High Court Kerala High Court

Biju.K vs State Of Kerala on 24 March, 2009

Kerala High Court
Biju.K vs State Of Kerala on 24 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 933 of 2009()


1. BIJU.K, AGED 32 YEARS, S/O.KRISHNAN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. SIVASANKARA PILLAI, AGED 56 YEARS,

3. VASANTHA KUMARI, AGED 53 YEARS,

                For Petitioner  :SRI.BIMAL K.NATH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :24/03/2009

 O R D E R
                     M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                 CRL.M.C. NO. 933 OF 2009
             = = = = = = = = = = = = = = =
       Dated this the 24th day of March, 2009.

                           O R D E R

This petition is filed with a prayer to quash all further

proceedings in C.C.911/05 pending before the Judicial First

Class Magistrate-I, Kollam. It is an application filed by the

defacto complainant to quash the proceedings. The defacto

complainant initiated proceedings against his father-in-law

and mother-in-law u/Ss. 452, 341, 323, 324, 403, 406 r/w

S.34 IPC. The dispute started with respect to a car and now

the defacto complainant has moved this Court and he has

already filed an affidavit wherein it is specifically stated that

he does not want to proceed with the case in view of

expecting a peaceful life in future. He wants to put his house

in an order and therefore requests the Court to quash the

proceedings initiated against his father-in-law and mother-in-

law. One of the offences is a non-compoundable offence u/s

452 IPC. The peaceful atmosphere of a family depends upon

the cordiality that exists between the families and especially

Crl.M.C. 933 OF 2009
-:2:-

the relationship between the in-laws and the son-in-law has

got a bearing. Now after due diligence the defacto

complainant does not want to prosecute the proceedings in

order to make the life peaceful. In Joshi’s case(B.S. Joshi

v. State of Haryana (2003 (4) SCC 675) also the Hon’ble

Supreme Court has held that the Court has to give special

consideration for settling the matrimonial disputes. Here the

settlement of the dispute will result in preventing a

matrimonial dispute. Therefore invoking the power u/s 482

Cr.P.C. I quash all further proceedings in C.C.911/05 of

Judicial First Class Magistrate-I, Kollam and therefore this

Crl.M.C is allowed.

M.N. KRISHNAN, JUDGE.

ul/-