High Court Kerala High Court

Ansar vs State Of Kerala Rep. By Public on 10 March, 2010

Kerala High Court
Ansar vs State Of Kerala Rep. By Public on 10 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 833 of 2010()


1. ANSAR, SON OF ALIYAR,
                      ...  Petitioner
2. BEEVATHU, WIFE OF ALIYAR,
3. ALIYAR, SON OF KUTTI HAJI, AGED 62
4. ANWAR, SON OF ALIYAR,

                        Vs



1. STATE OF KERALA REP. BY PUBLIC
                       ...       Respondent

2. FABEENA, WIFE OF ANSAR,

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  :SRI.JOSE MATHEW (PALACHUVADU)

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :10/03/2010

 O R D E R
                   M.SASIDHARAN NAMBIAR, J.
                         ---------------------------
                     CRL.M.C. No. 833 OF 2010
                          --------------------------
              Dated this the 10th day of March, 2010

                               O R D E R

Petitioners are the accused and second respondent, the de

facto complainant in Crime No.2824 of 2008 of Aluva Police Station

registered for the offence under Section 498 A on Annexure-AI first

information report. Petition is filed under Section 482 of Code of

Criminal Procedure to quash the first information report contending

that entire matrimonial disputes were amicably settled and in such

circumstances, it is not in the interest of Justice to continue the

prosecution.

2. The second respondent appeared through a counsel and

filed an affidavit stating that the entire matrimonial disputes were

settled amicably and consequent to the settlement, she has no

grievance against the petitioners and she has no objection for

quashing the proceedings.

3 Learned counsel appearing for the petitioners, second

respondent and learned Public Prosecutor were heard.

4. The affidavit filed by second respondent wife establishes

that the entire matrimonial disputes were settled amicably and

Crl.M.C. No.833/2010
2

consequent to the settlement second respondent has no subsisting

grievance against the petitioners.

5. As held by the Apex Court in B.S.Joshi and others v. State

of Haryana and another (2003 (4) SCC 675), when matrimonial

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

stand on technicalities and continue the prosecution

Petition is allowed. Annexure-A1 first information report in

Crime No.2824 of 2008 of Aluva Police Station is quashed.

M.SASIDHARAN NAMBIAR
(JUDGE)

vps

Crl.M.C. No.833/2010
3