High Court Kerala High Court

Noushad.T. vs T.H.Aboobacker on 23 October, 2008

Kerala High Court
Noushad.T. vs T.H.Aboobacker on 23 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3862 of 2008()


1. NOUSHAD.T., AGED 24, S/O.YOUSAF,
                      ...  Petitioner
2. RASEENA, AGED 40, W/O.YOUSAF,

                        Vs



1. T.H.ABOOBACKER, AGED 65,
                       ...       Respondent

2. ZEENATH, AGED 22, D/O.T.H.ABOOBACKER,

3. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.V.M.SAJAN

                For Respondent  :SRI.P.SHAIJAN JOSEPH

The Hon'ble MR. Justice R.BASANT

 Dated :23/10/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                  Crl.M.C. No. 3862 of 2008
            -------------------------------------------------
          Dated this the 23rd day of October, 2008

                               ORDER

The petitioners face indictment in a prosecution for

offences punishable, inter alia, under Secs.498A and 308 IPC.

The allegations of matrimonial cruelty are raised against the

petitioners who are the husband and mother-in-law of the 2nd

respondent/victim. She is said to be deaf and dumb. It is her

father – the 1st respondent who had initiated the proceedings

on her behalf. After completing the investigation, final report

has been filed. Cognizance has been taken. Committal

proceedings has been registered. The proceedings are

pending before the learned Judicial Magistrate of the First

Class-II, Aluva.

2. At this stage, the petitioners and respondents 1 and 2

duly represented by their counsel have come before this Court

Crl.M.C. No. 3862 of 2008 -: 2 :-

with a prayer that the powers under Sec.482 Cr.P.C. as enabled

by the dictum in B.S. Joshy v. State of Haryana (AIR 2003 SC

1386); Madhan Mohan Abbot v. State of Punjab (2008 AIR

SCW 2287) and Nikhil Merchant v. C.B.I. (2008 (3) KLT 769

(SC)) may be invoked to prematurely terminate the proceedings

against the petitioners. Respondents 1 and 2 have entered

appearance through counsel. They have filed an affidavit to

confirm that the disputes have been settled and all the offences

have been compounded by them.

3. Notice was given to the learned Public Prosecutor. The

learned Public Prosecutor does not also oppose the application.

There is an allegation under Sec.308 IPC and in the light of the

that, the learned Public Prosecutor was requested to enlighten

this Court as to whether any serious injury has been suffered by

the victim. It is conceded that no serious injury has been

suffered by the victim.

4. Basically and essentially it is a matrimonial dispute.

The parties have settled their disputes. Divorce has already

been effected, it is submitted. The dispute is purely private and

personal between the parties. I am persuaded to agree that this

is an eminently fit case where the extraordinary inherent

jurisdiction under Sec.482 Cr.P.C. as enabled by the dictum in

Crl.M.C. No. 3862 of 2008 -: 3 :-

the three cases referred above can safely be invoked and

premature termination of the proceedings can be brought about.

5. In the result:

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

(b) C.P.No.47/08 pending before the learned Judicial First

Class Magistrate-II, Aluva, against the petitioners herein under

is hereby quashed.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge

Crl.M.C. No. 3862 of 2008 -: 4 :-