High Court Kerala High Court

Gireesh vs The State Of Kerala on 19 June, 2008

Kerala High Court
Gireesh vs The State Of Kerala on 19 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2296 of 2008()



1. GIREESH
                      ...  Petitioner

                        Vs

1. THE STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.A.T.ANILKUMAR

                For Respondent  :SRI.C.P.SAJI

The Hon'ble MR. Justice R.BASANT

 Dated :19/06/2008

 O R D E R
                           R. BASANT, J.
             -------------------------------------------------
                   Crl.M.C. No. 2296 of 2008
             -------------------------------------------------
            Dated this the 19th day of June, 2008

                                ORDER

The petitioners face allegations in a crime registered

alleging offences punishable, inter alia, under Sec.498A of the

IPC. The crime has been registered on the basis of a private

complaint filed by the complainant before the learned

Magistrate and referred to the police by the learned

Magistrate under Sec.156(3) of the Cr.P.C. Investigation is in

progress. The complaint has been filed by the 2nd respondent

– wife, against the 1st petitioner – her husband, as also

petitioners 2 and 3 who are the parents of the 1st petitioner.

2. The petitioners as well as the 2nd respondent have now

come before this Court, at this juncture, before the final report

is filed, with a prayer that all further proceedings initiated in

pursuance of the complaint filed in the FIR registered, may be

Crl.M.C. No. 2296 of 2008 -: 2 :-

quashed inasmuch as the parties have willingly and voluntarily

settled all their disputes. An affidavit of the 2nd respondent is

being filed, submits the learned counsel for the 2nd respondent.

The learned counsel for the 2nd respondent confirms that the

matter has been settled between the parties voluntarily and

genuinely and the 2nd respondent has compounded the offence

allegedly committed by the petitioners.

3. I am satisfied, in these circumstances, that parties have

willingly and voluntarily settled their disputes. If legally

permissible and possible, the composition can be accepted and

the premature termination of the proceedings can be brought

about, I am satisfied.

4. The offence under Sec.498A of the IPC is not

compoundable. But the learned counsel for the parties, in these

circumstances, rightly rely on the decisions of the Supreme

Court in B.S. Joshy v. State of Haryana (AIR 2003 SC 1386)

and Madhan Mohan Abbot v. State of Punjab (2008 AIR

SCW 2287). I am satisfied that, relying on these decisions,

powers under Sec.482 of the Cr.P.C. can be invoked in the facts

and circumstances of the instant case where such invocation is

found to be imminently justified.

Crl.M.C. No. 2296 of 2008 -: 3 :-

5. In the result:

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

(b) Crime No.428/07 of the Ernakulam Town North Police

Station and all further steps taken in pursuance of such crime

are hereby quashed.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge