High Court Kerala High Court

Abdul Nazar vs Sebeena on 12 March, 2008

Kerala High Court
Abdul Nazar vs Sebeena on 12 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 996 of 2008()


1. ABDUL NAZAR, S/O.ALAVI,
                      ...  Petitioner

                        Vs



1. SEBEENA, D/O. ASSAINAR,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. THE STATE OF KERALA REP. BY PUBLIC

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  :SMT.BINDU GEORGE

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :12/03/2008

 O R D E R
                           V.RAMKUMAR, J.
                    ===================
                       Crl.M.C.No. 996 of 2008
                    = = = = = = = = = = = = = =
               Dated this the 12th day of March, 2008
                              O R D E R

The petitioner who is the brother-in-law of the de facto

complainant, is the accused in C.C.No.657 of 2007 on the file of

J.F.C.M-V, Kozhikode for offences punishable under Sections 498A and

406 IPC.

2. In light of the subsequent settlement of the dispute between

the marital partners, the petitioner has approached this Court for

quashing the said proceedings by invoking the powers under Section

482 Cr.P.C. The learned counsel appearing for the 1st

respondent/complainant also admitted that the matter has since been

settled between the marital partners. Having regard to the resolution

of the disputes between the marital partners, continuance of the

criminal prosecution against the petitioner is an avoidable irritant.

3. Even though the offence under Section 498A I.P.C is not

compoundable, in the light of the decision of the Apex Court in

B.S.Joshi vs. State of Haryana [AIR 2003 SC 1386], the powers under

Section 482 Cr.P.C can be invoked by this Court to bring about a

premature termination of the prosecution.

Accordingly, this Criminal Miscellaneous Case is allowed and

C.C.No. 657/2007 pending before the Judicial First Class Magistrate

Court-V, Kozhikode shall stand quashed.

V.RAMKUMAR, JUDGE.

Crl.M.C.No. 2

rv

Crl.M.C.No. 3

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007