High Court Kerala High Court

Unnikrishnan vs State Of Kerala on 28 October, 2008

Kerala High Court
Unnikrishnan vs State Of Kerala on 28 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4023 of 2008()


1. UNNIKRISHNAN, S/O. PARUKUTTY AMMA,
                      ...  Petitioner
2. SARASWATHY, D/O. DEVAKY AMMA,

                        Vs



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

2. RAVINDRAN, S/O. BALAN NAIR,

3. RAMAN NAIR, KAMANGANGATTU HOUSE,

4. RAMANI, D/O. DEVAKY AMMA,

5. SANTHA, D/O. DEVAKY AMMA,

6. SAKUNTHALA, D/O. BALAN NAIR,

7. KRISHNAKUMAR, S/O. BALAN NAIR,

                For Petitioner  :SRI.M.K.DILEEP KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :28/10/2008

 O R D E R
                          R.BASANT, J.
                       ----------------------
                    Crl.M.C.No.4023 of 2008
                   ----------------------------------------
            Dated this the 28th day of October 2008

                              O R D E R

The petitioners are spouses. They figure as complainant

and first accused in a prosecution for the offence punishable

under Section 494 I.P.C read with 107,109,114 and 34 I.P.C.

The crux of the allegations is that while the marriage of the first

petitioner with the second petitioner was valid and current, the

second petitioner had married again. Complaint was filed.

Cognizance was taken by the learned Magistrate and the same is

now pending before the learned Magistrate.

2. During the pendency of the proceedings, the spouses

have settled their disputes. The first petitioner/complainant has

no surviving grievance against the second petitioner herein or

against any other accused. The first petitioner wanted to report

settlement/composition before the learned Magistrate. When he

made a request to that effect, the learned Magistrate is

“reluctant” to receive the application for composition and pass

appropriate orders on such application. All the co-accused have

not entered appearance and this, according to the petitioner,

appears to be the reason why the learned Magistrate is

“reluctant” to accept the application for composition.

Crl.M.C.No.4023/08 2

3. I am unable to appreciate the contentions raised. It

has clearly been held in Baiju v. State of Kerala [2007(4)

KLT 1082] that to accept a composition, it is not necessary for

the learned Magistrate to insist on appearance of the accused

person. Composition is a unilateral act that can be effected by

the complainant and when the complainant reports composition,

if the composition is acceptable otherwise under Section 320

Cr.P.C, it is unnecessary for the learned Magistrate to

ritualistically insist on the personal presence of all the accused

persons. In a case like this, where the spouses have allegedly

settled their disputes and the complainant has compounded the

offences committed by all the accused persons, I fail to

understand why insistence must be made on the personal

presence/appearance of the accused persons. The learned

Magistrate, I have no hesitation to agree, must consider the

application for composition under Section 320 Cr.P.C on merits

whether all the accused have entered appearance or not and

whether they are represented or not. Appropriate order on

merits must be passed by the learned Magistrate.

Crl.M.C.No.4023/08 3

4. The second submission is more surprising. It is

submitted that an application for composition was filed before

the learned Magistrate. But the learned Magistrate is reluctant

to accept the application. The very question has been

considered in detail in Gopalakrishna Pillai v. District

Superintendent of Police [2008(3) KLT 80] and this court

has clearly held that any such course is unavailable to any

Magistrate. The petitioner can file the application and the

learned Magistrate must consider the same and pass appropriate

orders. The petition must either be allowed, rejected or

returned. There is no fourth course available to the learned

Magistrate – of being reluctant to receive and entertain the

application. There is nothing to show that any such application

has been filed. It is for the petitioner to file such application

now.

5. It is prayed that in the peculiar facts and

circumstances of this case composition may be accepted by this

court invoking the jurisdiction under Section 482 Cr.P.C. There

must be order and discipline in the proceedings. What can be

achieved under Section 320 Cr.P.C before the learned

Crl.M.C.No.4023/08 4

Magistrate cannot be sought to be achieved before this court by

invoking the extraordinary inherent jurisdiction under Section

482 Cr.P.C. In the absence of exceptional and compelling

reasons, this court shall not invoke the extraordinary inherent

jurisdiction. No such reasons are shown to exist at all.

6. In the result, this Crl.M.C is dismissed with the

observation that it shall be open to the petitioners to report

settlement and composition before the learned Magistrate and

thereupon the learned Magistrate must consider the application

for composition on merits, in accordance with law and

expeditiously – on the date of filing the application itself unless

there are compelling reasons.

7. Hand over copy of this order to the learned counsel

for the petitioner.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.4023/08 5

Crl.M.C.No.4023/08 6

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008