High Court Kerala High Court

Saji vs Moly @ Susamma Joseph on 16 November, 2010

Kerala High Court
Saji vs Moly @ Susamma Joseph on 16 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4215 of 2010()


1. SAJI,S/O.CHELLAPPAN, AGED 39 YEARS,
                      ...  Petitioner
2. DINI, W/O.SAJI, AGED 32 YEAS,
3. OMANA, W/O.APPUKKUTTAN, AGED 65 YEARS,

                        Vs



1. MOLY @ SUSAMMA JOSEPH, AGED 51 YEARS,
                       ...       Respondent

2. STATE OF KERALA,REPRESENTED BY THE

                For Petitioner  :SRI.M.T.SURESHKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :16/11/2010

 O R D E R
                   M.SASIDHARAN NAMBIAR, J.
          --------------------------------------------------------
                     Crl.M.C No.4215 OF 2010
          ---------------------------------------------------------
         Dated this the 16th day of November, 2010.

                                O R D E R

Petitioners are the accused in C.C.No.380 of 2009 on the file

of Judicial Magistrate of First Class Court, Thiruvalla taken

cognizance for the offences under Sections 451, 354, 506 (1) and

323 r/w 34 of Indian Penal Code on Annexure-2 final report

submitted by the Sub Inspector of police Keezhuvaipoor police

station. Prosecution case is that on morning of 2.4.2009, in

furtherance of their common intention, petitioners trespassed in

the sit out of the house of first respondent and with the intention

to outrage her modesty, caught hold of the nighty worn by the

first respondent and accused kicked on her abdomen and

threatened her when she fell down on the ground and thereby

committed the offences. Petition is filed under Section 482 of

Code of Criminal Procedure to quash the proceedings contending

that entire disputes were settled amicably with the first

respondent and consequent to the settlement, it is not in the

interest of justice to continue the prosecution.

2. First respondent appeared through a counsel and filed an

affidavit stating that the entire disputes with the petitioners were

settled amicably and consequent to the settlement she has no

Crl.M.C No.4215 OF 2010 2

intention to prosecute the case further and if the prosecution is

continued it will jeopardize the cordial relationship with the

petitioners and in such circumstances the case is to be quashed.

3. Learned counsel appearing for the petitioners, first

respondent and learned Public Prosecutor were heard.

4. The final report establishes that offences alleged against

the petitioners are purely personal in nature against the first

respondent. The affidavit filed by first respondent establishes that

she has settled entire the disputes with the petitioners. As held by

Apex Court in Madan Mohan Abbot v. State of Punjab, (2008

(3)KLT 19 SC)), when the offences alleged are purely personal

in nature and entire disputes were settled between the accused

and the injured, it is not in the interest of justice to continue the

prosecution.

Petition is allowed. C.C.No.380 of 2009 on the file of Judicial

Magistrate of First Class Court, Thiruvalla, is quashed.

M.SASIDHARAN NAMBIAR, JUDGE.

mns