High Court Kerala High Court

Dwdeeya Lal vs State Of Kerala on 3 January, 2007

Kerala High Court
Dwdeeya Lal vs State Of Kerala on 3 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 4066 of 2006()


1. DWDEEYA LAL, (WRONGLY SHOWN AS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. MANJUJA, D/O.VASANTHAKUMARI,

                For Petitioner  :SRI.M.R.RAJESH

                For Respondent  :SMT.A.K.PREETHA

The Hon'ble MR. Justice R.BASANT

 Dated :03/01/2007

 O R D E R


                            R. BASANT, J.

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

                     CRL.M.C.NO. 4066 OF  2006

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

            Dated this the 3rd day of January, 2007


                                ORDER

The petitioner is the sole accused in a prosecution under

Sec.498A of the IPC pending before the Judicial Magistrate of

the First Class-II, Kottarakkara, as C.C.No.1044/05. The said

proceedings has been initiated on the basis of a complaint of

the 2nd respondent – his wife that he was guilty of matrimonial

cruelty against her.

2. The 2nd respondent/complainant has entered

appearance through counsel. The learned counsel for the 2nd

respondent as well as the learned Public Prosecutor submit

that the matter has been settled between the parties and the

petitioner and the 2nd respondent are residing together

harmoniously now. In these circumstances, it is submitted

that the continuance of the prosecution has become

meaningless and an unnecessary irritant in their relationship.

It is, in these circumstances, prayed that the prosecution

against the petitioner may be quashed. The petitioner, the 2nd

respondent and the learned Public Prosecutor all endorse

CRL.M.C.NO. 4066 OF 2006 -: 2 :-

the same request. The decision in B.S. Joshy v. State of

Haryana (AIR 2003 SC 1386) clearly shows that even in cases

where the offences are non-compoundable, the powers under

Sec.482 of the Cr.P.C. can be invoked in an appropriate case to

save the spouses of the unnecessary ordeal of continuing the

prosecution. I am satisfied that this is a fit case where, in the

interests of justice, the powers under Sec.482 of the Cr.P.C. can

be invoked as requested commonly by all concerned.

3. In the result:

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

(ii) C.C.No.1044/05 pending before the Judicial Magistrate

of the First Class-II, Kottarakkara, under Sec.498A of the IPC

against the petitioner is hereby quashed.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge