High Court Kerala High Court

Regiby George vs The State Of Kerala on 1 October, 2009

Kerala High Court
Regiby George vs The State Of Kerala on 1 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27117 of 2009(Q)


1. REGIBY GEORGE,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP.BY PUBLIC
                       ...       Respondent

2. ANIL RODRIGUEZ,

3. MR.ANSALAM RODRIGUEZ,

4. DOLLY  RODRIGUEZ,W/O.ANSALAM RORIGUEZ,

5. REENA RODRIGUES @ REENA JOSEPH,

                For Petitioner  :SMT.K.KUSUMAM

                For Respondent  :SRI.V.SUGATHAN

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :01/10/2009

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
             W.P.(C)No.27117 of 2009 Q
            --------------------------

                     JUDGMENT

Based on Exhibit P1 complaint filed before

Judicial First Class Magistrate’s Court-I, Kollam,

which was sent for investigation under Section 156

(3) of Code of Criminal Procedure, under Exhibit P2

FIR, Crime No.88/2009 of Kilikolloor Police Station

was registered for the offences under Sections 420,

498A, 324 and 326 read with Section 34 of Indian

Penal Code. The very same defacto complainant filed

this petition under Section 482 of Code of Criminal

Procedure to quash Exhibit P2 FIR contending that

entire family disputes between the parties were

settled before Family Court, Kollam under Exhibit

P3 compromise petition filed in O.P.No.203/2009 and

in view of the settlement, she is not interested in

prosecuting the case against the accused further

and hence, it is to be quashed.

WOC 27117/09 2

2. Learned counsel appearing for the petitioner

and learned Public Prosecutor were heard.

3. When defacto complainant herself filed this

petition stating that entire matrimonial disputes

and pending litigations before Family Court were

settled between the parties and consequent to the

settlement, she has no grievance against the

accused and therefore, the case is to be quashed, I

find it not in the interest of justice to continue

the prosecution.

In such circumstances, petition is allowed.

Crime No.88/2009 of Kilikolloor Police Station,

registered under Exhibit P2 FIR based on Exhibit P1

complaint, is quashed.

1st October, 2009 (M.Sasidharan Nambiar, Judge)
tkv