High Court Kerala High Court

Subin vs State Of Kerala Represented By on 12 March, 2010

Kerala High Court
Subin vs State Of Kerala Represented By on 12 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 642 of 2010()


1. SUBIN, PUTHUPARAMPIL HOUSE
                      ...  Petitioner
2. ANEESH,  KOTTAKKAMALI COLONY
3. ABHILASH, KALATHINTE THEKKETHIL HOUSE
4. ANOOP, MANOJ BHAVAN
5. MDHUSOODANAN NAIR
6. SIJU THOMAS
7. NIYAS,
8. SILVISOR
9. K.J.SEBASTIAN
10. SUMESH

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. PADMA JAYACHANDRAN, W/O.JAYACHANDRAN

3. PREETHY JAYACHANDRAN,D/O.JAYACHANDRAN

                For Petitioner  :SRI.T.P.PRADEEP

                For Respondent  :SRI.UNNI. K.K. (EZHUMATTOOR)

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :12/03/2010

 O R D E R
               M.Sasidharan Nambiar, J.
              --------------------------
                Crl.M.C.No.642 of 2010
              --------------------------

                         ORDER

Petitioners are the accused and respondents 2 and

3, the defacto complainants and the injured in C.C.

No.913/2003 on the file of Judicial First Class

Magistrate’s Court, Thiruvalla, taken cognizance for

the offences under Sections 143, 147, 148, 452, 324 and

427 read with Section 149 of Indian Penal Code.

Prosecution case is that on 6.6.2003 at about 7.45

p.m., the ten accused formed themselves into an

unlawful assembly with the common object of trespassing

into the house of respondents 2 and 3 and to cause hurt

to the second respondent due to the enmity that son of

the second respondent had shifted the allegiance from

DYFI and in furtherance of the common object,

trespassed into the house and abused first respondent

and inflicted injury on her and when third respondent,

the daughter, intervened, she was pushed, causing her

to fall down and petitioners also caused damages to the

tune of Rs.25,000/- by breaking the electric bulbs and

glasses of the windows and doors and thereby, all the

CRMC 642/10 2

accused committed the offences. This petition is filed

under Section 482 of Code of Criminal Procedure to

quash the cognizance taken contending that entire

disputes with the petitioners were settled by

respondents 2 and 3 and they have no subsisting

grievance against the petitioners and in view of the

settlement, it is not in the interest of justice to

continue the prosecution.

2. Respondents 2 and 3 appeared through a counsel

and filed separate affidavits stating that they have

settled all the disputes with the petitioners and they

are not interested in prosecuting the case further, as

they have no subsisting grievance against the

petitioners and they have no objection for quashing the

proceedings.

3. Learned Public Prosecutor submitted that

statement of the second respondent was taken

subsequently and the statement also discloses that

there was settlement.

4. Learned counsel appearing for the petitioners,

respondents 2 and 3 and learned Public prosecutor were

heard.

CRMC 642/10 3

5. Affidavits filed by respondents 2 and 3

establish that there was complete settlement of the

disputes with the petitioners. As held by the Apex

Court in Madan Mohan Abbot v. State of Punjab (2008 (3)

KLT 19), when the offences alleged are purely personal

in nature and it is established that there was

settlement of all the disputes and consequent to the

settlement, there is no likelihood of a successful

prosecution, it is not in the interest of justice to

continue the prosecution. As it is established that

there has been a complete settlement of the disputes,

it is not in the interest of justice to continue the

prosecution.

Petition is allowed. C.C.No.913/2003 on the file

of Judicial First Class Magistrate’s Court, Thiruvalla

is quashed.

12th March, 2010 (M.Sasidharan Nambiar, Judge)
tkv