High Court Kerala High Court

Biju K.Jose vs Shybi on 24 September, 2010

Kerala High Court
Biju K.Jose vs Shybi on 24 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3802 of 2010()


1. BIJU K.JOSE, S/O. JOSE,
                      ...  Petitioner

                        Vs



1. SHYBI, AGED 30 YEARS, D/O. PHILIP,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.RAJESH CHAKYAT

                For Respondent  :SRI.S.A. SAJU

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :24/09/2010

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
          CRL.M.C.No. 3802   OF 2010
          ===========================

   Dated this the 24th day of September,2010

                     ORDER

Petitioner the husband is the accused and

first respondent his wife is the de facto

complainant in C.C.1080/2008 on the file of

Judicial First Class Magistrate Court,

Malappuram taken cognizance for the offences

under sections 498A, 323 and 406 read with

section 34 of Indian Penal Code on Annxure 2

final report submitted by the Sub Inspector of

Police, Vazhakadu in Crime No.211/2008. The

crime was registered based on a complaint

filed by the first respondent before Judicial

First Class Magistrate, Malappuram and sent for

investigation under section 156(3) of Code of

Criminal Procedure. This petition is filed

under section 482 of Code of Criminal Procedure

to quash the cognizance taken contending that

Crl.M.C.3802/2010 2

entire matrimonial disputes were settled amicably

with the first respondent and in view of the

decision of the Apex Court in B.S. Joshi and others

v. State of Haryana and another (2003) 4 SCC 675),

it is not in the interest of justice to continue

the prosecution.

2. First respondent appeared through a counsel

and filed a joint statement with the petitioner

stating that entire matrimonial disputes were

settled before this Court in the Adalat and

consequent to the settlement, first respondent has

no grievance against the petitioner and therefore

the proceedings pending before the learned

magistrate is to be quashed. Learned counsel

appearing for the petitioner also made available

copy of the award passed by the High Court

Permanent Lok Adalat settling the matrimonial

disputes wherein it was agreed by the parties to

compound the offences involved in C.C.1080/2008.

3. Learned counsel appearing for the

petitioner, first respondent and learned Public

Crl.M.C.3802/2010 3

Prosecutor were heard.

4. As held by the Apex Court in B.S. Joshi’s

case (supra) when matrimonial disputes are settled

between the husband and wife, it is not in the

interest of justice to stand on technicalities and

proceed with the case. The joint statement filed

by the petitioner and first respondent establishes

that entire matrimonial disputes were settled

before this court in the Adalat and consequent to

the settlement first respondent has no subsisting

grievance against petitioner. In view of the

settlement, there is no likelihood of a successful

prosecution. In such circumstances, it is not in

the interest of justice to stand on technicalities

and continue the prosecution.

Petition is allowed. C.C. No.1080/2008 on the

file of Judicial First Class Magistrate’s Court,

Malappuram is quashed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006