IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2032 of 2010()
1. ANILKUMAR, AGED 39 YEARS,
... Petitioner
Vs
1. THE S.I. OF POLICE, NARAKKAL POLICE
... Respondent
2. MAYA, AGED 35 YEARS,
For Petitioner :SRI.T.N.SURESH
For Respondent :SRI.T.V.JAYAKUMAR NAMBOODIRI
The Hon'ble MR. Justice V.RAMKUMAR
Dated :10/06/2010
O R D E R
V.RAMKUMAR, J
——————————————-
Crl.M.C. No. 2032 of 2010
——————————————-
Date: 10th June, 2010
Order
In this Petition filed under Sec. 482 Cr.P.C. the petitioner
seeks to quash all further proceedings in C.C. No. 759 of 2009
on the file of J.F.C.M. I, Kochi for offences punishable under
Sections 324 and 325 I.P.C. The de facto complainant is none
other than his own wife. An affidavit has been filed by the wife
(who has entered appearance as well) to the effect that the
dispute between them has been settled and they are living
together. Re-union of the marital partners is a happy
culmination of the matrimonial discord and allowing the C.C.
Case to be on the file of the Court below is an avoidable irritant.
Having regard to the re-conciliation between the parties, I am
inclined to quash the proceedings. Accordingly, this Crl.M.C. is
allowed and C.C. No. 759/2009 on the file of the J.F.C.M. I,
Kochi, shall stand quashed .
Sd/-V.RAMKUMAR, JUDGE.
/true copy/
P.S. to Judge