High Court Kerala High Court

Sivakumar vs The State Of Kerala on 9 June, 2009

Kerala High Court
Sivakumar vs The State Of Kerala on 9 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1522 of 2009()


1. SIVAKUMAR,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. RADHA, W/O.SOMARAJAN,

3. DILEEP, SINDHU BHAVAN,

4. SOMARAJAN, SINDHU BHAVAN,

                For Petitioner  :SRI.C.R.SIVAKUMAR

                For Respondent  :SRI.B.MOHANLAL

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :09/06/2009

 O R D E R
               M.SASIDHARAN NAMBIAR, J.
               ====================
               Crl.M.C. No. 1522 of 2009-C
               ====================
            Dated this the 9th day of June, 2009.

                          O R D E R

Petitioner is first accused in S.C.No.127/1997 on the

file of Principal Assistant Sessions Court, Kollam. As he was

absconding, the case as against him was split up and

accused 2 to 5 were tried. Under Annexure 4 judgment

dated 17-2-2003, Sessions Judge acquitted other accused of

all the offences, under Section 235 of Code of Criminal

Procedure. This petition is filed under Section 482 of Code

of Criminal Procedure to quash the proceedings relying on

the decision of the Apex Court in Madan Mohan Aboot v.

State of Punjab (2008 (3) KLT 19 SC). Along with the

petition, Annexures 6 and 7, affidavits of the injured, were

produced to show that there was an amicable settlement of

disputes with the injured and petitioner and petitioner

sought to quash the proceedings.

2. Learned Counsel appearing for petitioner and

learned Public Prosecutor were heard.

Crl.M.C.No.1522/2009-C
-2-

3. Argument of the learned Counsel relying on the

decision of the Apex Court in Madan Mohan Aboot v. State

of Punjab (2008 (3) KLT 19 SC) is that when the dispute is

settled with the injured and there is no chance of a

successful prosecution in view of the settlement as well as

in view of the acquittal of the co-accused, no fruitful

purpose will be achieved by undergoing the ordeal of trial

and in such circumstances the case is to be quashed.

Learned Counsel appearing for respondents 2 to 4 also

supported the petitioner.

4. As is clear from Annexure 2 final report as well as

Annexure 4 judgment in S.C.No.127/1997, the offences

alleged against the petitioner includes an offence under

Section 307 of Indian Penal Code. In the light of the

decision of the Apex Court in Manoj Sharma v. State (2008

(4) KLT 417 SC) an offence under Section 307 of Indian

Penal Code cannot be quashed for the reason of settlement

of the dispute with the injured applying the principles in

Madan Mohan Aboot’s case (supra). Therefore the prayer

Crl.M.C.No.1522/2009-C
-3-

for quashing of the case cannot be allowed for the reason of

settlement of the dispute between the petitioner and the

injured.

5. The fact that co-accused was acquitted under

Annexure 4 judgment, on the evidence of the case recorded

therein is not a ground to quash the case as against the

petitioner. Whether the witnesses would give evidence

against petitioner is to be decided in this case. It cannot be

decided based on the evidence in S.C.No.127/1997.

Therefore petition can only be dismissed. I do so.

6. Learned Counsel appearing for petitioner then

submitted that there may be a direction to the Sessions

Court to dispose the case expeditiously. If petitioner makes

himself available for trial and applies for an expeditious

disposal of the case, Principal Assistant Sessions Judge,

Kollam, to dispose the case without delay.

M.SASIDHARAN NAMBIAR
JUDGE
dkr