High Court Kerala High Court

Shaiju vs State.Rep.By The Public … on 28 January, 2009

Kerala High Court
Shaiju vs State.Rep.By The Public … on 28 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 156 of 2009()


1. SHAIJU,S/O KUNHI AYYAPPAN,NJATTUVETTY
                      ...  Petitioner

                        Vs



1. STATE.REP.BY THE PUBLIC PROSECUTOR,HIGH
                       ...       Respondent

2. JOSEPH, S/O.VAREED,AGED 45,KAITHARAN

                For Petitioner  :SRI.M.SHAJU PURUSHOTHAMAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :28/01/2009

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                   Crl.M.C.No. 156 of 2009
                  - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 28th day of January, 2009

                               O R D E R

The petitioner faced indictment on the basis of the final

report submitted by the police alleging offences punishable under

Sections 452 and 324 r/w. 34 I.P.C. Altogether there were three

accused persons. Two of them have already faced trial and have

been found not guilty and acquitted, it is reported. The case

against the petitioner has been split up and the same is pending

before the learned Magistrate. Trial has not commenced. The

case has now been transferred to the list of long pending cases,

submits the learned Prosecutor.

2. At this juncture the petitioner along with the defacto

complainant i.e. the second respondent, has come to this Court to

report that all outstanding disputes between the parties have

been settled and the defacto complainant/victim i.e. the second

respondent, has compounded the offences allegedly committed

by the petitioner. The offence under Section 452 I.P.C. is not

Crl.M.C.No. 156 of 2009
2

compoundable. The second respondent has entered appearance

through counsel and filed an affidavit to confirm that the disputes have

been settled and the offences allegedly committed by the petitioner

have been compounded.

3. The learned counsel for the petitioner and the second

respondent pray, the learned Prosecutor does not oppose the said

prayer and I am satisfied that this is an eminently fit case where the

extra ordinary inherent jurisdiction under Section 482 Cr.P.C. as

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

(2008 (3) KLT 19), Nikil Merchant v. C.B.I. (2008 (3) KLT 769)

and Manoj Sharma v. State (2008 (4) KLT 417 (SC) can safely be

invoked to bring to premature termination the unnecessary and

irrelevant prosecution against the petitioner. I accept that no issues of

public interest or public justice are directly involved and the dispute is

one which is private and personal between the petitioner/accused and

second respondent/victim.

4. In the result:

a) This Crl.M.C. is allowed.

Crl.M.C.No. 156 of 2009
3

b) C.C.1061 of 2008 pending before the J.F.M.C. Chalakkudy

(on the basis of the final report in Crime 163 of 2006 of Chalakkudy

police station) in which the petitioner is the sole surviving accused

and the second respondent is the defacto complainant/victim, is

hereby quashed.

c) Needless to say, proceedings under Section 446 Cr.P.C., if

any, pending against the petitioner and his sureties shall be disposed

of in accordance with law.

(R. BASANT)
Judge
tm