High Court Kerala High Court

Ambika.C vs M.Divakaran on 16 June, 2008

Kerala High Court
Ambika.C vs M.Divakaran on 16 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2170 of 2008()


1. AMBIKA.C, D/O. JANARDHANAN,
                      ...  Petitioner

                        Vs



1. M.DIVAKARAN, S/O. MADHAVAN,
                       ...       Respondent

2. M.SAKUNTHALA, W/O. MADHAVAN,

3. M.JANAKI, D/O.MADHAVAN,

4. M.VASANTHA,  D/O.MADHAVAN,

5. THE SUB INSPECTOR OF POLICE

6. STATE REP. BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.CIBI THOMAS

                For Respondent  :SRI.T.G.RAJENDRAN

The Hon'ble MR. Justice R.BASANT

 Dated :16/06/2008

 O R D E R
                             R. BASANT, J.
                -----------------------------------------------
                    Crl.M.C. No. 2170 OF 2008
                -----------------------------------------------
               Dated this the 16th day of June, 2008

                                O R D E R

The petitioner is the defacto complainant in a crime

registered alleging offences punishable inter alia under Section

498 A IPC. Respondents 1 to 4 in this Crl.M.C are her husband

and relatives of the husband. Investigation is in progress. The

crime has been registered on the basis of a private complaint filed

by the petitioner before the learned Magistrate and referred by the

learned Magistrate to the police under Section 156(3) Cr.P.C.

2. The petitioner/defacto complainant and the respondents 1

to 4 have now appeared before this Court through their respective

counsel. They submit that all the disputes have been settled

harmoniously and the spouses have now resumed cohabitation.

In these circumstances the petitioner/defacto complainant does

not want to further prosecute her grievance against respondents 1

to 4/accused. In these circumstances, the defacto complainant

prays, and the respondents endorse that request, that the crime

registered against respondents 1 to 4 may be quashed. In as

Crl.M.C. No. 2170 OF 2008
2

much as the parties have agreed to resume cohabitation

harmoniously, continuance of this prosecution would result in great

prejudice and hardship to the parties. Such prejudice and

hardship may be avoided and the parties may be permitted to

resolve their dispute and resume harmonious cohabitation.

3. Counsel for the petitioner asserts that the matter has been

settled between the parties. A joint statement to that effect has

been filed by the petitioner and the respondents 1 to 4. I am

satisfied from the submissions made at the Bar by the counsel for

the rival contestants and the documents filed before the Court by

the parties have settled their dispute and that the petitioner herein

has compounded the offences allegedly committed by

respondents 1 to 4/accused. The learned Prosecutor expresses

some reservations on the ground that the settlement has been

agreed on the promise of resumption of cohabitation and not on

the basis of actual resumption of cohabitation. When queried the

learned counsel for the petitioner/defacto complainant submits that

the disputes have been settled and resumption of cohabitation

Crl.M.C. No. 2170 OF 2008
3

shall take place shortly as undertaken by the 1st respondent.

Counsel for the 1st respondent also makes this undertaking before

the Court, on behalf of the 1st respondent.

4. I am, in these circumstances, satisfied that the parties

have willingly and voluntarily settled their disputes and the

petitioner has compounded the offences allegedly committed by

respondents 1 to 4/accused. If legally permissible, I am satisfied

that the composition can be accepted and the premature

termination of the proceedings can be brought also.

5. But the offence under Section 498 A IPC is not

compoundable under Section 320 Cr.P.C. Counsel in these

circumstances, rightly relied on the decisions in B.S.Joshi Vs.

State of Haryana [AIR 2003 SC 1386] and Madam Mohan Abbot

V. State of Punjab [2008 AIR SCW 2287]. I am satisfied that in

the peculiar facts and circumstances of this case, accepting the

agreement for future harmonious cohabitation, the request can be

accepted and the powers under Section 482 Cr.P.C can be

invoked.

Crl.M.C. No. 2170 OF 2008
4

6. In the result, this Crl.M.C is allowed. Proceedings in

Crime No.354/2008 of Thalassery Police Station is hereby

quashed.

R. BASANT, JUDGE
ttb

Crl.M.C. No. 2170 OF 2008
5

Crl.M.C. No. 2170 OF 2008
6