High Court Kerala High Court

Sudhas vs State Of Kerala on 11 February, 2010

Kerala High Court
Sudhas vs State Of Kerala on 11 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 312 of 2010()



1. SUDHAS
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.S.K.SAJU

                For Respondent  :SMT.M.LISHA

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :11/02/2010

 O R D E R
                        P.BHAVADASAN, J.
                    ---------------------------------
                    Crl.M.C.No.312 OF 2010
                    ----------------------------------
           Dated this the 11th day of February, 2010

                              O R D E R

~~~~~~~

In this proceedings under Section 482 of the Code of

Criminal Procedure, the petitioner seeks to have all further

proceedings in Crime No.98/2009 of Kasaba Police Station

quashed.

2. The petitioners are the accused Nos. 1 to 5 in Crime

No.98/2009 of Kasaba Police Station for having committed the

offences punishable under Sections 143, 147, 148, 341, 323and

324 read with Section 149 of the Indian Penal Code. The

incident occurred between two groups of students in a college.

3. It is unnecessary to go into the details of the case in the

light of the manner in which this petition is proposed to be

disposed of.

4. The injured in this case, the 2nd respondent herein,

seems to have settled the dispute between him and the

petitioners, who are the accused. It is stated in the statement

that the injured has no further grievance in this regard.

Crl.M.C.No.312/2010 2

5. True, the offences under Sections 143, 147 and 148

read with Section 149 of the Indian Penal Code are non-

compoundable. But, the other Sections, namely, Sections 341, 323

and 324 are compoundable offences. In the statement given by the

defacto complainant, he has stated that he has no complaint

against the petitioners. It will be a futile exercise to direct the

petitioner to face the ordeal of a trial.

6. In the light of the decisions in Madan Mohan Abbot v.

State of Punjab (2008(3) KLT 19 SC) and Manoj Sharma v.

State (2008(4) KLT 417), it is only proper that the proceedings are

given a quietus.

In the result, this petition is allowed and the proceedings in

C.C.No.273/2009, pending before the Chief Judicial Magistrate

Court, Kozhikode shall stand quashed and all further proceedings

as against the petitioners shall stand dropped.

(P.BHAVADASAN, JUDGE)

ps