High Court Kerala High Court

M.Kunhabdulla vs N.K.Fousiya on 9 January, 2009

Kerala High Court
M.Kunhabdulla vs N.K.Fousiya on 9 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35065 of 2008(Y)


1. M.KUNHABDULLA, S/O.LATE MOIDEEN.M,
                      ...  Petitioner

                        Vs



1. N.K.FOUSIYA, D/O.MOHAMMAD KUNJI,
                       ...       Respondent

2. THE HONOURABLE JUDICIAL FIRST CLASS

                For Petitioner  :SRI.K.P.RAMACHANDRAN

                For Respondent  :SRI.K.P.HARISH

The Hon'ble MR. Justice R.BASANT

 Dated :09/01/2009

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                  W.P.C.No. 35065 of 2008 Y
                  - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 9th day of January, 2009

                             JUDGMENT

The petitioner is the second accused in a prosecution under

Section 498A I.P.C. Cognizance has been taken on the basis of

the final report submitted by the police after due investigation.

Altogether there are three accused persons. The first accused is

the brother of the petitioner and he is the husband of the defacto

complainant. The sister of the petitioner is arrayed as the third

accused. Cognizance has been taken. Trial is in progress. At

this juncture the petitioner has come before this Court to contend

that the disputes between the parties have really been settled and

there is an agreement to withdraw, settle and compound this

pending prosecution under Section 498A I.P.C. The petitioner

relies on the agreements allegedly executed between the first

accused and his wife and also certain documents to prove

payment of amounts.

W.P.C.No. 35065 of 2008
2

2. The defacto complainant/wife has appeared before this Court

through counsel. The counsel contends that there has been no

bonafide or genuine agreement at all. The documents relied on by the

petitioner are not true, just or genuine. They have not been entered

into voluntarily. There has been no real settlement of the disputes. In

these circumstances, on the basis of the alleged and disputed

settlement/agreement proceedings may not be quashed, submits the

counsel for the respondent. The counsel for the respondent/defacto

complainant further submits that the trial has already commenced and

has reached an advanced stage. It is not necessary at this juncture to

interfere with the trial that is already in progress.

3. Arguments have been heard. The short question is whether

there has been a true, valid, genuine and truthful agreement. Even if

such agreement is there, the offence under Section 498A I.P.C. being

non-compoundable, the petitioner cannot on the basis of such an

agreement alone pray for quashing of proceedings. Of course the

decision in B.S. Joshi v. State of Haryana (AIR 2003 SC 1386)

held that if the court is satisfied that there has been a genuine and

harmonious settlement, powers under Article 226 of the Constitution

W.P.C.No. 35065 of 2008
3

or Section 482 Cr.P.C. can be invoked to quash the proceedings.

4. In the instant case, there is dispute as to whether the parties

have settled their differences as a matter of fact. The petitioner relies

on certain documents. The respondent/defacto complainant denies the

same. At any rate, I am not satisfied on the basis of the disputed

assertion that the disputes have been settled. It is not necessary for me

to invoke the dictum in B.S. Joshi (supra) and quash the proceedings

using the powers under Article 226 of the Constitution. Whether there

has been a proper and genuine settlement of the dispute or not cannot

certainly be decided in proceedings under Article 226 of the

Constitution when the rival contestants are taking diametrically

opposing stand. In any view of the matter, I am satisfied that powers

under Article 226 of the Constitution does not deserve to be invoked.

This Writ Petition is accordingly dismissed.

(R. BASANT)
Judge

tm