High Court Kerala High Court

Bejoy @ Abraham vs Siji on 1 December, 2009

Kerala High Court
Bejoy @ Abraham vs Siji on 1 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3377 of 2009()


1. BEJOY @ ABRAHAM, S/O. MATHEW,
                      ...  Petitioner

                        Vs



1. SIJI, W/O. BEJOY, D/O. KURIAN,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.P.I.GEORGEKUTTY

                For Respondent  :SRI.C.B.SREEKUMAR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :01/12/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
              ------------------------------------------
               CRL.M.C.NO. 3377 OF 2009
              ------------------------------------------
               Dated 1st December 2009


                           O R D E R

Petitioner is the accused and first

respondent, his wife, the de facto complainant in

C.C.624/2009 on the file of Judicial First Class

Magistrate, Vaikom, taken cognizance for the offence

under Section 498 A of Indian Penal Code on

Annexure-A final report. This petition is filed under

Section 482 of Code of Criminal Procedure to quash

the proceedings contending that entire matrimonial

disputes were settled amicably and in view of the

settlement, it is not in the interest of justice to

continue the prosecution.

2. First respondent appeared through a

counsel and filed an affidavit stating that when

proceedings were pending before Family court,

Ettumanoor there was conciliation proceedings and in

the conciliation entire matrimonial disputes were

settled amicably and in view of the settlement, first

respondent has no objection for quashing the

proceedings.

Crmc 3377/09
2

3. Learned counsel appearing for petitioner,

first respondent and learned Public Prosecutor were

heard.

4. Annexure-A final report establishes that

prosecution case is that petitioner demanding dowry

treated first respondent with cruelty and thereby

committed the offence under Section 498 A of Indian

Penal Code. Affidavit filed by first respondent,

along with Annexure-E judgment of Family court,

Ettumanoor in O.P.(Div) No.830/2009 establish that

there has been a complete settlement of all the

matrimonial disputes. As held by the Apex court in

B.S.Joshi and others v. State of Haryana and another

(2003(4) SCC 675) when there has been an amicable

settlement of the matrimonial disputes, it is not for

this court to stand on technicalities and continue the

prosecution as it is not in the interest of justice

especially when chances of a successful prosecution is

very bleak consequent to the settlement.

Petition is allowed. C.C.624/2009 on the file

of Judicial First Class Magistrate-I, Vaikom is quashed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.