High Court Kerala High Court

T.Nissar vs The State Of Kerala on 9 December, 2009

Kerala High Court
T.Nissar vs The State Of Kerala on 9 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3976 of 2009()


1. T.NISSAR,S/O.MUHAMMED KUNHI,
                      ...  Petitioner
2. MUHAMMED KUNHI, S/O.LATE ABDULLA,
3. T.AYISHA,W/O.MUJAMMED KUNHI,THAYAL
4. ABIDA,D/O.ABOOBACKER, THAVAKKAL VILLAGE,

                        Vs



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

                For Petitioner  :SMT.T.SUDHAMANI

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :09/12/2009

 O R D E R
                    M.SASIDHARAN NAMBIAR J.
                 -----------------------------
                    CRL.M.C No. 3976 of 2009
                ------------------------------
             Dated this the 9th day of December, 2009.

                            O R D E R

Fourth petitioner is the wife of the first petitioner and

petitioners 2 and 3 are the parents of the first petitioner.

Petitioners 1 to 3 are the accused and the fourth petitioner the

defacto complainant in C.C.No.462 of 2009 on the file of the Judicial

Magistrate of First Class-I, Hosdurg. Petitioners jointly filed this

petition under Section 482 of the Code of Criminal Procedure to

quash the proceedings contending that entire matrimonial disputes

were settled amicably under Annexure II agreement and in view of

the settlement, it is not in the interest of justice to continue the

prosecution. Annexure III affidavit was also separately filed by the

fourth petitioner stating that entire matrimonial disputes were

settled amicably and she is now living with the other petitioners and

in such circumstances, the case is to be quashed.

2. The learned counsel appearing for the petitioner and

learned Public Prosecutor were heard.

3. Annexure I final report shows that the prosecution case

against petitioners 1 to 3 is that they committed offence under

CRL.M.C No. 3976 of 2009 2

Section 498A r/w. Section 34 IPC on the allegation that they treated

the fourth petitioner, wife of the first petitioner with cruelty and

thereby committed the offence. Annexure II agreement shows that

entire matrimonial disputes were settled. The affidavit filed by the

fourth petitioner establishes that the matrimonial disputes are

settled and she is now living with her husband amicably.

4. As held by the Apex Court in B.S.Joshi V. State of

Hariyana (2003(2) KLT 1062) when the matrimonial disputes are

settled amicably, it is not in the interest of justice to continue the

prosecution standing on technicalities as ultimately, consequent to

the settlement chances of a successful prosecution is very bleak. In

such circumstances the case can only be quashed.

This petition is allowed. C.C.No.462 of 2009 on the file of the

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

Sd/-

M.SASIDHARAN NAMBIAR
JUDGE
//True Copy//

PA to Judge

ab