High Court Kerala High Court

Rassal B.S. vs State Of Kerala on 20 October, 2008

Kerala High Court
Rassal B.S. vs State Of Kerala on 20 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3919 of 2008()


1. RASSAL B.S., AGED 27 YEARS,
                      ...  Petitioner
2. SULTHAN BEEVI, AGED 56 YEARS,
3. BADHARUDHEENKUTTY, AGED 58 YEARS,

                        Vs



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

2. NOUFIA, AGED 22 YEARS,

                For Petitioner  :SRI.BIMAL K.NATH

                For Respondent  :SRI.B.PREMOD

The Hon'ble MR. Justice R.BASANT

 Dated :20/10/2008

 O R D E R
                         R. BASANT, J.
           -------------------------------------------------
                 Crl.M.C. No. 3919 of 2008
           -------------------------------------------------
         Dated this the 20th day of October, 2008

                              ORDER

The petitioners face allegations in a crime registered

alleging the offence punishable under Section 498A I.P.C. The

crime has been registered on the basis of a private complaint

filed by the second respondent/de facto complainant. The

petitioners are the husband, mother-in-law and father-in-law

respectively of the de facto complainant. The crime has been

registered on the basis of a private complaint filed before the

learned Magistrate and referred to the police under Section

156(3) Cr.P.C. Investigation is in progress.

2. At this stage, the petitioners have come to this court

along with the de facto complainant to apprise this court of the

fact that they have settled all their outstanding disputes.

Harmonious cohabitation has been resumed by the spouses

and, in these circumstances, the second respondent has no

Crl.M.C. No. 3919 of 2008 -: 2 :-

intention to proceed against the petitioners. She has

compounded the offence allegedly committed by all the

petitioners. She has filed an affidavit duly attested by an

advocate to confirm that the disputes have been settled and the

offence alleged has been compounded.

3. The learned counsel pray that in the light of the

settlement and composition and in the wake of the decision in

B.S. Joshy v. State of Haryana (AIR 2003 SC 1386), powers

under Section 482 Cr.P.C. may be invoked to quash the

proceedings against the petitioners.

4. Notice was given to the learned Public Prosecutor.

He raises no objection. The counsel for the respondent/de facto

complainant vouches for the signature of the de facto

complainant in the affidavit.

5. I am satisfied that this is an eminently fit case where

the powers under Sec.482 Cr.P.C. as enabled by the dictum in

B.S. Joshy can be invoked and premature termination of

proceedings can be brought about.

6. In the result:

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

(b) Crime No.66/08 of the Killikolloor Police Station in

Crl.M.C. No. 3919 of 2008 -: 3 :-

which the petitioners are the accused and the 2nd respondent is

the de facto complainant is hereby quashed.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge