High Court Kerala High Court

Rajiv @ Mattom Raju vs State Of Kerala on 25 August, 2009

Kerala High Court
Rajiv @ Mattom Raju vs State Of Kerala on 25 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2584 of 2009()


1. RAJIV @ MATTOM RAJU, AGED 32 YEARS,
                      ...  Petitioner
2. JYOTHI KUMAR, AGED 32 YEARS,
3. KARTHIKEYAN, AGED 42 YEARS,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. KARTHIKEYAN, AGED 41 YEARS,

                For Petitioner  :SRI.ASHIK K.MOHAMMED ALI

                For Respondent  :SRI.NAVEEN THOMAS

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :25/08/2009

 O R D E R
               M.Sasidharan Nambiar, J.
              --------------------------
                Crl.M.C.No.2584 of 2009
              --------------------------

                         ORDER

Petitioners are the accused and second respondent

the defacto complainant in Crime No.584/2009 of

Cherthala Police Station, registered for the offences

under Sections 283, 294(b), 308 and 323 read with

Section 34 of Indian Penal Code. This petition is field

under Section 482 of Code of Criminal Procedure to

quash Annexure-A FIR and the further proceedings

contending that the disputes with the second

respondent/defacto complainant and the injured were

amicably settled and in such circumstances, it is not

in the interest of justice to continue the prosecution.

2. Second respondent appeared through a counsel

and filed an affidavit stating that there was a

complete settlement of all the disputes with the

petitioners and he does not intend to proceed with the

case further and in such circumstances, he has no

objection for quashing the case.

CRMC 2584/09 2

3. Learned counsel appearing for the petitioners,

second respondent and learned Public prosecutor were

heard.

4. Though offence under Section 308 of Indian

Penal Code is also alleged in Annexure-A FIR as in the

First Information Statement and the body note prepared

by the Sub Inspector, which form part of Annexure-A

FIR, would reveal that there was only simple hurt on

the upper lip apart from contusion on the side of the

left eye. Learned Public prosecutor also submitted that

no grievous hurt was caused to the second respondent.

In such circumstances, when the disputes between the

petitioners and second respondent were amicably

settled, it is not in the interest of justice to

proceed with the case further.

Petition is allowed. Annexure-A FIR and further

proceedings in Crime No.584/2009 of Cherthala Police

Station are quashed.

25th August, 2009 (M.Sasidharan Nambiar, Judge)
tkv