IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2738 of 2007()
1. PRABHAKARAN NAIR, S/O.LATE NARAYANAN
... Petitioner
Vs
1. PUSHPAKUMARI, D/O.LATE VASUDEVAN PILLA,
... Respondent
2. STATE OF KERALA, REP. BY PUBLIC
For Petitioner :SRI.JACOB SEBASTIAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :10/09/2007
O R D E R
R.BASANT, J
= = = = = = = = = = = = =
Crl.M.C.No.2738 of 2007
= = = = = = = = = = = = = =
Dated this the 10th day of September, 2007
ORDER
The petitioner is the accused in C.C.No.469/2002, pending
before the Judicial First Class Magistrate Court, Chittur, on the basis of
a private complaint filed by the 1st respondent- de facto complainant,
alleging offences punishable, inter alia, under Section 498A IPC .
2. The petitioner and the first respondent have now come before
this court with a prayer that the prosecution initiated by the 1st
respondent- de facto complainant before the learned Magistrate may
now be quashed invoking the powers under Section 482 Cr.P.C. The
parties have settled their disputes amicably. The Spouses have
resumed cohabitation and are residing harmoniously after the
commencement of the proceedings. In these circumstances, the
unnecessary continuance of the criminal prosecution against the
petitioner is an avoidable irritant in their relationship. The 1st
respondent has entered appearance through counsel. The petitioner
and the 1st respondent have filed a joint statement asserting the
matter has been settled between the parties. The learned counsel
vouch for the fact of composition. Both counsel pray that the
proceedings initiated by the 1st respondent may now be quashed.
Crl.M.C.No.2738 of 2007
2
3. I am satisfied from the averments made in the petition,
submissions made at the Bar and from the joint statement filed by the
petitioner and the 1st respondent, that the parties have willingly and
voluntarily settled their disputes amicably.
4. However, the offence under Section 498A I.P.C is not
legally compoundable under Sec.320 Cr.P.C. The learned counsel, in
these circumstances, rightly rely on the decision in B.S.Joshi vs. State
of Haryana [AIR 2003 SC 1386]. That decision is authority for the
proposition that the powers under Section 482 Cr.P.C are not fettered
by the stipulations of Sec.320 Cr.P.C.
5. I am satisfied that this is an eminently fit case where the
dictum in B.S.Joshi vs. State of Haryana [AIR 2003 SC 1386] can be
invoked in the interests of justice. The interests of justice may at times
transcend the interest of mere law. I am satisfied that the prayer of
the petitioner and 2nd respondent can be accepted.
6. In the result, this Criminal Miscellaneous Case is allowed.
C.C.No.469/2002 before the Judicial First Class Magistrate Court,
Chittur, against the petitioner herein is hereby quashed.
(R.BASANT, JUDGE)
sj
/TRUE COPY/
P.A.TO JUDGE
Crl.M.C.No.2738 of 2007
3