IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 55 of 2010()
1. KAMALASANAN, S/O. KAMALADHANAN,
... Petitioner
2. SREEMON, S/O. SREENIVASAN,
3. SREENIVASAN, S/O. SREENIVASAN,
4. SATHI, D/O. GOMATHY,
5. REMA, D/O. GOMATHY,
Vs
1. STATE OF KERALA, REP. BY THE PUBLIC
... Respondent
2. JAYACHANDRAN, S/O. RAVINDRAN,
For Petitioner :SRI.S.SANAL KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :15/02/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No.55 OF 2010
===========================
Dated this the 15th day of February,2010
ORDER
This petition is filed under section 482 of
the Code of Criminal Procedure to quash the
proceedings in S.C.318/2008 and 332/2008 on the
file of Assistant Sessions Court, Alappuzha
contending that the dispute arose on
administration of a family trust and the
parties have amicably settled the dispute and
the de facto complainant, injured expressed
their willingness to file an affidavit before
this court to substantiate the case.
2. When the case came up for admission on
20.1.2010 learned Public Prosecutor pointed out
that out of the three injured, only one injured
was made a party and that injured did not agree
for settlement. Petitioner did not take steps
to implead the other injured or to establish
Crl.M.C.55/2010 2
that there was a settlement. In such
circumstances, petition is dismissed. Petitioners
are at liberty to approach this court along with
the injured de facto complainant, if there was a
settlement of the disputes.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006