Citation : 2023 Latest Caselaw 11640 Ker
Judgement Date : 16 November, 2023
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
THURSDAY, THE 16TH DAY OF NOVEMBER 2023 / 25TH KARTHIKA, 1945
CRL.MC NO. 9078 OF 2023
CRIME NO.291/2019 OF Hosdurg Police Station, Kasargod
AGAINST THE ORDER/JUDGMENT CC 971/2019 OF JUDICIAL MAGISTRATE OF
FIRST CLASS -I,HOSDRUG
PETITIONERS/ACCUSED:
1 RISWAN
AGED 27 YEARS
S/O MUSTHAFA A, RAJULA MANZIL HOUSE, NHANIKADAVU,
KANHANGAD VILLAGE, KASARGOD DISTRICT, PIN - 671315
2 HASEEB
AGED 36 YEARS
S/O ABDUL SALAM, SAMEENA MANZIL, NHANIKADAVU, KANHANGAD
VILLAGE, KASARGOD DISTRICT,, PIN - 671315
3 SHAMZEER
AGED 29 YEARS
K K CHAL HOUSE, NHANIKADAVU, KANHANGAD VILLAGE,
KASARGOD DISTRICT, PIN - 671315
4 JAMSHEER
AGED 27 YEARS
S/O YUSUF, PM MANZIL NHANIKADAVU, KANHANGAD VILLAGE,
KASARGOD DISTRICT, PIN - 671315
BY ADV RAVEENA K.R.
RESPONDENTS/STATE:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF KERALA,
PIN - 682031
2 SHIBIN SHAJI
AGED 25 YEARS
S/O SHAJI, METTAMMAL HOUSE, OZHINHAVALAPPU, KANHANGAD
VILLAGE, HOSDURG TALUK, KASARGOD DISTRICT, PIN - 671315
3 SARATH O.V,
AGED 25 YEARS
S/O CHANDRAN , SARANYA NIVAS OZHINHAVALAPPU, KANHANGAD
VILLAGE, HOSDURG TALUK, KASARGOD DISTRICT, PIN - 671315
SRI MP PRASANTH ,PP
SRI.P.K.SUBHASH
THIS CRIMINAL MISC. CASE HAVING COME UP FOR ADMISSION ON
16.11.2023, THE COURT ON THE SAME DAY PASSED THE FOLLOWING:
CRL.MC NO. 9078 OF 2023 2
P.V.KUNHIKRISHNAN, J.
--------------------------------
Crl.M.C. No.9078 of 2023
----------------------------------------------
Dated this the 16th day of November, 2023
ORDER
This Criminal Miscellaneous Case is filed under Section 482 of
the Code of Criminal Procedure, 1973 ("the Code" for the sake of
brevity).
2. Petitioners are the accused in CC No.971/2019 on the file of
the Judicial First Class Magistrate Court-I, Hosdurg arising from
Crime No.291/2019 of Hosdurg Police Station. The above case is
charge sheeted alleging offences punishable under Sections 143,
147, 148, 341, 323, 324 r/w 149 of IPC.
3. The prosecution case is that accused formed themselves
into an unlawful assembly and assaulted the victims and the victims
sustained injuries.
4. The learned counsel for the petitioners submit that the
parties have settled their dispute and do not wish to pursue the
prosecution proceedings. The counsel relies on the affidavit filed by
the victims in support of his contention. The counsel appearing for
the victims also submitted that the matter is settled and the victims
have no objection in quashing the prosecution.
5. The learned Public Prosecutor, on instructions, has
expressed reservations about quashing the proceedings solely on
the basis of the settlement. But the Public Prosecutor conceded
that the matter is settled between the parties.
6. This Court has considered the submission of the petitioners,
victims and the Public Prosecutor and has also gone through the
records including the affidavits filed by the victims.
