High Court Kerala High Court

Abdul Hameed vs State Of Kerala Represented By on 31 January, 2011

Kerala High Court
Abdul Hameed vs State Of Kerala Represented By on 31 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4492 of 2010()


1. ABDUL HAMEED, S/O.ABDUL KHADER,
                      ...  Petitioner
2. LAILA, W/O.ABDUL KHADER, CHALUNGAL HOUSE

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. HAMNAZ, D/O.ABDUL AZEEZ,

                For Petitioner  :SRI.BABU KARUKAPADATH

                For Respondent  :SRI.M.M.ALIKUNJU

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :31/01/2011

 O R D E R
                   THOMAS P.JOSEPH, J.
            ====================================
                    Crl. M.C. No.4492 of 2010
            ====================================
          Dated this the 31st   day of January,   2011


                            O R D E R

Petitioner are accused in crime No.584 of 2006 of

Kalamassery police station and C.C. No.493 of 2007 of the court

of learned Judicial First Class Magistrate-II, Aluva for offence

punishable under Section 498A read with Section 34 of the Indian

Penal Code. Petitioner No.1 is the husband of respondent No.2-de

facto complainant and petitioner No.2 is the mother of petitioner

No.1. Case is that petitioners subjected respondent No.2 to cruelty

demanding more money and committed offence as alleged.

Petitioners request for quashing proceedings against them on the

strength of a settlement reached between them and respondent

No.2. I have heard learned counsel for petitioners, respondent

No.2 and the learned Public Prosecutor.

2. Annexure-A1 is the final report in Crime No.584 of

2006. Annexure-A2 is the copy of the agreement. Annexure-A3

is the copy of judgment in O.P. No.1210 of 2007 of Family Court,

Ernakulam filed by respondent No.2 against petitioner No.1. It is

seen that the said petition was disposed of as settled between the

parties out of court. Annexure-A3 is the copy of compromise

CRL.M.C. No.4492 of 2010
-: 2 :-

petition filed by petitioner No.2 and respondent No.2 in O.P.

No.1210 of 2007 referred to above. Respondent No.2 has filed an

affidavit swearing that the matter has been settled between the

parties. It is revealed form the affidavit and Annexure-A2

agreement that the dispute is settled between the parties. It is

revealed that the dispute is purely personal to and between

petitioner No.1 and respondent No.2. They having settled the

dispute it is not necessary to proceed with the case. Hence I am

inclined to allow the petition.

Resultantly, Criminal Miscellaneous Case is allowed.

Annexure-A1, final report in crime No.584 of 2006 of Kalamassery

police station, cognizance taken thereon and proceedings in

C.C.No.493 of 2007, of the court of learned Judicial First Class

Magistrate-II, Aluva against petitioners are quashed.

THOMAS P. JOSEPH, JUDGE.

vsv