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 8, Cited by 0]

Kerala High Court

Niyaz vs State Of Kerala

Author: P.Ubaid

Bench: P.Ubaid

       

  

  

 
 
                          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT:

                             THE HONOURABLE MR. JUSTICE P.UBAID

               TUESDAY, THE 21ST DAY OF OCTOBER 2014/29TH ASWINA, 1936

                                   Crl.MC.No. 5920 of 2014 ()
                                       ---------------------------

              IN CC 354/2013 of CHIEF JUDICIAL MAGISTRATE COURT, MANJERI
             CRIME NO. 293/2011 OF MANJERI POLICE STATION, MALAPPURAM


PETITIONER(S):
----------------------

        1. NIYAZ
            S/O.IBRAHIM, KARIPALI HOUSE, KIZHAKKETHALA
            NSS COLLEGE P.O, MANJERI, MALAPPURAM DISTRICT.

        2. SHABEER
            S/O.ABOOBACKER, CHITHALMANNIL HOUSE, KARUVAMBRAM P.O
            MANGALASSERY, MANJERI, MALAPPURAM DISTRICT.

            BY ADV. SRI.P.VENUGOPAL (1086/92)

RESPONDENT(S):
----------------------------

        1. STATE OF KERALA
            REPRESENTED BY THE PUBLIC PROSECUTOR
            HIGH COURT OF KERALA
            ERNAKULAM 682 031. (REPRESENTING SUB INSPECTOR OF POLICE
            MANJERI).

        2. SUNIL BABU
            W/O.BAVA HAJI, PULAKKAL HOUSE, VALAMBOOR
            THAZHE ARIPRA, MALAPPURAM DISTRICT. 679 321.

            R2 BY ADV. SMT.T.J.MARIA GORETTI
            R1 BY PUBLIC PROSECUTOR SMT. S. HYMA




THIS CRIMINAL MISC. CASE HAVING COME UP FOR ADMISSION ON 21-10-2014, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:

Crl.MC.No. 5920 of 2014 ()
---------------------------

                                           APPENDIX

PETITIONER(S)' EXHIBITS
-------------------------------------

ANNEXURE A. COPY OF THE FIRST INFORMATION REPORT IN CRIME NO.293/11 OF
MANJERI POLICE STATION.

ANNEXURE B. COPY OF THE FINAL REPORT SUBMITTED BY THE FIRST
RESPONDENT IN CRIME NO.293/11 OF MANJERI POLICE STATION.

ANNEXURE C. COPY OF THE JUDGMENT DATED 28.11.13 PASSED BY THE CHIEF
JUDICIAL MAGISTRATE COURT, MANJERI, IN CC 166/2011.

ANNEXURE D. COPY OF THE AFFIDAVIT EXECUTED BY THE SECOND RESPONDENT.




RESPONDENT(S)' EXHIBITS:NIL
---------------------------------------




/TRUE COPY/


PATO JUDGE
sab



                            P.UBAID, J.
                  -----------------------------
                  Crl. M.C No. 5920 of 2014
            ---------------------------------------
          Dated this the 21st day of October, 2014.



                             O R D E R

The petitioners herein are the original accused numbers 4 and 5 in crime No. 293/2011 of the Manjeri Police Station in Malappuram district. Crime in the said case was registered under Sections 143, 147, 148, 341, 323 and 326 IPC, on the complaint of one Sunil Babu who is the second respondent in this proceeding. Cognizance on the final report submitted by the police was taken in the court of the learned Chief Judicial Magistrate, Manjeri as C.C 166/2011. The original accused numbers 1 to 3 faced trial in the court below in C.C 166/2011, and obtained a judgment of acquittal dated 28.11.2013 when all the material witnesses including the injured defacto complainant turned hostile in view of the settlement arrived at out of court. When all the material witnesses turned hostile the learned Assistant Public Prosecutor gave up the remaining witnesses. As composition is not possible under the law, the witness probably did not support the prosecution. Now the accused numbers 4 and 5 seek orders under Section 482 Cr.P.C, quashing the prosecution on the ground that they and the injured Crl. M.C No. 5920 of 2014 2 persons have come to amicable settlement out of court, and that no purpose will be served in proceeding with the prosecution when the material witnesses would not in any manner support the prosecution.

2. Annexure C judgment of the trial court in C.C 166/11 shows that the accused numbers 1 to 3 were acquitted under Section 248(1) Cr.P.C by the trial court when all the material witnesses including the injured witness turned hostile. The case against the petitioners herein was split up and refiled as C.C 354/2013 while disposing of C.C 166/2011. The second respondent has filed affidavit to the effect that he has settled the dispute with the petitioners, and that he has no grievance or complaint. In so many decisions, the Hon'ble Supreme Court has held that even in cases involving non compoundable offences, the High court can quash prosecution under Section 482 Cr.P.C, if the parties have really settled the dispute which does not involve any public interest or public issue. I am definite that the prosecution cannot in any manner improve the case as against the petitioners herein if at all C.C 354/13 goes to trial. It is definite that none of the material witnesses including the injured person would support the prosecution. In Crl. M.C No. 5920 of 2014 3 such a situation continuance of prosecution against these petitioners will be a sheer waste of time.

In the result, this Crl.M.C is allowed. The prosecution as against the petitioners in C.C 354/2013 of the Chief Judicial Magistrate Court, Manjeri will stand quashed under Section 482 Cr.P.C, and the petitioners will stand released from prosecution. The bail bond, if any, executed by them will stand discharged.

P.UBAID, JUDGE sab