High Court Kerala High Court

Shanavas vs The State Of Kerala And Another on 29 August, 2008

Kerala High Court
Shanavas vs The State Of Kerala And Another on 29 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3195 of 2008()



1. SHANAVAS
                      ...  Petitioner

                        Vs

1. THE STATE OF KERALA AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.SUNIL NAIR PALAKKAT

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :29/08/2008

 O R D E R
                             R.BASANT, J.
                          ----------------------
                       Crl.M.C.No.3195 of 2008
                      ----------------------------------------
               Dated this the 29th day of August 2008

                                 O R D E R

The petitioner is the accused and he faces indictment in a

prosecution under Section 498A I.P.C. The second respondent, his

wife, is the de facto complainant in that crime. The crime has been

registered on the basis of a private complaint filed before the

learned Magistrate and referred by the learned Magistrate to the

police under Section 156(3) Cr.P.C. Cognizance was taken by the

learned Magistrate on the basis of a final report submitted by the

police after due investigation. The matter is pending before the

learned Judicial First Class Magistrate Court, Payyannur as

C.C.No.238/05. During the pendency of the proceedings, the

spouses appear to have settled their disputes. They have entered

into Annexure 2 agreement, it is submitted. The marital tie has

been dissolved. They are residing separately without any dispute.

The second respondent/ de facto complainant has compounded the

offence allegedly committed by the petitioner. In these

circumstances, the petitioner and the second respondent who have

appeared through their counsel before this court together pray that

the prosecution against the petitioner which has become irrelevant,

unnecessary and redundant may be quashed invoking the

Crl.M.C.No.3195/08 2

extraordinary inherent jurisdiction available to this court under

Section 482 Cr.P.C as enabled by the dictum in B.S.Joshi vs.

State of Haryana [AIR 2003 SC 1386].

2. The offence under Section 498A I.P.C is not legally

compoundable. But it is now trite that as enabled by the decision

in B.S.Joshi (Supra), such composition can be taken note of to

quash the proceedings invoking the extraordinary inherent

jurisdiction. I am satisfied that there has been a genuine,

voluntary and bona fide settlement. I am satisfied that the prayer

in this petition can be allowed. The second respondent has

entered appearance through Adv.Sri.Jacob Sebastian. The learned

counsel for the second respondent confirms that the matter has

been harmoniously settled between the parties.


      3.    In the result,

      a)    This petition is allowed.

      b)    C.C.No.238/2005 before the learned J.F.C.M, Payyannur

is hereby quashed.

      c)    Needless to say, the proceedings under Section 446

Cr.P.C, if any, pending against the petitioner or their sureties shall

be disposed of in accordance with law.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.3195/08 3

Crl.M.C.No.3195/08 4

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008