High Court Kerala High Court

Rajesh @ Suresh vs State Of Kerala on 28 January, 2011

Kerala High Court
Rajesh @ Suresh vs State Of Kerala on 28 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 269 of 2011()


1. RAJESH @ SURESH , AGED 30 YEARS
                      ...  Petitioner

                        Vs



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

2. PARASAD ,AGED 33 YEARS

3. JAYAN,AGED 40 YEARS

4. DILEEP, AGED 35 YEARS

5. SURESH VAZHAVALAPPIL

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :SRI.SHAJIN S.HAMEED

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :28/01/2011

 O R D E R
                  THOMAS P JOSEPH, J.

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

                    Crl.M.C.No.269 of 2011

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

              Dated this 28th day of January, 2011

                               ORDER

Petitioner is accused No.4 in Crime No.29 of 2001 of

Changaramkulam Police Station for offences punishable under

Secs. 323 and 324 r/w Sec.34 of the Penal Code. Prosecution

case is that on 31.01.2001 at about 5.30p.m petitioner while

celebrating the victory of their candidate in the election

voluntarily caused hurt to CW1 to 4/respondent Nos.2 to 5 with

stick. Annexure-1 is the final report submitted by the police

based on which learned Judicial First Class Magistrate, Ponnani

took cognizance and filed C.C.No.257 of 2002. Since petitioner

was abroad, he could not take part in the trial of the said case.

As per Annexure-2, judgment, accused No.3 was acquitted. Two

other accused were acquitted under Sec.320(8) of the Code of

Criminal Procedure by judgment dated 19.10.2005. Case against

petitioner remained. Now petitioner and CWs.1 to 4 have settled

the dispute.

2. I have heard learned counsel for petitioner,

respondent Nos.2 to 5 and learned Public Prosecutor.

Crl.M.C.No.269 of 2011
-: 2 :-

3. It is seen from Annexures-3 to 6, affidavits sworn by

CWs.1 to 4/respondent Nos.2 to 5 that a settlement is reached

between petitioner and them. In the light of that settlement,

there is no possibility of a successful culmination of the

prosecution. Having regard to the cordial relationship between

petitioner and respondent Nos.2 to 5 I am inclined to interfere

under Sec.482 of the Code.

Resultantly this criminal miscellaneous case is allowed.

Annexure-A1, final report in Crime No.29 of 2001 of

Changarakulam Police Station, and the proceedings in L.P.No.48

of 2007 of learned Judicial First Class Magistrate, Ponnani to the

extent it concerned petitioner are quashed.

(THOMAS P JOSEPH, JUDGE)

Sbna/-