IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 441 of 2010()
1. SASIDHARAN, S/O.KESAVAN, AGED 45 YEARS,
... Petitioner
Vs
1. SYIADALI,S/O.V.S.KOYA,JAIHINDH STREET,
... Respondent
2. STATE OF KERALA,REP. BY PUBLIC
For Petitioner :SRI.JACOB SEBASTIAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/06/2010
O R D E R
V.RAMKUMAR, J.
-------------------------------------
Crl.M.C. No.441 of 2010
--------------------------------------
Dated this the 3rd day of June, 2010
ORDER
In this petition filed under Section 482 Cr.P.C, the
petitioner, who is the third accused in Crime No.203/1996 of
the Palakkad Town North Police Station, registered for
offences punishable under Sections 403, 406, 416, 420 read
with 120B IPC and now pending as L.P.No.312/2004 before
the Chief Judicial Magistrate Court, Palakkad, seeks to quash
all further proceedings in the matter on the allegation that the
case arising out of a monitory dispute has been settled
between the de facto complainant and the petitioner as
evidenced by the joint petition dated 11.1.2010. The learned
counsel appearing for the de facto complainant also admitted
that there has been a settlement of the money dispute and that
the complainant has no further grievance in the matter. Since
the dispute relates to a money dispute, which is purely
personal between the parties, I am inclined to apply the ratio
in Madan Mohan Abbot v. State of Punjab 2003 (3) KLT
19 (SC). Accordingly L.P.No.312/2004, pending against the
petitioner before the Chief Judicial Magistrate Court, Palakkad
Crl.M.C. No.441 of 2010
: 2 :
shall stand quashed and the petitioner shall not be proceeded
in connection with Crime No.213/1996 of Palakkad Town
North Police Station. This Criminal M.C is allowed as above.
V.RAMKUMAR, JUDGE
dmb