IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2996 of 2008()
1. SAMEER, S/O.MOIDU, AGED 30 YEARS,
... Petitioner
Vs
1. MANAGER, MANTHARATHOOR CO-OP. RURAL
... Respondent
2. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.ZUBAIR PULIKKOOL
For Respondent :SRI.SUDHEESH.A.
The Hon'ble MR. Justice R.BASANT
Dated :19/08/2008
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C. No.2996 of 2008
-------------------------------------
Dated this the 19th day of August, 2008
ORDER
Petitioner was the 4th accused and he faced indictment along
with 4 others for offences punishable under Sections 143, 147,
148 and 427 r/w 149 I.P.C. The petitioner was not available for
trial. 3 of the remaining 4 co-accused faced trial. They were
found not guilty and acquitted. Thus 3 of the 5 co-accused have
already been acquitted. The petitioner has come to this Court at
this juncture along with the defacto complainant to report to the
Court the fact that the disputes between the parties have been
settled and the substantive compoundable offence punishable
under Section 427 I.P.C has already been compounded and the
matter settled between the parties. In these circumstances it is
prayed that the powers under Section 482 Cr.P.C as enabled by
the dictum in Madan Mohan Abbot v. State of Punjab [2008
A.I.R SCW 2287] may be invoked and the proceedings may be
brought to premature termination. The defacto complainant has
appeared through counsel and confirms that the matter has been
settled between the parties.
Crl.M.C. No.2996 of 2008 2
2. Notice was given to the learned Public Prosecutor.
The learned Public Prosecutor also reports that the matter is
settled and the State has no objection against quashing of
proceedings against the petitioner invoking the dictum in Madan
Mohan Abbot v. State of Punjab.
3. I am satisfied, in the facts and circumstances of this
case, that this is an eminently fit case where the powers under
Section 482 Cr.P.C, as enabled by the dictum in Madan Mohan
Abbot v. State of Punjab, can be invoked to bring to
premature termination the surviving prosecution against the
petitioner.
4. In the result:
i) This Crl.M.C is allowed;
ii) C.C.No.213 of 2007 in so far as it relates to the
petitioner/original 4th accused is hereby quashed.
(R.BASANT, JUDGE)
rtr/-