Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pranav vs State Of Kerala
2026 Latest Caselaw 2246 Ker

Citation : 2026 Latest Caselaw 2246 Ker
Judgement Date : 25 March, 2026

[Cites 4, Cited by 0]

Kerala High Court

Pranav vs State Of Kerala on 25 March, 2026

Author: C.S.Dias
Bench: C.S.Dias
CRL.MC NO. 2378 OF 2026
                                   1


                                                        2026:KER:26452

                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

                   THE HONOURABLE MR.JUSTICE C.S.DIAS

    WEDNESDAY, THE 25TH DAY OF MARCH 2026 / 4TH CHAITHRA, 1948

                        CRL.MC NO. 2378 OF 2026

    CRIME NO.216/2019 OF Kurathikadu Police Station, Alappuzha

        AGAINST THE ORDER/JUDGMENT DATED IN CC NO.540 OF 2025 OF

JUDICIAL MAGISTRATE OF FIRST CLASS -I, MAVELIKKARA

PETITIONER/S:

    1       PRANAV,
            AGED 31 YEARS
            S/O PRADEEP, RESIDING AT PRADEEP VIHAR, CHERUKUNNAM
            MURI, THEKKEKARA VILLAGE, ALAPPUZHA DISTRICT, PIN -
            690107

    2       VISHNU PRASAD,
            AGED 33 YEARS
            S/O SIVANKUTTY NAIR, RESIDING AT VARAMBATHANATH
            THARAYIL HOUSE, CHERUKUNNAM MURI, THEKKEKARA VILLAGE,
            ALAPPUZHA DISTRICT, PIN - 690107

    3       RAJEEV,
            AGED 39 YEARS
            S/O RAJAN, RESIDING AT KURAVAN MOOLAYIL, CHERUKUNNAM,
            THEKKEKARA VILLAGE, ALAPPUZHA DISTRICT, PIN - 690107


            BY ADVS.
            SHRI.N.C.MOHANAN
            SHRI.AKSHAY VENU




RESPONDENT/S:

    1       STATE OF KERALA,
            REPRESENTED BY PUBLIC PROSECUTOR, HIGH COURT OF KERALA,
            ERNAKULAM, PIN - 682031
 CRL.MC NO. 2378 OF 2026
                                   2


                                                    2026:KER:26452


    2     RAKESH,
          AGED 39 YEARS
          S/O RAJU, KOTTACKAKATHU PADEETTATHIL, NORTH MANKUZHY
          MURI, THEKKEKARA, KURATHIKADU, ALAPPUZHA, PIN - 690107


          BY ADV SHRI.SACHIN GEORGE ARAMBAN


OTHER PRESENT:

          SR.PP.SRI.C.S.HRITHWIK


     THIS CRIMINAL MISC. CASE HAVING COME UP FOR ADMISSION ON
25.03.2026, THE COURT ON THE SAME DAY PASSED THE FOLLOWING:
 CRL.MC NO. 2378 OF 2026
                                     3


                                                             2026:KER:26452

                               C.S.DIAS, J.
                 ---------------------------------------------
                    Crl.M.C. No. 2378 OF 2026
                -----------------------------------------------
             Dated this the 25th day of March, 2026

                                 ORDER

The petitioners are the accused 1, 2 and 4 in CC

No.540/2025 on the file of the Court of the Judicial First

Class Magistrate-I, Mavelikara, which has originated from

Crime No.216/2019, registered by the Kurathikadu Police

Station, Alappuzha, alleging the commission of the

offences punishable under Sections 323, 324 and 506(ii)

read with Section 34 of the Indian Penal Code, 1860.

2. The petitioners have invoked the inherent

jurisdiction of this Court under Section 528 of the

Bharatiya Nagarik Suraksha Sanhita, 2023, to quash all

further proceedings in the above case. It is asserted that

the dispute that led to the filing of the complaint has been

amicably settled between the petitioners and the 2nd

respondent, who has executed Annexure-A3 affidavit, CRL.MC NO. 2378 OF 2026

2026:KER:26452

affirming the settlement.

3. I have heard the learned Counsel appearing for the

petitioners, the learned Public Prosecutor, and the learned

Counsel for the 2nd respondent.

4. The learned counsel on either side submit that, with

the intervention of relatives and well-wishers, the parties

have resolved their disputes amicably. The 2nd respondent

has no subsisting grievance and does not wish to pursue

the prosecution, and has no objection to the proceedings

being quashed.

5. The learned Public Prosecutor, on instructions,

submits that the Investigating Officer has reported that

the parties have arrived at a genuine and bona fide

settlement. The State has no objection to the Criminal

Miscellaneous case being allowed.

6. The scope and ambit of the inherent powers of this CRL.MC NO. 2378 OF 2026

2026:KER:26452

Court to quash criminal proceedings on the ground of

settlement between the parties have been authoritatively

laid down by Hon'ble Supreme Court, in Gian Singh v.

State of Punjab [(2012) 10 SCC 303], State of Madhya

Pradesh v. Laxmi Narayan and Others [(2019) 5 SCC

688], Naushey Ali v. State of U.P. [(2025) 4 SCC 78],

and in a host of judicial pronouncements. It is held that in

cases where the offences are not grave or heinous, and

where the parties have amicably settled the dispute, to

secure the ends of justice, the High Court may invoke its

inherent powers to quash the proceedings, particularly if

continuation of the prosecution would serve no fruitful

purpose.

7. On an overall consideration of the facts and

circumstances of the present case, and the materials on

record, I am satisfied that the offences alleged are not

heinous or of a serious nature; no public interest or

element of societal concern is involved; the chances of CRL.MC NO. 2378 OF 2026

2026:KER:26452

conviction are remote in view of the settlement; and the

continuation of the proceedings would merely burden the

judicial process without advancing the cause of justice.

Furthermore, the settlement would promote harmony

between the parties and restore peace. Hence, this Court

is persuaded to hold that this is a fit case to exercise its

inherent jurisdiction.

In the result, the Crl. M.C. is allowed. Accordingly,

Annexure-A1 FIR, Annexure-A2 Final Report and all

further proceedings in CC No.540/2025 on the file of the

Court of the Judicial First Class Magistrate-I, Mavelikara,

as against the petitioners, are hereby quashed.

sd/-

C.S.DIAS, JUDGE rkc CRL.MC NO. 2378 OF 2026

2026:KER:26452

APPENDIX OF CRL.MC NO. 2378 OF 2026

PETITIONER ANNEXURES

Annexure A1 CERTIFIED COPY OF THE F.I.R. IN CRIME NO. 216 OF 2019 OF KURATHIKADU POLICE STATION Annexure A2 CERTIFIED COPY OF THE FINAL REPORT IN CRIME NO. 216 OF 2019 OF KURATHIKADU POLICE STATION Annexure A3 THE AFFIDAVIT SWORN TO BY THE 2ND RESPONDENT DATED 19.02.2026

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter