High Court Kerala High Court

Villiams vs State Of Kerala on 4 February, 2011

Kerala High Court
Villiams vs State Of Kerala on 4 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 43 of 2011()


1. VILLIAMS, AGED 45 YEARS, S/O. GEORGE
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. GEROGE JOSEPH, AGED 28 YEARS,

                For Petitioner  :SRI.ASHIK K.MOHAMMED ALI

                For Respondent  :SRI.NAVEEN THOMAS

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :04/02/2011

 O R D E R
                             THOMAS P. JOSEPH, J.
                            --------------------------------------
                               Crl.M.C. No.43 of 2011
                            --------------------------------------
                     Dated this the 4th day of February, 2011.

                                         ORDER

Petitioner is accused in Crime No.2066 of 2010 of Palluruthy Police

Station for offences punishable under Sections 294(b) and 326 of the Indian

Penal Code. Case is that on 26.12.2010 in the course of a birthday party there

was a quarrel in which petitioner is said to have used obscene words and

assaulted respondent No.2 with a plastic chair causing fracture of the facial

bone. Respondent No.2 has sworn an affidavit stating that the matter is settled

between him and the petitioner.

2. I have heard learned counsel for petitioner, respondent No.2 and

the learned Public Prosecutor. Learned Public Prosecutor has confirmed that

there was a settlement originally and then it was decided that the case need not

be filed.

3. It is seen from the affidavit of respondent No.2 that subsequent to

registration of the case there was a mediation and in that mediation the matter

was settled. He is not interested in proceeding with the case. In view of the

settlement between parties there is no possibility of a successful culmination of

the prosecution. Hence I am inclined to allow this petition.

Crl.MC No.43/2011

2

Resultantly this petition is allowed. The FIR in Crime No.2066 of 2010 of

Palluruthy Police Station and further proceeding thereto against petitioner are

quashed.

THOMAS P.JOSEPH,
Judge.

cks