IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1976 of 2009()
1. BASHEER KHAN,S/O.ABOOBACKER,POTTAMMAL
... Petitioner
2. BEEKUTTY,W/O.ABOOBACKER, -DO- -DO-
3. NAZEERA,D/O.ABOOBACKER,-DO- -DO-
Vs
1. THE STATE OF KERALA,REPRESENTED BY ITS
... Respondent
2. SEJINA.P.P,D/O.V.P.ALIKOYA,RABIYA MANZIL
For Petitioner :SRI.K.P.SUDHEER
For Respondent :SRI.SANTHEEP ANKARATH
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :19/06/2009
O R D E R
M.SASIDHARAN NAMBIAR, J.
==================
Crl.M.C. No. 1976 of 2009
==================
Dated this the 19th day of June, 2009.
O R D E R
Petitioners are accused 1 to 3 in Crime No.35/2009 of
Feroke Police Station registered on the complaint filed by
second respondent and forwarded to the Police for
investigation by Judicial First Class Magistrate, Kozhikode
under Section 156(3) of Code of Criminal Procedure alleging
that the four accused committed offences under Sections
498A, 406, 323 and 324 read with Section 34 of Indian Penal
Code. Second respondent is the wife of the first petitioner.
Petitioners 2 and 3 are the mother and sister of first
petitioner. This petition is filed under Section 482 of Code of
Criminal Procedure to quash Annexure A1 FIR and further
investigation consequent to the directions of the Magistrate
under Section 156(3) of Code of Criminal Procedure
contending that all the disputes with second respondent is
settled as evidenced by Annexure A2 agreement.
Crl.M.C.No.1976/2009
-2-
2. Second respondent appeared through an Advocate
and the learned counsel submitted that in view of the
settlement, second respondent has no intention to prosecute
the petitioners further. Annexure A2 agreement shows that
the entire dispute between first petitioner, husband and
second respondent, wife, were settled due to intervention of
mediators and on the terms shown in Annexure A2
agreement, which was executed in the presence of a Notary at
Kozhikode.
3. In view of the settlement there is no chance of a
successful prosecution. As the offences alleged against the
petitioners are matrimonial offences and the matrimonial
dispute was settled under Annexure A2, as held by the Apex
Court in B.S.Joshy v. State of Haryana (2003 (2) KLT
1062 SC), there is no necessity to jeopardize the settlement
standing on technicalities. In such circumstances, in the
interest of justice, Crime No.35/2009 of Feroke Police Station,
as against the petitioners, is quashed.
M.SASIDHARAN NAMBIAR
JUDGE
dkr