High Court Kerala High Court

Alikoya vs State Of Kerala on 7 March, 2007

Kerala High Court
Alikoya vs State Of Kerala on 7 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 544 of 2007()


1. ALIKOYA, S/O. MOOSA,
                      ...  Petitioner
2. SHAMEER, S/O. ALIKOYA,
3. RASHID, S/O. ALIKOYA,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. MUNEERA, D/O. HUSSAINA,

                For Petitioner  :SRI.M.MUHAMMED SHAFI

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :07/03/2007

 O R D E R


                             R. BASANT, J.

             -------------------------------------------------

                      CRL.M.C.NO. 544 OF  2007

             -------------------------------------------------

             Dated this the 7th day of March, 2007


                                 ORDER

The petitioners are accused 1 to 3 in a prosecution

initiated under Secs.498A and 406 read with Sec.34 of the

IPC. Proceedings were initiated on the basis of a complaint

filed by the 2nd respondent herein. That complaint filed

before the learned Magistrate was referred to the police under

Sec.156(3) of the Cr.P.C. A crime was registered and after

investigation, the final report was filed before the learned

Magistrate. Altogether, there were four accused shown in the

private complaint and the F.I.R. registered. The petitioners 1

to 3 herein are accused 1 to 3. They are the husband of the

2nd respondent and sons of the 1st petitioner in an earlier

marriage of his. The 4th accused shown in the F.I.R./

complaint was a neighbour.

2. The police, after investigation, filed a final report

dropping the 4th accused from the array of parties and

arraying the petitioners as accused 1 to 3. Cognizance was

CRL.M.C.NO. 544 OF 2007 -: 2 :-

taken by the learned Magistrate. The petitioners have already

appeared before the learned Magistrate, it is submitted.

3. The petitioners have now come to this Court along with

the 2nd respondent. They submit that the disputes have already

been settled between the parties amicably. Annexure-A2

agreement has been entered into between the 1st petitioner –

husband and the 2nd respondent – wife. All the disputes have

been harmoniously settled. The spouses have resumed

cohabitation. In these circumstances, continuance of the

prosecution has now become an unnecessary irritant in the

relationship between the parties. It is prayed, in these

circumstances, that the powers under Sec.482 of the Cr.P.C. may

be invoked and the prosecution against the petitioners may be

quashed.

4. The 2nd respondent has entered appearance through

counsel. The 2nd respondent confirms that the matter has been

settled and the 2nd respondent has compounded the offences

allegedly committed by the petitioners. A joint statement has

been filed duly signed by the petitioners and the 2nd respondent

CRL.M.C.NO. 544 OF 2007 -: 3 :-

and counter signed by their respective counsel to satisfy the

court that such composition has been effected. The learned

counsel for the 2nd respondent vouches for the signature of the

2nd respondent in the joint application for composition.

5. I am satisfied from the material placed before me that

the parties have settled their disputes and the 2nd respondent/

complainant has compounded the offences allegedly committed

by the petitioners. I am further satisfied that this being a

matrimonial dispute, the prayer for premature termination of the

proceedings has got to be considered favourably if this Court has

such an option available in law. I do further note that the

offence under Sec.498A of the IPC is not compoundable; but the

counsel relies on the decision in B.S. Joshy v. State of

Haryana (AIR 2003 SC 1386). I am satisfied that following the

dictum in the said case, reckoning this as an exceptional case

where the interests of justice transcends the interests of mere

law, the prayer for quashing of proceedings on the basis of the

facts which have emerged subsequently can be accepted.

CRL.M.C.NO. 544 OF 2007 -: 4 :-

6. In the result:

(i) This Crl.M.C. is allowed.

(ii) C.C.No.263/04 pending before the learned Judicial

Magistrate of the First Class, Koyilandy, is hereby quashed.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge