High Court Kerala High Court

Rebin Sunny vs State Of Kerala on 1 December, 2009

Kerala High Court
Rebin Sunny vs State Of Kerala on 1 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3166 of 2009()


1. REBIN SUNNY, AGED 30 YEARS,
                      ...  Petitioner
2. MRS.MARY SUNNY, AGED 49 YEARS,
3. N.A.SUNNY,AGED 55 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. VINU REBIN, AGED 24 YEARS,

                For Petitioner  :SRI.ALAN PAPALI

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :01/12/2009

 O R D E R
                       M.SASIDHARAN NAMBIAR J.
                   -----------------------------
                       CRL.M.C No. 3166 of 2009
                   ------------------------------
               Dated this the 1st day of December, 2009.

                               O R D E R

Petitioners are the accused in C.P.No.21 of 2009 on the file of the

Judicial Magistrate of First Class-I, Kozhikode, taken cognizance for the

offence under Section 406, 498-A and 315 read with Section 34 of the

Indian Penal Code. This petition is filed under Section 482 of the Code of

Criminal Procedure to quash the final report and the cognizance taken,

contending that the entire disputes were settled between the parties,

evidenced by Annexure II agreement.

2. Though Ext.P2 agreement shows that the disputes were

finally settled as per the terms of agreement, the terms provided for

certain conditions fulfilled by both parties. The petitioner would contend

that entire conditions to be fulfilled by them, were complied with and in

such circumstances, the case is to be quashed. In Annexure II agreement

second respondent, defacto complainant has agreed that she has no

objection in quashing this proceedings.

3. When the petition came up for admission on 5.10.2009,

second respondent did not appear. An opportunity was granted to the

petitioners to see that second respondent appears and agrees for the

settlement. Even though, it was posted to 27.10.2009, second

respondent did not appear. Thereafter the case was adjourned and

directed to post the case on filing a joint petition. The joint petition was

CRL.M.C No. 3166 of 2009 2

not filed and at the instance of the petitioners the case was taken up

today.

3. The learned senior counsel appearing for the petitioners was

heard. The learned senior counsel submitted that as provided in

Annexure II agreement, petitioners have produced the fixed deposit

receipt for Rs.40,00,000/- before the Family Court, Kozhikode and in

such circumstances, second respondent is bound to report no objection

for quashing the crime in the present case. But invoking the

extraordinary power under Section 482 of the Code of Criminal

Procedure, the case can be quashed only if the defacto complainant

agrees for the same before this Court. It is not done. In such

circumstances the case cannot be quashed as sought for.

4. The learned senior counsel then submitted that presence of

the petitioners may not be insisted before Judicial First Class Magistrate

Court-I, Kozhikode, as the second respondent is not appearing and the

proceedings before the Family Court is not closed. In such

circumstances, Judicial First Class Magistrate Court-I, Kozhikode is

directed not to insist for the presence of the petitioners in C.P.No.21 of

2009 for three months. Petitioners are at liberty to file a petition under

Section 482 of the Code of Criminal Procedure to quash the proceedings,

in case second respondent agrees for the same.

Sd/-

                                    M.SASIDHARAN NAMBIAR
AB                                        JUDGE