IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3477 of 2010()
1. AJITH N.S., S/O. LATE SIVANANDAN,
... Petitioner
2. CHANDRAMATHY, W/O. LATE SIVANANDAN,
3. ANOOP, S/O. LATE SIVANANDAN,
Vs
1. STATE OF KERALA, REP. BY
... Respondent
2. SREEJA, D/O. UNNIKRISHNAN,
For Petitioner :SRI.V.BINOY RAM
For Respondent :SMT.MARY BEENA JOSEPH
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/08/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------
Crl.M.C.No.3477 of 2010
----------------------------------------
Dated this the 19th day of August, 2010
ORDER
Petitioners are accused Nos.1 to 3 in Crime
No.186/2010 of Chelakkara Police Station, Thrissur for
offences punishable under Sections 323, 324, 417 & 498A
I.P.C.
2. In the light of the subsequent settlement of the
dispute between the marital parties, the petitioners have
approached this Court by invoking the powers under
Section 482 Cr.P.C. Having regard to the resolution of
the disputes between the marital parties, continuance of
the criminal prosecution against the petitioners is an
avoidable irritant.
3. Eventhough the offence under Sections 323,
324, 417 & 498 A I.P.C. is not compoundable, in the light
of the decision of the Apex Court in B.S. Joshi v. State
of Haryana (AIR 2003 SC 1386), the powers under
Crl.M.C.No.3477/2010
: 2 :
Section 482 Cr.P.C. can be invoked by this Court to bring
about premature termination of the prosecution.
Accordingly, this Criminal Miscellaneous Case is
allowed. F.I.R. in the above Crime shall stand quashed.
V.RAMKUMAR, JUDGE
skj