High Court Kerala High Court

Sajad vs The State Of Kerala on 21 May, 2010

Kerala High Court
Sajad vs The State Of Kerala on 21 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1741 of 2010()


1. SAJAD, S/O. AHAMADALI, AGED 43,
                      ...  Petitioner

                        Vs



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

2. SAFEELA, W/O. SAJAD, AGED 30, KUNNIL

                For Petitioner  :SRI.SHAJIN S.HAMEED

                For Respondent  :SRI.K.K.DHEERENDRAKRISHNAN

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :21/05/2010

 O R D E R
                         V. RAMKUMAR, J.
                = = = = = = = = = = = = = = = = = =
                      Crl.M.C.No.1741 of 2010
                = = = = = = = = = = = = = = = = ==
                         Dated:21.05.2010

                                ORDER

Petitioner, who is the husband, of the de facto complainant is

the accused in C.C. No.71 of 2005 on the file of the J.F.C.M.-II,

Nedumangad for an offence punishable under Sec. 498A I.P.C.

2. In the light of the subsequent settlement of the dispute

between the marital partners, the petitioner has approached this

Court 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. Eventhough the offence under Section 498 A I.P.C. is

not compoundable, in the light of the decision of the Apex Court in

B.S. Joshi v. 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.

L.P.No.25 of 2007 in C.C.No.71 of 2005 pending before the Judicial

First Class Magistrate Court-II, Nedumangad shall stand quashed.

V. RAMKUMAR,
(JUDGE).

sj