IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4780 of 2010()
1. HABEEB RAHMAN, S/O.ABOOBACKER HAJI,
... Petitioner
2. PATHUMMA, W/O.ABOOBACKER HAJI,
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. SHAHIJA, D/O.ABDUL KHADER,
For Petitioner :SRI.K.A.SALIL NARAYANAN
For Respondent :SRI.NISHIL.P.S.
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :07/12/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No. 4780 OF 2010
===========================
Dated this the 7th day of December,2010
ORDER
Petitioners are the accused and second
respondent the de facto complainant in
C.C.485/2010 on the file of Judicial First
Class Magistrate Court-I, Thamarassery taken
cognizance for the offence under sections 406
and 498A read with section 34 of Indian Penal
Code. First petitioner and second respondent
are husband and wife. Second petitioner is the
mother of the first petitioner. Petition is
filed under section 482 of Code of Criminal
Procedure to quash the proceedings before the
learned magistrate contending that entire
matrimonial disputes were settled amicably and
consequent to the settlement, it is not in the
interest of justice to continue the
prosecution.
Crl.M.C.4780/2010 2
2. Second respondent appeared through a counsel
and filed an affidavit stating that entire
matrimonial disputes were settled amicably and
consequent to the settlement, she has no grievance
against the petitioners and therefore the case
could be prematurely terminated.
3. Learned counsel appearing for the
petitioners, second respondent and learned Public
Prosecutor were heard.
4.As held by the Apex Court in B.S. Joshi and
others v. State of Haryana and another (2003) 4 SCC
675) when matrimonial disputes are settled amicably
it is not in the interest of justice to stand on
technicalities and continue the prosecution. The
affidavit filed by second respondent establishes
that she has settled all the matrimonial disputes
with the petitioners. In such circumstances, it is
not in the interest of justice to continue the
prosecution.
Crl.M.C.4780/2010 3
Petition is allowed. C.C.485/2010 on the file
of Judicial First Class Magistrate Court-I,
Thamarassery is quashed.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006