IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 105 of 2009()
1. SAJEESH T.R., AGED 33 YEARS,
... Petitioner
2. SUMATHI, W/O. RAVINDRANATHAN, AGED
3. SANIL T.R., AGED 38 YEARS,
4. SUMESH T.R., AGED 31 YEARS,
5. LEENA T.R., W/O. DILEEPKUMAR,
Vs
1. THE STATION HOUSE OFFICE,
... Respondent
For Petitioner :SRI.T.MADHU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :22/07/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No.105 of 2009
------------------------------------
Dated this the 22nd day of July, 2009
O R D E R
The petitioners are accused Nos.1 to 5 in Crime No.4/2009
of Mannuthi Police Station. They filed this Bail Application under
Section 438 of the Code of Criminal Procedure apprehending
arrest on an accusation of having committed offences under
Sections 403, 406, 420 and 498 A read with Section 34 of the
Indian Penal Code.
2. When the Bail Application came up for hearing on
19/06/2009, the counsel for the petitioners and the counsel for
the defacto complainant submitted that the case may be posted
for mediation. Accordingly, the matter was referred to Kerala
High Court Legal Services Authority for placing the matter before
the Mediation Centre. It is submitted by the counsel on either
side that Adv. G. Krishnakumari, was appointed as Mediator. The
Mediator persuaded the parties to arrive at a settlement. Report
dated 20/07/2009 is filed by the Mediator. Now the disputes and
differences between the parties have been amicably settled. The
report submitted by the Mediator is taken on record.
B.A. No.105/2009
Page numbers
3. In view of the settlement as aforesaid, the learned
Public Prosecutor submitted that the petitioners will not be
arrested in Crime No.4/2009. This submission is recorded.
4. The learned counsel for the petitioners and the
learned counsel for the defacto complainant submitted that either
side will pay a sum of Rs.5,000/- each to the Mediator. This
submission is also recorded.
The Bail application is disposed of in the above terms, in
view of the settlement.
K.T. SANKARAN, JUDGE
scm