High Court Kerala High Court

Faisal.K.V vs State Of Kerala Represented By on 24 May, 2010

Kerala High Court
Faisal.K.V vs State Of Kerala Represented By on 24 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1731 of 2010(U)


1. FAISAL.K.V, S/O.ABBAS HAJI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. SAINABATH SHEFEENA.H,

                For Petitioner  :SRI.SURESH KUMAR KODOTH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :24/05/2010

 O R D E R
                         V. RAMKUMAR, J.
                = = = = = = = = = = = = = = = = = =
                      Crl.M.C.No.1731 of 2010
                = = = = = = = = = = = = = = = = ==
                         Dated: 24.05.2010

                                ORDER

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

the 2nd accused in C.C. No.651 of 2009 on the file of the J.F.C.M- II,

Hosdurg 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.

C.C.No.651 of 2009 pending before the Judicial First Class

Magistrate Court-II, Hosdurg, shall stand quashed.

V. RAMKUMAR,
(JUDGE).

sj