High Court Kerala High Court

Fousiya vs State Of Kerala on 10 November, 2010

Kerala High Court
Fousiya vs State Of Kerala on 10 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4465 of 2010()


1. FOUSIYA, AGED 30 YEARS,
                      ...  Petitioner
2. MOHAMMED ASPAK @ ASHRAFF, AGED 33 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.JIJI

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :10/11/2010

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

            ---------------------------------------------
             CRL.M.C.NO.4465 OF 2010
            ---------------------------------------------
             Dated      10th    November, 2010


                           O R D E R

First petitioner, de facto

complainant is the wife and second petitioner,

her husband is the accused in Crime No.251/2010

of Adhur Police Station registered for the

offences under Sections 498 A and 323 of Indian

Penal Code on Annexure-A2 FIR, based on

Annexure-A1 complaint filed by the first

petitioner before Judicial First Class

Magistrate’s Court-I, Kasargod and sent for

investigation under Section 156(3) of Code of

Criminal Procedure. Petition is filed under

Section 482 of Code of Criminal Procedure

jointly by the husband and wife stating that

they have amicably settled all the disputes

and are now they are living together and

Crmc 4465/10
2

leading a peaceful marital life and it is not

in the interest of justice to continue the

prosecution.

2. Learned counsel appearing for the

petitioners and learned Public Prosecutor were

heard.

3. 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 between the

husband and the wife and they are living

cordially under one roof, it is not in the

interest of justice to continue the prosecution.

Petition is allowed. Crime No.251/2010

of Adhur Police Station is quashed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.