annexure-II FIR as well as at the time of

investigation was that he had entrusted some signed

stamp papers with Emarald Chitty Funds in which

first accused is the Managing Partner and second

accused, the Partner and in furtherance of their

common intention the accused committed forgery and

prepared a promissory note and making use of the

forged promissory note as genuine filed O.S.18/2007

before Sub court, Pala and thereby committed offences

CRMC 419/09 & 522/09

2

under Sections 465, 467 and 471 read with Section 34

of Indian Penal Code. Petitioners sought to quash

the final report contending that ingredients of the

offences are not made out and it is only an abuse of

process of court. It is also contended that

subsequently second respondent defecto complainant

settled the dispute with the accused and filed

Annexure-VIII statement in non judicial stamp paper

admitting that complaint was lodged to wriggle out

of O.S.18/2007 and in view of the settlement, he is

withdrawing the allegations and is not intending to

prosecute the case. Second respondent appeared

through a counsel and also submitted that second

respondent has no intention to prosecute the case.

Civil suit O.S.18/2007 under Annexure-VI judgment

was decreed in favour of the plaintiff and against

second respondent.

2. Offences alleged against petitioners

is purely personal in nature against second

respondent. Annexure-VIII statement of second

respondent establish that he has withdrawn the

allegations raised in the complaint and is not

intending to prosecute the case further. In such

CRMC 419/09 & 522/09

3

circumstances, when chances of a successful

prosecution is very bleak, it would only be wasting

of valuable time of the court, if the trial is to be

conducted. In such circumstances, in the interest of

justice, C.C.204/2008 on the file of Judicial First

Class Magistrate, Adoor is quashed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.