Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 7, Cited by 0]

Madras High Court

Karthick @ Nattu vs State Rep. By on 23 March, 2017

Author: P.N.Prakash

Bench: P.N.Prakash

        

 

BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT               

DATED: 23.03.2017  

CORAM   

THE HON'BLE MR.JUSTICE P.N.PRAKASH         
                                                                        
Crl.O.P.(MD) No.3373 of 2017 

1.Karthick @ Nattu 
2.Selvam 
3.Arul
4.Thirumalaikumar @ Vaiko  
5.Samithurai
6.Karthick @ Kida Mandayan  
7.Mathiselvan
8.Duraimurugan 
9.Thangaraj
10.Mahendran @ Vitti 
11.Arul @ Arulraj                               : Petitioners

-vs-

1.State rep. by,
   The Inspector of Police,
   Sankarankovil Taluk Police Station,
   Sankarankovil,
   Tirunelveli  District.
   Crime No.161 of 2012.

2.Vijayan                                               : Respondents 

Prayer: Petition is filed under Section 482 of Code of Criminal Procedure
praying to call for the records relating to the proceedings in Cr.No.161 of
2012 on the file of the first respondent police and quash the same.


!For Petitioners                :       Mr.T.Indra Chithu

For Respondent No.1             :       Mr.A.P.Balasubramani,  
                                                Government Advocate (Crl.side)
For Respondent No.2             :       Mr.K.Malaimaran  



:ORDER  

On the complaint lodged by the second respondent, the first respondent police has registered a case in Crime No.161 of 2012 under Sections 147, 148, 294(b), 323 and 324 of the Indian Penal Code r/w Section 3(1)(x) of SC/ST Act, against the petitioners herein, for quashing which, the petitioners and the defacto complainant are before this Court on the ground that they have arrived at a compromise.

2. Today, when the matter was taken up for hearing, Mr.S.Ramasubbu, Special Sub-Inspector of Police, Sankarankovil Taluk Police Station is present. The defacto complainant is present and the petitioners are also present and their identifications were also verified by this Court, in addition to the confirmation of the identity of the parties by the learned Government Advocate (Criminal side) through Mr.S.Ramasubbu, Special Sub- Inspector of Police, Sankarankovil Taluk Police Station.

3. Under normal circumstances, a First Information Report under SC/ST Act should not be routinely quashed. However, in this case, the defacto complainant, who is present in Court, submitted that the incident had taken place in the year 2012, while the defacto complainant was travelling by bus. The defacto complainant also submitted that when the incident had taken place, the accused in this case were school students and that their career will be in peril, if the prosecution proceeds further. That apart, on the intervention of elders, both communities are living in peace. Along with a joint compromise memo, the second respondent has also filed an affidavit dated 16.02.2017, wherein, it is stated as follows:

"3. I humbly submit that now there is a compromise arrived between the petitioners/accused persons and me. In view of the above said compromise, the petitioners/accused persons and myself jointly submitted Joint Compromise Memo in regard of above Cr.No.161/2012 on the file of 1st respondent police. I have no objection to quash the above FIR in Cr.No.161/2012 on the file of the first respondent as I having no interest to continue the proceedings."

4. In view of the above, this Court is of the opinion that no useful purpose would be served in keeping the matter pending. Therefore, this petition is allowed and the entire proceedings in Crime No.161 of 2012 on the file of the first respondent police in respect of all the accused including those who are not before this Court are hereby quashed. The affidavit dated 16.02.2017 and the joint compromise memo shall form part of this order.

5. At the instance of the learned counsel for the petitioners, the petitioners themselves voluntarily came forward to contribute some amount for the purpose of removal of Karuvelam Trees.

6. Accepting the submission, the petitioners are directed to pay a sum of Rs.500/- (Rupees Five Hundred only) each, to the credit of Indian Bank Savings Account No.6514082295, operated by the Registrar (Administration), Madurai Bench of Madras High Court, Madurai, for the purpose of removal of Karuvelam Trees, within a period of two weeks from today. After making payment, a copy of the challan shall be furnished to the Registrar (Administration), Madurai Bench of Madras High Cour, Madurai.

7. Post the matter on 06.04.2017 "for reporting compliance".

To:

1.The Inspector of Police, Sankarankovil Taluk Police Station, Sankarankovil, Tirunelveli District.
2.The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai..