High Court Kerala High Court

Akbarali @ C.Abkar & Others vs State Of Kerala & Another on 1 June, 2010

Kerala High Court
Akbarali @ C.Abkar & Others vs State Of Kerala & Another on 1 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1893 of 2010()



1. AKBARALI @ C.ABKAR & OTHERS
                      ...  Petitioner

                        Vs

1. STATE OF KERALA & ANOTHER
                       ...       Respondent

                For Petitioner  :SMT.T.SUDHAMANI

                For Respondent  :SMT.BINDU GEORGE

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/06/2010

 O R D E R
                       V.RAMKUMAR, J.
                -------------------------------------
                Crl.M.C.No.1893 of 2010
                --------------------------------------
            Dated this the 1st day of June, 2010

                              ORDER

Petitioners, who are the accused Nos.1 and 2 in Crime

No.199/09 of Chandera Police Station for an offence punishable

under Sec. 498(A) read with Section 34 I.P.C.

2. In the light of the subsequent settlement of the

dispute between the marital parties, the petitioner has

approached this Court by invoking the powers under Section

482 Cr.P.C. Having regard to the resolution of the disputes

between the marital parties, continuance of the criminal

prosecution against the petitioners is an avoidable irritant.

3. Eventhough the offence under Section 498 A I.P.C.

is not compoundable, in the light of the decision of the Apex

Court in B.S. Joshi v. State of Haryana (AIR 2003 SC

1386), the powers under Section 482 Cr.P.C. can be invoked by

this Court to bring about premature termination of the

prosecution.

Accordingly, this Criminal Miscellaneous Case is allowed.

C.C.No.1058/2009 pending before the Judicial First Class

Magistrate Court-I, Hosdurg shall stand quashed.

V.RAMKUMAR, JUDGE

skj