High Court Kerala High Court

Sajil vs State Of Kerala on 23 November, 2007

Kerala High Court
Sajil vs State Of Kerala on 23 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3494 of 2007()


1. SAJIL, AGED 36 YEARS, S/O.
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

2. SHEEBA, D/O.THANKAPPAN,

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :23/11/2007

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                   Crl.M.C.No. 3494 of 2007
                  - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 23rd day of November, 2007

                               O R D E R

The petitioner is the husband of the defacto complainant

who is arrayed as the second respondent in this case. The second

respondent had filed an F.I. statement before the Panangad

police, which is registered as Crime No.376 of 2006. The

petitioner is alleged to have committed the offence punishable

under section 498A I.P.C. Investigation is in progress.

2. The petitioner has now appeared before this court

along with the second respondent to inform the court that the

disputes between them have all been settled amicably. The

second respondent has compounded the offence under Section

498A I.P.C. allegedly committed by the petitioner. In these

circumstances, the composition may be accepted and the F.I.R.

registered against the petitioner and all further action taken may

be quashed, it is prayed.

Crl.M.C.No. 3494 of 2007
2

3. The second respondent has entered appearance through

counsel. The second respondent has filed an affidavit duly attested by

the counsel, in which it is confirmed that there has been a settlement

and composition as asserted by the petitioner.

4. Notice was given to the learned Prosecutor. He also submits

that the State has no objection against the quashing of the F.I.R. in the

given circumstances.

5. The offence under Section 498A I.P.C. is not compoundable.

But the dictum in B.S. Joshi v. State of Haryana (AIR 2003 SC

1386) clearly shows that notwithstanding the fact that the offence is not

compoundable, in the interests of matrimonial harmony and

unnecessary disputes between the parties the composition can be

accepted and premature termination of the proceedings can be brought

about by the invocation of the extra ordinarily inherent jurisdiction

under Section 482 Cr.P.C.

6. I am satisfied that this is an eminently fit case where such

powers ought to be invoked and the parties saved of the further trauma

of continuation of the proceedings.

Crl.M.C.No. 3494 of 2007
3

7. This Crl.M.C. is accordingly allowed. Crime No.376 of 2006

of Panangad police station against the petitioner at the instance of the

second respondent under Section 498A I.P.C. is hereby quashed.

(R. BASANT)
Judge
tm