High Court Kerala High Court

Shylaja @ Girija vs State Of Kerala on 13 June, 2008

Kerala High Court
Shylaja @ Girija vs State Of Kerala on 13 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 504 of 2005()


1. SHYLAJA @ GIRIJA,
                      ...  Petitioner
2. VIJAYAMMA, D/O.KALYANI,
3. DEEPTHI @ SHIBU, D/O.SHYLAJA,

                        Vs



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

2. AJITHA, D/O.SUJATHA,

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :13/06/2008

 O R D E R
                       V.K.MOHANAN, J.
             ---------------------------------------------
                Crl.M.C.No. 504 of 2005 - C
             ---------------------------------------------
             Dated this the 13th day of June, 2008

                            O R D E R

The petitioners herein are the accused Nos.2 to

4 in C.C.No.361 of 2004 on the file of the Judicial First

Class Magistrate Court-I, Kollam. In this petition, they

seek an order to quash Annexure-B charge sheet and all

proceedings pending thereon in C.C.No.361 of 2004 on the

file of the Judicial First Class Magistrate Court-I, Kollam.

2. The second respondent preferred a private

complaint before the court below which was forwarded

under Section 156(3) of Cr.P.C. for investigation. On

receiving the complaint in the Kilikolloor Police Station,

they registered a crime (No.479 of 2003) and Annexure-A

is the First Information Report in that crime. After the

investigation, a final report was filed on 22.12.2003 and

Annexure B is the final report. There, the prosecution

case is that the first accused married the second

respondent on 15.12.2002 as per the custom and they

were residing as husband and wife. Thereafter, some

CRL.M.C.NO.504 OF 2005

:-2-:

difference of opinion occurred among them and it is

further alleged that the first accused assaulted her and

the third accused compelled her to dispose of her

property and thereby, all the accused mentally and

physically harassed her and thereby they committed the

offences punishable under Sections 324, 294(b) and 498

(A) read with Section 34 I.P.C. It is the above case now

sought to be quashed.

3. I have heard the learned counsel for the

petitioners as well as the learned Public Prosecutor.

4. Counsel submits that the first accused had

filed O.P.No.1919 of 2003 before the Family Court,

Thiruvananthapuram for restitution of conjugal rights.

In that petition, a compromise petition was filed which is

marked as Annexure-C. Since the matter has been

compromised, the Family Court, Thiruvananthapuram

disposed of the petition as Annexure-D order. In

Annexure-D order, it is stated that the parties are living

together and sworn statements are recorded and the

Original Petition is dismissed.

CRL.M.C.NO.504 OF 2005

:-3-:

5. I have perused the materials available on

record. Going by Annexure-C compromise petition filed

before the Family Court in O.P.No.1919 of 2003, it can

be seen that the parties had decided to settle the

criminal case based upon the crime registered in the

Kilikolloor Police Station for the offence under Section

498A of Cr.P.C. and they also decided to withdraw the

above case. It is also discernible from Annexure-C that

respondents in that petition agreed to withdraw

unconditionally O.S.No.39 of 2004 which was filed in the

Family Court, Kollam against the petitioner and his

sisters. It is also revealed that the parties are agreeable

to the conditions contained in the compromise petition.

On the basis of the above materials, the petitioners

herein pray that the proceedings pending against them

in the court below may be quashed.

6. In the light of the settlement arrived between

the parties to the dispute including the family dispute

and other criminal case, I am of the view that it is the

duty of this Court to give effect and encourage the

CRL.M.C.NO.504 OF 2005

:-4-:

settlement of matrimonial disputes. The Apex Court, in

the decision reported in B.S.Joshi v. State of Haryana

(AIR 2003 SC 1386), held that Section 320 does not

limit or affect the powers of the High Court to quash the

proceedings under Section 482. In the very same

judgment, the Apex Court had further held that refusal

to exercise inherent powers by High Court is not proper

as it would prevent women from settling earlier and that

is not the object of Chapter XXA of Indian Penal Code.

A Division Bench of this Court in a decision reported in

Thankamma v. State of Kerala (2006(3) KLT 846) had

held that the courts must see that the power of the court

under Section 482 is not misused. In the above decision,

this Court had further held that when the parties are

seeking to compound the offence under Section 498-A of

the I.P.C., the approach of the court would be to save

the institution of marriage since the sanctity of marriage

is a corner stone of civilization and to bring peace and

happiness in the society. In the present case, as

revealed by the records, the matter has been settled

CRL.M.C.NO.504 OF 2005

:-5-:

between the parties and they have put an end to all

disputes including the disputes which were pending

before the Family Court and also in the criminal court.

If that be so, there is no meaning in directing the

petitioners to undergo the ordeal of trial. In the light of

the settlement of the dispute between the parties, it is

crystal clear that there is no scope for a meaningful

prosecution. On the other hand, if the proceedings are

allowed to continue, that will amount to abuse of process

of the court.

7. In the result, this Crl.M.C. is allowed and

accordingly, Annexure-B charge and C.C.No.361 of 2004

instituted thereon and all proceedings pending before

the Judicial First Class Magistrate Court-I, Kollam are

quashed.

V.K.Mohanan,
Judge

MBS/

CRL.M.C.NO.504 OF 2005

:-6-:

V.K.MOHANAN, J.

——————————————–

Crl.R.P.NO. OF 200

——————————————–

CRL.M.C.NO.504 OF 2005

:-7-:

J U D G M E N T

DATED: -2-2008

CRL.M.C.NO.504 OF 2005

:-8-: