High Court Kerala High Court

Jerin T.James vs Teena K.Thomas on 1 October, 2009

Kerala High Court
Jerin T.James vs Teena K.Thomas on 1 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3155 of 2009()


1. JERIN T.JAMES,
                      ...  Petitioner
2. T.P.JAMESKUTTY, S/O.PUNNOOSE,
3. MOLIKUTTY JAMES, W/O.T.P.JAMESKUTTY,

                        Vs



1. TEENA K.THOMAS, D/O.K.T.THOMAS,
                       ...       Respondent

2. STATE, REP. BY THE PUBLIC PROSECUTOR,

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :SRI.P.V.BALAKRISHNAN

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :01/10/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
              ------------------------------------------
               CRL.M.C.NO. 3155 OF 2009
              ------------------------------------------
               Dated         1st October 2009

                           O R D E R

Petitioners are accused and first

respondent, the de facto complainant in C.C.735/2008

on the file of Judicial First Class Magistrate,

Changanacherry taken cognizance for the offence under

Section 498 A read with Section 34 of Indian Penal

Code on Annexure-B final report. This petition is

filed under Section 482 of Code of Criminal Procedure

to quash the proceedings, contending that entire

disputes were settled between the parties and

therefore, it is not in the interest of justice to

continue the prosecution.

2. First respondent appeared through a

counsel and filed Annexure-C affidavit stating that

the matrimonial disputes with petitioners were

amicably settled and in the matrimonial appeals

pending before this court, compromise was entered into

whereunder, first respondent has agreed to withdraw

the proceedings initiated for the offences under

Section 498 A of Indian Penal Code and in view of the

settlement she has no objection for quashing the

CRMC 3155/09 2

proceedings.

3. Learned counsel appearing for petitioners,

first respondent and learned Public Prosecutor were

heard.

4. Annexure-B final report establish that

cognizance was taken for the matrimonial offences.

Affidavit filed by first respondent establish that

entire matrimonial disputes were amicably settled, when

the matrimonial appeal Nos.478/2009, 479/2009 and

480/2009 pending before this court were settled and in

view of the settlement, first respondent has no intention

to proceed against the petitioners.

5. As held by the Apex court in B.S.Joshi

and others v. State of Haryana and another (2003(4) SCC

675), when the matrimonial disputes are settled and

consequent to the settlement there is no likelihood of a

successful prosecution, it is not in the interest of

justice to continue the prosecution.

Petition is allowed. C.C.735/2008 on the file

of Judicial First Class Magistrate, Changanacherry is

quashed.

M.SASIDHARAN NAMBIAR,
JUDGE.

CRMC 3155/09    3


uj.