High Court Kerala High Court

Yousaf K.V. vs The State Of Kerala on 8 April, 2010

Kerala High Court
Yousaf K.V. vs The State Of Kerala on 8 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 890 of 2010()


1. YOUSAF K.V., S/O.KUNHIMON,
                      ...  Petitioner
2. LATHEEF P., S/O.BAPPU HAJI,
3. SHAJIMON, S/O.ABDU RAHIMAN,
4. SHAMEER, S/O.MOIDU,

                        Vs



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

2. PULLUVALAPPIL HYDER, S/O.HASSAINAR,

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :SMT.VRINDA PAUL

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.890 OF 2010
           ---------------------------------------------
               Dated 8th April 2010


                          O R D E R

Petitioners are the accused 1,2,5

and 6 in C.C.69/1997 on the file of

Judicial First Class Magistrate, Ponnani.

As petitioners were absconding, case

against them were split up and re-filed

and subsequently removed to the register of

long pending cases as L.P.23/2006.

Accused 3 and 4 were tried and were

acquitted. Petition is filed under Section

482 of Code of Criminal Procedure to quash

the proceedings against the petitioners

contending that first respondent de facto

complainant has settled all the disputes

with the petitioners and therefore, it is

not in the interest of justice to continue

Crmc 890/10
2

the prosecution. First respondent appeared

through a counsel and filed an affidavit

stating that the incident arose out of

personal rivalry of the accused with him and

he has settled entire disputes with the

accused and he has no subsisting grievance

against them and therefore, he has no

objection for quashing the proceedings.

2. Annexure A final report

submitted by the police on which cognizance

was taken by the learned Magistrate, show

that prosecution case is that at about 6.30

p.m on 16/4/1997 the seven accused formed

themselves into an unlawful assembly with

the common object of committing trespass

into the property of the second respondent

and in furtherance of common object they

trespassed into the property of second

Crmc 890/10
3

respondent in R.S.No.220/1 and scolded him

using obscene words and also threatened him

by showing a knife that he will be murdered

and thereby committed the offences under

Sections 143, 147, 148, 447 and 506(ii)

read with Section 149 of Indian Penal Code.

Offences alleged against the petitioners are

purely personal in nature as against second

respondent. Affidavit filed by the second

respondent establishes that entire disputes

with petitioners were settled amicably. As

held by the Apex court in Madan Mohan Abbot

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

when all the disputes between the

petitioners and second respondent were

amicably settled and consequent to the

settlement, there is no likelihood of a

successful prosecution, it is not in the

Crmc 890/10
4

interest of justice to continue the

prosecution.

Petition is allowed. L.P.23/2006 on

the file of Judicial First Class Magistrate,

Ponnani is quashed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.