IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 407 of 2011()
1. NAVAS.O.K., S/O.ABDULLA HAJI,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. JALEEL, S/O.AMMAD, KAKKUZHIIYL HOUSE,
3. YOONUS, S/O.AMMED, SHAPULLA PARAMBIL
For Petitioner :SRI.M.MUHAMMED SHAFI
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :09/02/2011
O R D E R
THOMAS P. JOSEPH, J.
--------------------------------------
Crl.M.C. No.407 of 2011
--------------------------------------
Dated this the 9th day of February, 2011.
ORDER
This petition is filed by the defacto complainant in Crime No.183 of 2010
of Koorachund Police Station for offences punishable under Sections 323, 324,
427, 452 and 506(ii) read with Section 34 of the Indian Penal Code. Annexure-
A1 is the FIR registered on the information given by the petitioner against
respondent Nos.2 and 3. Case is that on 03.12.2010 at about 00.30 hours
respondent Nos.2 and 3 trespassed into the house of petitioner with sticks and
caused hurt. It s stated by petitioner that he has settled the dispute with
respondent Nos.2 and 3.
2. I have heard learned counsel for petitioner and the learned Public
Prosecutor.
3. The defacto complaint himself has come with this petition to quash
the proceedings stating that he has settled the matter with respondent Nos.2
and 3. In view of the settlement reached between the parties I am inclined to
allow this petition.
Crl.MC No.407/2011
2
Resultantly this petition is allowed. Annexure-A1, FIR in Crime No.183
of 2010 of Koorachund Police Station and proceedings taken pursuant to it
against respondent Nos.2 and 3 will stand quashed.
THOMAS P.JOSEPH,
Judge.
cks