High Court Kerala High Court

P.Haridasan vs Sub Inspector Of Police on 21 January, 2009

Kerala High Court
P.Haridasan vs Sub Inspector Of Police on 21 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 54 of 2009()


1. P.HARIDASAN ,S/O.JANAKI AMMA
                      ...  Petitioner
2. VARUNDAS, S/O.P.HARIDASAN,

                        Vs



1. SUB INSPECTOR OF POLICE
                       ...       Respondent

2. P.SHOBHANA, W/O.ACHUTHAN KUTTY

3. STATE OF KERALA

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  :SRI.SAKIR.K.H.

The Hon'ble MR. Justice R.BASANT

 Dated :21/01/2009

 O R D E R
                           R.BASANT, J.
                        ----------------------
                       Crl.M.C.No.54 of 2009
                    ----------------------------------------
             Dated this the 21st day of January 2009

                               O R D E R

Petitioners face indictment as the accused in a prosecution

for offences punishable under Sections 447,452,341,427,506(ii)

and 294B read with 34 I.P.C. All other offences except the one

under Section 452, 506(ii) and 294b I.P.C are compoundable

offences. The alleged incident relates to a dispute regarding

property between the rival contestants. Petitioners 1 and 2 are

the accused and respondents 2 and 4 are the alleged victims.

Investigation is complete. Final report has already been filed.

Cognizance has been taken. Calender case has been registered.

Trial has not commenced.

2. At this juncture, the petitioners and respondents 2

and 4 have come before this court through their counsel to

apprise this court of the fact that all outstanding disputes

between them have been settled harmoniously and respondents

2 and 4 have compounded all the offences alleged against the

petitioners. Affidavits have been filed by respondents 2 to 4 to

confirm such settlement/composition. Learned counsel for

Crl.M.C.No. 54/09 2

respondents 2 and 4 does also confirm such

settlement/composition.

3. Notice was given to the learned Public Prosecutor.

The learned Public Prosecutor does not oppose the prayer for

composition. It is conceded that the disputes are purely personal

and private between the contestants and no issues of public

justice or public interest are involved.

4. The learned counsel for the petitioners and

respondents 2 and 4 pray, the learned Public Prosecutor does

not oppose the said prayer and I am satisfied that this is an

eminently fit case where the extraordinary inherent jurisdiction

under Section 482 Cr.P.C as enabled by the dictum in Madan

Mohan Abbot v. State of Punjab [2008 AIR SCW 2287],

Nikhil Merchant v. Central Bureau of Investigation [2008

(3) KLT 769(SC)] and Manoj Sharma v. State [2008(4)KLT

417 SC] can safely be invoked to bring to premature termination

the unnecessary and irrelevant prosecution against the

petitioner.


Crl.M.C.No. 54/09                 3




      5.     In the result,

      a)     This Crl.M.C is allowed.

      b)     C.C No.311/08 pending before the learned J.F.C.M,

Kunnamangalam in which petitioners 1 and 2 are the accused

and respondents 2 and 4 are the alleged victims is hereby

quashed.

c) Needless to say, the proceedings under Section 446

Cr.P.C, if any, pending against the petitioners and their sureties

shall be disposed of by the learned Magistrate, in accordance

with law.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No. 54/09 4

Crl.M.C.No. 54/09 5

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008