High Court Kerala High Court

Viswambharan vs State Of Kerala on 26 August, 2009

Kerala High Court
Viswambharan vs State Of Kerala on 26 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2154 of 2009()


1. VISWAMBHARAN, MANKUZHIVEETTIL,
                      ...  Petitioner
2. ANOOP, MANKUZHIVEETTIL,
3. VENU, KATHANAPARAMBUVEETTIL,
4. GOPALAN, KANAKKASSERIL VEEDU,
5. RAMACHANDRAN, ELAKUDIPARAMBIL,
6. RAMANAN, SAROJINI NIVAS,
7. MANOJ, MANNUKUZHIYILVEETIL,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SARADHA, KALATHIPARAMBIL VEEDU,

                For Petitioner  :SRI.MANSOOR.B.H.

                For Respondent  :SRI.R.KRISHNAKUMAR (CHERTHALA)

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :26/08/2009

 O R D E R
               M.Sasidharan Nambiar, J.
              --------------------------
                Crl.M.C.No.2154 of 2009
              --------------------------

                         ORDER

Petitioners are the accused in C.C.No.176/2004 on

the file of Judicial First Class Magistrate’s Court,

North Paravur, taken cognizance for the offences under

Sections 143, 147, 447, 427 and 506(i) read with

Section 149 of Indian Penal Code on Annexure-II final

report. This petition is filed under Section 482 of

Code of Criminal Procedure to quash the proceedings

pending before the Magistrate contending that in view

of the settlement arrived at between the petitioners

and respondents 2 to 4, it is not in the interest of

justice to further prosecute the petitioners.

2. Respondents 2 to 4 appeared through a counsel

and filed separate affidavits stating that they have

already settled the disputes with the petitioners.

3. Prosecution case, as seen from Annexure-II

final report, is that petitioners formed themselves

into an unlawful assembly with the common object of

committing house trespass and causing damages to the

CRMC 2154/09 2

property of the first respondent and in furtherance of

the common object, on 29.1.2004, committed house

trespass and intimidated respondents 2 to 4 and thereby

committed the alleged offences.

4. Affidavits filed by respondents 2 to 4

establish that there was a settlement of the disputes

with the petitioners. When the offences alleged against

the petitioners are purely personal in nature as

against respondents 2 to 4 and all the disputes were

settled between them, as held by the Apex Court in

Madan Mohan Abbot v. State of Punjab (2008 (3) KLT 19),

it is not in the interest of justice to continue the

prosecution, when, ultimately, consequent to the

settlement, possibility of a successful prosecution is

very bleak.

Petition is allowed. C.C.No.176/2004 on the file

of Judicial First Class Magistrate’s Court, North

Paravur as against the petitioners is quashed.

26th August, 2009 (M.Sasidharan Nambiar, Judge)
tkv