High Court Kerala High Court

Abbas vs State Of Kerala on 10 June, 2009

Kerala High Court
Abbas vs State Of Kerala on 10 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1761 of 2009()


1. ABBAS, S/O.PUTHUVEETTIL VAPPUTTY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SOUDA @ SOUDABI,

                For Petitioner  :SRI.P.SANTHOSH  (PODUVAL)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :10/06/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
           ===========================
           CRL.M.C.No. 1761      OF 2009
           ===========================

       Dated this the 10th day of June,2009

                        ORDER

Petitioner is the first accused in Crime 327/2005

of Anthikkad Police Station now pending as C.C.725/2009

on the file of Judicial First Class Magistrate No.II,

Thrissur. The offence alleged is under section 120B,

406 and 498A read with section 34 of Indian Penal

Code. Second accused the sister of the petitioner was

tried by the Judicial First Class Magistrate II,

Thrissur in C.C.613/2005 after splitting the case as

against the petitioner and was acquitted under Annexure

B judgment dated 24.3.2009. This petition is filed

under section 482 of the Code of Criminal Procedure to

quash the split up case, as against the petitioner

namely C.C.725/2009 contending that the dispute with

the second respondent de facto complainant is settled

and in such circumstance no purpose will be served by

undergoing the ordeal of a trial. Second respondent is

represented by a counsel and she has filed an affidavit

dated 19.5.2009 stating that all the disputes with the

petitioner and her husband were settled and he had

Crl.M.C.1761/2009 2

divorced her after paying Rs.3,50,000/- and she is fully

satisfied with the settlement and she does not wish to

continue with the prosecution in C.C.725/2009 and therefore

she has no objection for quashing the proceedings.

2. Learned counsel appearing for the petitioner,

second respondent and learned Public Prosecutor were heard.

3. Learned Public Prosecutor on instruction submitted

that the matter has been settled between petitioner and

second respondent.

4. The offence alleged against the petitioner is with

regard to the matrimonial dispute. The dispute between the

petitioner and his wife, the second respondent were

subsequently resolved as is clear from the affidavit filed

by the second respondent and the submissions of the learned

counsel appearing for the petitioner and the second

respondent. In view of the settlement, no purpose will be

served by directing the court to try the petitioner as

chance of a successful prosecution is very bleak. In such

circumstance, in the interest of justice, C.C.725/2009 on

the file of Judicial First Class Magistrte II, Thrissur as

against the petitioner is quashed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

Crl.M.C.1761/2009    3

M.SASIDHARAN NAMBIAR, J.




     ---------------------
      W.P.(C).NO. /06
     ---------------------


         JUDGMENT




     SEPTEMBER,2006