High Court Kerala High Court

Vijesh vs State Of Kerala on 8 April, 2010

Kerala High Court
Vijesh vs State Of Kerala on 8 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1129 of 2010()


1. VIJESH, S/O.PACHAVIJAYAN, AGED 28,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY SUB INSPECTOR OF
                       ...       Respondent

2. K.C.THILAKAN, S/O.RAMAN, AGED 35,

                For Petitioner  :SRI.S.MUHAMMED HANEEFF

                For Respondent  :SMT.K.L.LAKSHMI RANI

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :08/04/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ---------------------------------------------
             CRL.M.C.NO.1129 OF 2010
           ---------------------------------------------
               Dated      8th      April 2010


                          O R D E R

Petitioner was the seventh accused

in C.P.52/2001 on the file of Judicial

First Class Magistrate, Taliparamba. Case

against the petitioner and fourth accused

was split up and the case as against other

accused were committed to the Sessions

court and taken on file as S.C.89/2003. By

Annexure A4 judgment, those accused were

acquitted by the Sessions Judge. Case as

against the petitioner is now pending as

C.P.23/2002 before Judicial First Class

Magistrate, Taliparamba. Petition is filed

under Section 482 of Code of Criminal

Procedure to quash the proceedings pending

before the learned Magistrate against him

Crmc 1129/10 2

contending that consequent to the order of

acquittal as against the co-accused and the

settlement arrived at with second respondent,

it is not in the interest of justice to

continue the prosecution.

2. Second respondent appeared through

a counsel and filed an affidavit stating that

entire disputes with the petitioner were

settled and hence the case as against the

petitioner is to be quashed.

3. Learned counsel appearing for the

petitioner, second respondent and learned

Public Prosecutor were heard.

4. Learned counsel appearing for the

petitioner submitted that Annexure A4 judgment

itself shows that when the co-accused were

tried, there was a settlement between the

second respondent and the other witnesses and

none of them supported the prosecution case and

Crmc 1129/10 3

the affidavit filed by the second respondent

establishes that even if petitioner is to be

tried, there is no likelihood of a successful

prosecution as second respondent has no

subsisting grievance against the petitioner. It

is therefore, submitted that the case is to be

quashed.

5. Offences alleged against the

petitioner are under Sections 143, 147, 148,

341, 342, 326 and 307 read with Section 149 of

Indian Penal Code, apart from Section 3(2)(v)

of Scheduled Caste and Scheduled Tribes

(Prevention of Atrocities) Act. As held by the

Apex court in Manoj Sharma v. State (2008 (4)

KLT 417 (SC)) consequent to the settlement of

the disputes between the parties, all offences

cannot be quashed. Section 307 of Indian Penal

Code is one such offence. It is not an offence

purely personal in nature as against the second

Crmc 1129/10 4

respondent. Hence the case cannot be quashed as

sought for. If there is no evidence against the

petitioner, learned Sessions Judge may only

acquit him. Hence the case cannot be quashed.

6. Learned counsel submitted that in

that event direction may be issued to the

learned Magistrate to release the petitioner on

bail. When an accused surrenders and files an

application for bail, Magistrate is expected

to pass orders in the application without

delay. I find no reason to believe that the

Magistrate is unaware of the provisions of law

or the decisions of this court or the Apex

court or that the Magistrate will not act in

accordance with law. In such circumstances, no

direction is warranted.

Petition is disposed.

M.SASIDHARAN NAMBIAR,
JUDGE.

Crmc 1129/10    5


uj.