High Court Kerala High Court

Ramesh vs Eashwara Murhthi on 14 August, 2008

Kerala High Court
Ramesh vs Eashwara Murhthi on 14 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2509 of 2008()


1. RAMESH, AGED 32 YEARS,S/O.CHELLA MUTHU,
                      ...  Petitioner
2. CHELLAMUTHU, AGED 52 YEARS,

                        Vs



1. EASHWARA MURHTHI, AGED 36 YEARS,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY GOVT

                For Petitioner  :SRI.T.R.S.KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :14/08/2008

 O R D E R
                           R.BASANT, J.
                        ----------------------
                     Crl.M.C.No.2509 of 2008
                    ----------------------------------------
              Dated this the 14th day of August 2008

                               O R D E R

Petitioners – son and father face indictment in a prosecution

for the offences punishable under Sections 381 and 411 read with

34 I.P.C. Investigation is completed. Final report has already

been filed in crime No.391/2004 of Thodupuzha police station and

cognizance was taken. It is submitted that the case was pending

before the learned Magistrate as L.P.No.15/08. The same has

subsequently been recalled and the same is pending as

C.C.No.473/2008 (and not C.C.No.418/08 as shown in the petition)

before the learned J.F.C.M Court-I, Thodupuzha. During the

pendency of the proceedings parties have settled the disputes.

Allegations are raised in respect of non-compoundable offences.

But the parties have settled their disputes and they have come to

this court with a prayer that powers under Section 482 Cr.P.C as

enabled by the dictum in Madan Mohan Abbot v. State of

Punjab [2008 AIR SCW 2287] may be invoked to bring to

premature termination the proceedings against the petitioners.

2. The first petitioner was employed as a servant of the

first respondent herein. The second petitioner/accused is the

Crl.M.C.No.2509/08 2

father of the first petitioner/accused. The crux of the allegations is

that an amount of Rs.48,000/- was stolen by the first petitioner/

accused from the possession of his employer, the first respondent

and that the second petitioner/accused kept the same in his

possession knowing the same to be stolen property.

3. The first respondent has entered appearance through

counsel. The learned counsel for the petitioners and the

respondent submit that the disputes have been settled between the

parties and that the second respondent has no surviving grievance

whatsoever against the petitioners. It is submitted that actually

the dispute was one relating to employment and the act

complained of was performed in the course of such employment by

the first petitioner. The first respondent has already been

compensated adequately. A joint statement has been filed by the

petitioners and the first respondent duly countersigned by their

counsel. It is prayed that the settlement may be taken note of and

the composition by the first respondent may be accepted.

4. The learned counsel for the first respondent confirms

that the matter has been settled and that the de facto complainant

has compounded the offence and has affixed his signature in the

joint statement.

5. Notice was given to the learned Public Prosecutor. The

learned Public Prosecutor submits that the State has no objection

Crl.M.C.No.2509/08 3

against the invocation of the dictum in Madan Mohan (Supra) in

bringing to premature termination the proceedings against the

petitioners.

6. I am satisfied in the facts and circumstances of this case

that this is an eminently fit case where the dictum in Madan

Mohan (Supra) can be invoked and the proceedings against the

petitioners can be brought to termination by invoking the

extraordinary inherent jurisdiction under Section 482 Cr.P.C. The

dispute is one relating to employment of the first petitioner by the

first respondent and I am satisfied that as held in Madan Mohan

(Supra) the futility of continuance of the proceedings and the fact

that the purely personal dispute between the parties has been

settled can be taken note of.


      7.    In the result,

      a)    This petition is allowed.

      b)    C.C.No.473/2008 (L.P.No.15/08) pending before the

J.F.C.M-I, Thodupuzha against the petitioners herein is hereby

quashed. Proceedings under Section 446 Cr.P.C, if any pending,

shall be disposed of in accordance with law.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.2509/08 4

Crl.M.C.No.2509/08 5

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008