High Court Kerala High Court

Soudeep @ Unnikuttan vs Mohammed Jabir on 24 October, 2008

Kerala High Court
Soudeep @ Unnikuttan vs Mohammed Jabir on 24 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3864 of 2008()


1. SOUDEEP @ UNNIKUTTAN, S/O.DIVAKARAN,
                      ...  Petitioner
2. ABHILASH, S/O.KRISHNAKUMAR, UMMANATH
3. MOHAMMED NISAR @ KUNHUTTY,S/O.HUSSAIN,
4. ABOOBACKER SIDHIK, S/O.BEERANKUTTY,

                        Vs



1. MOHAMMED JABIR, S/O.AVARAN KUTTY,
                       ...       Respondent

2. MUHAMMEDALI, S/O.HASSANKUTTI, KARIMBIL

3. ABDU, S/O.HASSAN KUTTI, KARIMBIL HOUSE,

4. STATE OF KERALA, REPRESENTED BY PUBLIC

                For Petitioner  :SRI.S.MOHAMMED AL RAFI

                For Respondent  :SRI.AJITH KRISHNAN

The Hon'ble MR. Justice R.BASANT

 Dated :24/10/2008

 O R D E R
                             R. BASANT, J.
                -----------------------------------------------
                    Crl.M.C. No. 3864 OF 2008
                -----------------------------------------------
             Dated this the 24th day of October, 2008

                                O R D E R

The petitioners face indictment in a prosecution for offences

punishable, inter alia, under Sections 452, 324, 427 and 308 read

with Section 34 IPC. Altogether there are four accused persons.

Final report has already been filed and cognizance was taken. As

against accused 1 to 3 the case has been committed to the court

of Sessions and the same is pending as SC No. 245/08 before the

Additional Sessions Judge(Adhoc) Fast Track-II, Manjeri. As

against the 4th accused, who was not available to be committed,

his case is pending before the learned Judicial First Class

Magistrate Court, Malappuram as CP No.32/08.

2. The crux of the allegations against the accused persons-

four in number-is that, they had trespassed into a hotel belonging

to respondents 1 to 3 and on account of animosity arising from a

prior incident they had attacked respondents 1 to 3 and had

caused injuries to them. It is urged that the act amounts to

commission of criminal offence and therefore the allegation is

raised under Section 308 IPC also. Respondents 1 to 3 have also

Crl.M.C. No. 3864 OF 2008
-:2:-

appeared before the court through counsel and counsel confirm

that there has been harmonious settlement of the dispute between

parties. Respondents 1 to 3 have, in these circumstances, settled

all the disputes and compounded the offences allegedly committed

by the petitioners. Respondents 1 to 3 confirm that they have

settled all their outstanding disputes with all the petitioners.

3. Counsel for the rival contestants prays that settlement of

the dispute and composition of the offences may be accepted and

invoking the extraordinary inherent jurisdiction under Section 482

Cr.P.C as enabled by the dictum in Madan Mohan Abbot V.

State of Punjab [2008 AIR SCW 2287] and Nikhil Merchant v.

C.B.I [2008(3) KLT 769 (SC)], the prosecution against all the

petitioners may be brought to premature termination.

4. Notice was given to the learned Prosecutor. The learned

Prosecutor does not oppose the prayer. It is evident that the

dispute was one between the petitioners on the one hand and

respondents 1 to 3 on the other about some previous incident

relating to the business of the hotel. The dispute is one which is

private and personal between parties and I am satisfied in these

Crl.M.C. No. 3864 OF 2008
-:3:-

circumstances that this is an eminently fit case where the dictum

in Madan Mohan Abbot and Nikhil Merchant (supra) can safely

be pressed into service. In the absence of opposition from the

learned Prosecutor, it is not necessary to consider the matter in

detail.

5. In the result:

a) This Crl.M.C in these circumstances is allowed.

b) SC No.245/08 against the petitioners 1 to 3 pending

before the Additional Sessions Judge(Adhoc) Fast

Track-II, Manjeri and CP No. 32/08 pending before the

JFCM, Malappuram against the 4th petitioner are hereby

quashed.

c) Needless to say, the proceedings, if any pending

against the petitioners and sureties shall be disposed of

by the respective court in accordance with law.

6. Hand over copy of this order to the learned counsel for

the petitioners.

R. BASANT, JUDGE
ttb

Crl.M.C. No. 3864 OF 2008
-:4:-

Crl.M.C. No. 3864 OF 2008
-:5:-

Crl.M.C. No. 3864 OF 2008
-:6:-