High Court Kerala High Court

Shaji vs State Of Kerala on 2 February, 2009

Kerala High Court
Shaji vs State Of Kerala on 2 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 497 of 2009()



1. SHAJI
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.V.V.RAJA

                For Respondent  :SMT.SIMLA PRABHAKARAN

The Hon'ble MR. Justice R.BASANT

 Dated :02/02/2009

 O R D E R
                          R.BASANT, J.
                       ----------------------
                     Crl.M.C.No.497 of 2009
                   ----------------------------------------
            Dated this the 2nd day of February 2009

                              O R D E R

The petitioners face indictment in a prosecution for the

offence punishable under Section 498A I.P.C. Cognizance has

been taken on the basis of a final report submitted by the police

after due investigation. The crime in turn has been registered

on the basis of a complaint filed by the de facto complainant

before the learned Magistrate and referred to the police under

Section 156(3) Cr.P.C. The second respondent is the de facto

complainant. The 1st petitioner is the husband of the second

respondent and petitioners 2 to 4 are the relatives of the 1st

petitioner. The petitioners along with the second respondent

have come before this court through their counsel to apprise this

court of the fact that the parties have settled all their

outstanding disputes amicably and they have harmoniously

separated. A decree for dissolution of marriage by mutual

consent has already been passed by the Family Court. In these

circumstances, the petitioners have come before this court with

the prayer that the prosecution against them may be quashed.

2. The second respondent has entered appearance

through counsel to confirm settlement. A joint application for

Crl.M.C.No. 497/09 2

composition duly signed by the contestants and counter signed

by their respective counsel is filed.

3. The learned counsel for the petitioner and the second

respondent pray, the learned Public Prosecutor does not oppose

the said prayer and I am satisfied that this is an eminently fit

case where the extraordinary inherent jurisdiction under Section

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

Haryana [AIR 2003 SC 1386] can safely be invoked to bring to

premature termination the unnecessary and irrelevant

prosecution against the petitioners.


      4.     In the result,

      a)     This Crl.M.C is allowed.

      b)     C.C    No.190/08    pending   before    the   Munsiff

Magistrate, Paravoor in which the petitioners are the accused

and the second respondent is the de facto complainant is hereby

quashed.

c) Needless to say, the proceedings under Section 446

Cr.P.C, if any, pending against the petitioners and their sureties

shall be disposed of by the learned Magistrate, in accordance

with law.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No. 497/09 3

Crl.M.C.No. 497/09 4

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008