High Court Kerala High Court

Ajithkumar vs State Of Kerala on 18 February, 2008

Kerala High Court
Ajithkumar vs State Of Kerala on 18 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 606 of 2008()


1. AJITHKUMAR, S/O.RAVEENDRAN,
                      ...  Petitioner
2. SHANTHAMMA, W/O.RAVEENDRAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. RAJIMOL, W/O.AJITH KUMAR,

                For Petitioner  :SRI.C.V.MANUVILSAN

                For Respondent  :SRI.R.JAYASIMHAN

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :18/02/2008

 O R D E R
                         V.RAMKUMAR, J.

                     = = = = = = = = = = =

                       Crl.M.C.No.606 of 2008

                   = = = = = = = = = = = = = =

           Dated this the 18th day of February, 2008


                                O R D E R

The petitioners, who are the husband and mother-in-law of

the de facto complainant, are the accused in C.C.No.236 of 2005.

on the file of J.F.C.M, Alappuzha for an offence punishable under

Section 498A IPC.

2. The learned counsel appearing for the 2nd respondent/de

facto complainant admitted that the disputes has since been

settled between the marital partners. In light of the subsequent

settlement of the dispute between the marital partners, the

petitioners have approached this Court for quashing the said

proceedings by invoking the powers under Section 482 Cr.P.C.

Having regard to the resolution of the disputes between the

marital partners, continuance of the criminal prosecution against

the petitioners is an avoidable irritant.

3. Even though the offence under Section 498A I.P.C is not

compoundable, in the light of the decision of the Apex Court in

B.S.Joshi vs. State of Haryana [AIR 2003 SC 1386], the powers

under Section 482 Cr.P.C can be invoked by this Court to bring

about a premature termination of the prosecution.

Accordingly, this Criminal Miscellaneous Case is allowed

and C.C.No.236 of 2005 pending before the Judicial First Class

Magistrate Court, Alappuzha, shall stand quashed.

(V.RAMKUMAR, JUDGE)

sj

Crl.M.C.No./07 2

Crl.M.C.No./07 3