High Court Kerala High Court

Munshid vs State Of Kerala To Be Rep.By Public on 20 December, 2010

Kerala High Court
Munshid vs State Of Kerala To Be Rep.By Public on 20 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4333 of 2010()


1. MUNSHID, S/O.MAHAMOOD, AGED 23,
                      ...  Petitioner
2. ATTAKOYA THANGAL,
3. MUNSAR, S/O.MUHAMMED, AGED 28,
4. RAFEEQUE @ CHOTTA RAFEEQUE, AGED 29,
5. SAJID P.P., S/O.ABDULLA,
6. ANEES V.P., AGED 27,
7. NOUFAL.K.M., AGED 28,

                        Vs



1. STATE OF KERALA TO BE REP.BY PUBLIC
                       ...       Respondent

2. S.H.O.,

                For Petitioner  :SRI.K.S.MADHUSOODANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :20/12/2010

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
              Crl.M.C.No.4333 of 2010
            --------------------------

                       ORDER

Petitioners 1 to 3 are the defacto complainants

and the injured in C.C.No.726/2010 and L.P.No.

93/2008 on the file of Judicial First Class

Magistrate’s Court, Payyannur, taken cognizance for

the offences under Sections 323, 324 and 326 read

with Section 34 of Indian Penal Code. This petition

is jointly filed by the defacto complainants and

the accused to quash the proceedings contending

that entire disputes were settled amicably.

2. Learned Public Prosecutor on instructions

submitted that a counter case in Crime No.179/2006

as L.P.No.90/2009 is pending against the third

petitioner before the learned Magistrate.

3. Learned counsel appearing for the

petitioners made available the affidavit signed by

the fourth petitioner, the injured defacto

complainant in that crime, wherein, fourth

CRMC 4333/10 2

petitioner has declared that he has settled the

disputes and is prepared to compound the offences

before the learned Magistrate. Learned counsel

appearing for the petitioners also asserted that as

all the disputes in the counter case have also been

settled, it is not in the interest of justice to

continue the prosecution.

Petition is allowed. C.C.No.726/2010 and L.P.

No.93/2008 on the file of Judicial First Class

Magistrate’s Court, Payyannur are quashed.

20th December, 2010 (M.Sasidharan Nambiar, Judge)
tkv