High Court Kerala High Court

Noushad vs State Of Kerala Represented on 4 February, 2011

Kerala High Court
Noushad vs State Of Kerala Represented on 4 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 333 of 2011()


1. NOUSHAD,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED
                       ...       Respondent

2. NISHITHA,

                For Petitioner  :SRI.P.SANTHOSH  (PODUVAL)

                For Respondent  :SRI.P.K.SAJEEV

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :04/02/2011

 O R D E R
                            THOMAS P. JOSEPH, J.
                          --------------------------------------
                            Crl.M.C. No.333 of 2011
                          --------------------------------------
                   Dated this the 4th day of February, 2011.

                                       ORDER

Petitioner is accused No.1 in Crime No.295 of 2004 of Anthikkad Police

Station and the sole accused in C.C.No.723 of 2007 of the court of learned

Judicial First Class Magistrate-II, Thrissur. Respondent No.2, wife of petitioner

filed a private complaint against petitioner and two others before the learned

Magistrate. That complaint was forwarded to the Police for investigation under

Section 156(3) of the Code of Criminal Procedure. Police after investigation

submitted final report against petitioner and others for offences punishable

under Sections 420, 406, 498A and 506 read with Section 34 of the Indian Penal

Code. Accused Nos.2 and 3 faced trial and were acquitted since the matter

was settled between the parties and there was no evidence against them. Since

petitioner was not available, case against him was split up and refiled as

C.C.No.723 of 2007. As his presence could not procured case was included in

the Long Pending Register as L.P.R.No.357 of 2008. Petitioner on the strength

of the settlement with respondent No.2 now seeks to quash proceedings

against him.

2. I have heard learned counsel for petitioner, respondent No.2 and

the learned Public Prosecutor.

Crl.MC.No.333/2011

2

3. It is seen from Annexure-D, affidavit sworn by respondent No.2

that the matter is settled between the parties and petitioner and respondent No.2

have decided to separate. The affidavit also states that accused Nos.2 and 3

who faced the trial in C.C.No.755 of 2004 were acquitted. Learned counsel on

both sides submitted that the acquittal was since the matter was settled between

the parties and there was no evidence against those accused. Same fate await

the trial in C.C.No.723 of 2007 also if at all the parties go for trial, in the light of

Annexure-D, affidavit. Petitioner and respondent No.2 have settled the dispute

and decided to separate. In the circumstances proceeding with the case

against petitioner is of no use and is futile. Hence I am inclined to allow this

petition.

Resultantly this petition is allowed. The final report in Crime No.295 of

2004 of Anthikkad Police Station, cognizance taken thereon, proceedings in

C.C.No.723 of 2007 and L.P.R.No.357 of 2008 of the court of learned Judicial

First Class Magistrate-II, Thrissur against petitioner are quashed.

THOMAS P.JOSEPH,
Judge.

cks