High Court Kerala High Court

Unnikrishnan vs Latha on 30 July, 2007

Kerala High Court
Unnikrishnan vs Latha on 30 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2432 of 2007()


1. UNNIKRISHNAN, AGED 41,
                      ...  Petitioner
2. KUMARI, AGED 42,
3. DINESAN, AGED 36,
4. BABU, AGED 37,

                        Vs



1. LATHA, AGED 36,
                       ...       Respondent

2. S.I. OF POLICE,

                For Petitioner  :SRI.P.SHAIJAN JOSEPH

                For Respondent  :SRI.SUNNY XAVIER

The Hon'ble MR. Justice R.BASANT

 Dated :30/07/2007

 O R D E R






                             R. BASANT, J.

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

                    Crl.M.C. NO. 2432 OF  2007

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

              Dated this the  30th    day of July, 2007



                                  ORDER

The petitioners are accused in a crime registered, inter

alia, under Sec.498A of the IPC. The crime has been

registered on the basis of a complaint filed before the learned

Magistrate by the de facto complainant and forwarded to the

police by the learned Magistrate under Sec.156(3) of the

Cr.P.C. The 1st accused/1st petitioner is the husband of the de

facto complainant i.e., the 1st respondent herein. Petitioners

2, 3 and 4/accused 2, 3 and 4 are the sister-in-law and

neighbours respectively of the 1st accused. Investigation was

completed, final report was filed and cognizance has been

taken by the learned Magistrate. The petitioners as well as

the 1st respondent have now come before this Court with a

request that the proceedings initiated by the de facto

complainant against the petitioners may now be quashed

Crl.M.C. NO. 2432 OF 2007 -: 2 :-

invoking the powers under Sec.482 of the Cr.P.C.

2. What is the reason? The 1st respondent has entered

appearance before Court. She is represented by a counsel.

The petitioners and the 1st respondent/complainant have filed a

joint statement duly countersigned by their respective counsel to

apprise this Court of the fact that the disputes have been settled

and the alleged offences committed by the petitioners have been

compounded by the 1st respondent/complainant. I am satisfied

from the averments in the petition and in the joint statement and

the submissions made at the Bar that the parties have willingly

and voluntarily settled their disputes and the 1st respondent has

compounded the offences allegedly committed by the petitioners.

The submissions reveal that the 1st petitioner and the 1st

respondent have settled their disputes and have started

harmonious cohabitation. I am satisfied that if the settlement

and the composition is legally acceptable, the same can be

accepted and premature termination of the proceedings can be

brought about. But the offence punishable under Sec.498A of

the IPC is not compoundable. The learned counsel for the

petitioners, in these circumstances, rightly relies on the decision

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

decision is authority for the proposition that the interests of

Crl.M.C. NO. 2432 OF 2007 -: 3 :-

justice may at times transcend the interests of mere law and in

such exceptional cases powers under Sec.482 of the Cr.P.C. can

be invoked and Sec.320 of the Cr.P.C. cannot be a fetter to the

invocation of such power.

5. This, I am satisfied, is an eminently fit case where the

harmonious settlement of the disputes between the spouses can

be accepted and the proceedings brought to premature

termination.

6. In the result:

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

(ii) C.C.No.944/06 pending before the Judicial Magistrate

of the First Class-II, Thrissur, against the petitioners is hereby

quashed.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge

Crl.M.C. NO. 2432 OF 2007 -: 4 :-