High Court Kerala High Court

Kozhiparambath Muhammed vs State Of Kerala on 5 February, 2007

Kerala High Court
Kozhiparambath Muhammed vs State Of Kerala on 5 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 271 of 2007()


1. KOZHIPARAMBATH MUHAMMED,
                      ...  Petitioner
2. C.SURESHAN, S/O. KUNHIRAMAN,

                        Vs



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

2. S.H.O.,

                For Petitioner  :SRI.C.K.SREEJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :05/02/2007

 O R D E R
                                   R.BASANT, J

                         ------------------------------------

                            Crl.M.C.No.271 of 2007

                         -------------------------------------

                  Dated this the  5th day of February, 2007


                                       ORDER

The 1st petitioner is the accused and the 2nd petitioner is the

defacto complainant in a crime registered under Section 420 I.P.C as

early as in 1990. Investigation was complete. Final report has been

filed. The 1st petitioner/the accused has not entered appearance. The

case against him has been transferred to the list of Long Pending

Cases. The 1st petitioner/the accused has now settled the dispute

with the 2nd petitioner/the defacto complainant. They want to report

composition before the learned Magistrate. The 1st petitioner/the

accused is employed abroad. He is unable to appear before the court

personally. He wants to see the end of the prosecution against him.

It is in these circumstances that the 1st petitioner/the accused and the

2nd petitioner/the defacto complainant have together come before this

Court with a prayer that the offence allegedly committed by the

accused may be permitted to be compounded and proceedings

quashed invoking the powers under Section 482 Cr.P.C.

2. It is for the petitioners to appear before the learned

Magistrate and report to the learned Magistrate the composition of

the offence allegedly committed by the 1st petitioner against the 2nd

petitioner. I have no reason to assume that the learned Magistrate

Crl.M.C.No.271 of 2007 2

would not consider such application for composition expeditiously and

on merits.

3. The learned counsel for the petitioners submits that since

the 1st petitioner is not able to enter appearance personally, they

apprehend that the learned Magistrate may not entertain the

application for composition. A reading of Section 320 Cr.P.C clearly

shows that composition can be a unilateral act by the persons

mentioned in column 3. Except on exceptional reasons, it is not

necessary to rigidly and ritualistically insist on personal appearance

of the accused when the complainant compounds a compoundable

offence under Section 320 Cr.P.C. I have no reason to assume that

the learned Magistrate would unnecessarily and ritualistically insist

on the personal presence of the 1st petitioner/accused. He can

certainly appear before the learned Magistrate through counsel and

the petitioners can seek acceptance of the composition after

according the requisite leave under Section 320(2) Cr.P.C. In that

event, the learned Magistrate must consider such request on merits

and pass appropriate orders. The mere fact that the parties have

compounded the offence and settled the dispute, is no reason by itself

to justify invocation of the powers under Section 482 Cr.P.C. In the

facts of this case, I am satisfied that the learned Magistrate must be

directed to consider such application for composition and that is why I

do not choose to invoke the powers under Section 482 Cr.P.C.

Crl.M.C.No.271 of 2007 3

4. In the result, this Crl.M.C is, dismissed with the above

observations.

(R.BASANT, JUDGE)

rtr/-