7. In State of Madhya Pradesh v Laxmi Narayan and
Others (2019 (5) SCC 688), three judge bench of the Hon'ble
Supreme Court has summarized the situation in which non
compoundable offences can be quashed invoking the powers under
Section 482 of the Code. The apex court in Laxmi Narayan's case
(supra) also relied on the law laid down in Gian Singh v. State of
Punjab and another (2012 (10) SCC 303) and Narinder Singh
and others v. State of Punjab and another (2014 (6) SCC
466). The apex court in paragraph 13 of the Laxmi Narayan's
case discussed the law in detail and the same is extracted
hereunder:
"13. Considering the law on the point and the other decisions of this Court on the point, referred to herein above, it is observed and held as under:
i) that the power conferred under S.482 of the Code to quash the criminal proceedings for the non
- compoundable offences under S.320 of the Code can be exercised having overwhelmingly and predominantly the civil character, particularly those arising out of commercial transactions or arising out of matrimonial relationship or family disputes and when the parties have resolved the entire dispute amongst themselves;
ii) such power is not to be exercised in those prosecutions which involved heinous and serious offences of mental depravity or offences like murder, rape, dacoity, etc. Such offences are not private in nature and have a serious impact on society;
iii) similarly, such power is not to be exercised for the offences under the special statutes like Prevention of Corruption Act or the offences committed by public servants while working in that capacity are not to be quashed merely on the basis of compromise between the victim and the offender;
iv) offences under S.307 IPC and the Arms Act etc. would fall in the category of heinous and serious offences and therefore are to be treated as crime against the society and not against the individual alone, and therefore, the criminal proceedings for the offence under S.307 IPC and / or the Arms Act etc. which have a serious impact on the society cannot be quashed in exercise of powers under
S.482 of the Code, on the ground that the parties have resolved their entire dispute amongst themselves. However, the High Court would not rest its decision merely because there is a mention of S.307 IPC in the FIR or the charge is framed under this provision. It would be open to the High Court to examine as to whether incorporation of S.307 IPC is there for the sake of it or the prosecution has collected sufficient evidence, which if proved, would lead to framing the charge under S.307 IPC. For this purpose, it would be open to the High Court to go by the nature of injury sustained, whether such injury is inflicted on the vital / delegate parts of the body, nature of weapons used etc. However, such an exercise by the High Court would be permissible only after the evidence is collected after investigation and the charge sheet is filed / charge is framed and / or during the trial. Such exercise is not permissible when the matter is still under investigation. Therefore, the ultimate conclusion in paragraphs 29.6 and 29.7 of the decision of this Court in the case of Narinder Singh (supra) should be read harmoniously and to be read as a whole and in the circumstances stated herein above;
v) while exercising the power under S.482 of the Code to quash the criminal proceedings in respect of non- compoundable offences, which are private in nature and do not have a serious impart on society, on the ground that there is a settlement / compromise between the victim and the offender, the High Court is required to consider the antecedents of the accused; the conduct of the accused, namely, whether the accused was absconding and why he was absconding, how he had managed with the complainant to enter into a compromise etc."
8. Keeping in mind the above dictum laid down by the apex
court, this court perused the facts in this case and also perused the
documents produced by the parties. After going through the entire
facts and circumstances I am of the considered opinion that the
dispute is private in nature and the settlement can be accepted.
Therefore, this Criminal Miscellaneous case is allowed. All
further proceedings against the petitioners in CC No.971/2019 on
the file of the Judicial First Class Magistrate Court-I, Hosdurg arising
from Crime No.291/2019 of Hosdurg Police Station are quashed.
Sd/-
P.V.KUNHIKRISHNAN JUDGE
ska
APPENDIX OF CRL.MC 9078/2023
PETITIONER ANNEXURES Annexure 1 THE TRUE COPY OF THE FINAL REPORT IN CRIME NO. 291 OF 2019 OF HOSDURG POLICE STATION, KASARGOD DISTRICT Annexure A2 TRUE COPY OF THE AFFIDAVIT DATED 26.09.2023 SWORN TO BY THE RESPONDENT NO. 2 ENDORSING THE FACTUM OF COMPOUNDING OF THE ABOVE SAID OFFENCES AND THE SETTLEMENT OF DISPUTES BETWEEN THE PARTIES Annexure A3 TRUE COPY OF THE AFFIDAVIT DATED 26.09.2023 SWORN TO BY THE RESPONDENT NO. 3 ENDORSING THE FACTUM OF COMPOUNDING OF THE ABOVE SAID OFFENCES AND THE SETTLEMENT OF DISPUTES BETWEEN THE PARTIES
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!