High Court Kerala High Court

K.K.Baiju vs State Of Kerala on 25 November, 2008

Kerala High Court
K.K.Baiju vs State Of Kerala on 25 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4489 of 2008()


1. K.K.BAIJU, S/O.KUNJU, AGED 32 YEARS,
                      ...  Petitioner
2. ROCKEY, S/O.OUSEPH, AGED 46 YEARS,
3. SEBY JOSEPH, S/O.JOSEPH, AGED 32 YEARS,

                        Vs



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

2. M/S.HONGKONG AND SHANGHAI BANKING

                For Petitioner  :SRI.RENNY AUGUSTINE

                For Respondent  :SRI.K.K.MOHAMED SHERIFF

The Hon'ble MR. Justice R.BASANT

 Dated :25/11/2008

 O R D E R
                           R.BASANT, J.
                        ----------------------
                     Crl.M.C.No.4489 of 2008
                    ----------------------------------------
            Dated this the 25th day of November 2008

                               O R D E R

Petitioners are accused 1 to 3 and they face indictment in a

prosecution for offences punishable under Sections 120B and

423 read with 34 I.P.C. The allegations against the petitioners, I

must say, are interesting. The first accused is alleged to have

deposited his title deeds before the complainant and availed a

loan. Without and before discharging the loan, he is alleged to

have sold the property covered by the documents to accused 2

and 3. It is alleged that this amounts to offence punishable

under Sections 120B and 423 read with 34 I.P.C. Investigation

was conducted. Final report was filed. Cognizance was taken by

the learned Magistrate.

2. The petitioners/accused and the respondent/

complainant have now come before this court to apprise this

court that they have settled all their outstanding disputes and

the second respondent has compounded the offences allegedly

committed by the petitioners. The learned counsel for the

petitioners submits that with or without the settlement, the

Crl.M.C.No.4489/08 2

petitioners are entitled to have the proceedings against them

quashed. At any rate, in the light of the decisions in Madan

Mohan Abbot v. State of Punjab [2008 AIR SCW 2287],

Nikhil Merchant v. Central Bureau of Investigation [2008

(3) KLT 769(SC)] and Manoj Sharma v. State [2008(4)KLT

417 SC] proceedings are, at any rate, liable to be quashed.

3. In view of the settlement and composition, it is

unnecessary to delve deeper into the controversy and I am

satisfied that the prayer made by the petitioners and the second

respondent/de facto complainant which prayer is not opposed by

the learned Public Prosecutor can safely be accepted and

proceedings against the petitioners can be quashed.


      4.    In the result,

      a)    This Crl.M.C is allowed.

      b)    C.C.No.1437/2005     pending  before    the  learned

J.F.C.M, Perumbavoor against the petitioners in which the

second respondent is the de facto complainant is hereby

quashed.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.4489/08 3

Crl.M.C.No.4489/08 4

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008