High Court Kerala High Court

Jose vs State on 6 October, 2010

Kerala High Court
Jose vs State on 6 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4064 of 2010()


1. JOSE, S/O.FRANCIS, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. STATE,
                       ...       Respondent

2. MARY JOSE, D/O.ANTHONY, AGED 36 YEARS,

                For Petitioner  :SRI.M.SHAJU PURUSHOTHAMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :06/10/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ---------------------------------------------
             CRL.M.C.NO.4064 OF 2010
           ---------------------------------------------
            Dated        6th    October, 2010


                          O R D E R

Petitioner, the accused in

C.C.1473/2008 on the file of Judicial First

Class Magistrate’s Court, Chalakkudy taken

cognizance for the offence under Section

498 A of Indian Penal Code filed this

petition under Section 482 of Code of

Criminal Procedure to quash the proceedings

before the learned Magistrate contending

that entire matrimonial disputes with the

second respondent, were settled amicably

and consequent to the settlement, it is not

in the interest of justice to continue the

proceedings.

2. Second respondent appeared

through a counsel and filed an affidavit

Crmc 4064/10
2

stating that second respondent and her husband,

the petitioner, settled all the disputes

amicably and they are now living together and

in such circumstances, it is not in the

interest of justice to continue the prosecution.

3. Learned counsel appearing for the

petitioner, second respondent and learned

Public Prosecutor were heard.

4. Case was registered based on

Annexure-a complaint filed by the second

respondent before Judicial First Class

Magistrate, Chalakkudy and sent for

investigation under Section 156(3) of Code of

Criminal Procedure. Affidavit filed by the

second respondent wife establishes that she has

settled all the matrimonial disputes with the

petitioner and they are now living together.

As held by the Apex Court in B.S.Joshi and

Crmc 4064/10
3

others v. State of Haryana and another (2003

(4) SCC 675) when matrimonial disputes are

settled amicably and the husband and wife are

living together under one roof, it is not in

the interest of justice to stand on

technicalities and continue the proceedings.

Petition is allowed. C.C.1473/2008 on

the file of Judicial First Class Magistrate’s

Court, Chalakkudy is quashed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.