High Court Kerala High Court

Thomas @ Sabu vs Mini on 13 December, 2006

Kerala High Court
Thomas @ Sabu vs Mini on 13 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 4026 of 2006()


1. THOMAS @ SABU, S/O.VARGHESE,
                      ...  Petitioner

                        Vs



1. MINI, D/O.THOMAS,
                       ...       Respondent

2. THRESE, W/O.THOMAS,

3. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.P.GEORGE WILLIAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :13/12/2006

 O R D E R


                              R. BASANT, J.

              -------------------------------------------------

                      CRL.M.C.NO. 4026 OF  2006

              -------------------------------------------------

          Dated this the 13th day of December, 2006


                                  ORDER

The petitioner faces indictment in a prosecution under

Sec.498A of the IPC. Cognizance has been taken on the basis

of a final report submitted by the police, after due

investigation. The only allegation raised against the petitioner

is the one punishable under Sec.498A of the IPC.

2. This Crl.M.C. has been filed by the petitioner – the

sole accused, to request this Court to invoke its powers under

Sec.482 of the Cr.P.C. to quash the prosecution initiated

against him which is pending as C.C.No.879/05 before the

learned Judicial Magistrate of the First Class-I, Kochi.

3. It is submitted that the petitioner has settled his

disputes with his wife and mother-in-law, who are shown as

respondents 1 and 2 in this Crl.M.C. and as C.Ws.1 and 2 in

the prosecution launched against the petitioner. Inasmuch

as the matrimonial dispute has been settled harmoniously, it is

submitted that there is absolutely no justification in the

prosecution under Sec.498A of the IPC continuing. Though

CRL.M.C.NO. 4026 OF 2006 -: 2 :-

the offence under Sec.498A of the IPC is not compoundable

under Sec.320 of the Cr.P.C., it is prayed that invoking the

dictum in B.S. Joshy v. State of Haryana (AIR 2003 SC 1386),

powers under Sec.482 of the Cr.P.C. may be invoked to bring to

premature termination the prosecution.

4. B.S. Joshy v. State of Haryana (AIR 2003 SC 1386) is

authority for the proposition that powers under Sec.482 of the

Cr.P.C. can, in an appropriate case, be invoked if the interests of

justice would transcend the mere interests of law. This, I am

satisfied, is a typically fit case where such powers under Sec.482

of the Cr.P.C. can be invoked. Respondents 1 and 2 are

represented by the counsel and the learned counsel for the

petitioner vouches that respondents 1 and 2 have settled their

disputes with the petitioner and have compounded the offence

allegedly committed by the petitioner. Advocate Sri.K.A. Jaleel

appears for respondents 1 and 2 and vouches for the composition

of the offence. I am, in these circumstances, satisfied that the

composition has, in fact, taken place and the prosecution can be

brought to termination by invoking the powers under Sec.482 of

the Cr.P.C.

CRL.M.C.NO. 4026 OF 2006 -: 3 :-

5. In the result:

(a) This Crl.M.C. is allowed.

(b) C.C.No.879/05 pending before the Judicial Magistrate of

the First Class-I, Kochi, is hereby quashed.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge