High Court Kerala High Court

Bino Mathew vs State Of Kerala on 15 January, 2007

Kerala High Court
Bino Mathew vs State Of Kerala on 15 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3638 of 2006()


1. BINO MATHEW, G.V .30, TC 11/778,
                      ...  Petitioner
2. P.V.MATHEW, G.V. 30, TC 11/778,
3. THANKAMMA MATHEW, G.V. 30,
4. BINTA LAL, G.V. 30, TC 11/778,

                        Vs



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

2. LINCY MATHEW, D/O.MATHEW,

                For Petitioner  :SRI.PIRAPPANCODE V.S.SUDHIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :15/01/2007

 O R D E R
                                     R.BASANT, J

                           ------------------------------------

                            Crl.M.C.No.3638 of 2006

                          -------------------------------------

                   Dated this the  15th day of January, 2007


                                         ORDER

The 1st petitioner is the accused in a prosecution under Section

498 A I.P.C. Initially allegations were raised against accused 2, 3 & 4

also. But it is submitted that the final report has been filed only

against the 1st petitioner. Investigation was conducted by the police.

Final report has already been filed. Cognizance has been taken by the

learned Magistrate. The 1st petitioner has entered appearance and

has been enlarged on bail also.

2. The 1st petitioner wanted the proceedings against him to

be quashed on the assertion that the disputes have been settled

between the parties. The 2nd respondent/the defacto complainant/the

divorced wife of the 1st petitioner has not entered appearance before

this Court, nor has the composition been reported to this Court. In

these circumstances, I must assume that there is no harmonious

settlement of the disputes between the indictee/the 1st petitioner and

the 2nd respondent/the defacto complainant. The offence under

Section 498 A I.P.C is not compoundable. Of course, invoking the

dictum in B.S.Joshy v. State of Haryana [A.I.R (2003) SC 1386], in

an appropriate case, proceedings can be quashed. But when the

defacto complainant has not settled and compromised the disputes,

Crl.M.C.No.3638 of 2006 2

there can be no question of invoking the dictum in B.S.Joshy v. State

of Haryana also.

3. The 1st petitioner has a further grievance that because of

the pendency of the prosecution, he is not able to get his passport

renewed. Sufficient time was granted to enable the 1st petitioner to

file a joint compromise statement along with the 2nd respondent. But

those opportunities could not be availed of by the 1st petitioner. In

these circumstances, there can be no question of powers under

Section 482 Cr.P.C being invoked. This Crl.M.C deserves to be and

does hereby dismissed.

4. The learned counsel for the petitioners finally prays that

there may be a direction to the learned Magistrate to dispose of the

case against the 1st petitioner as expeditiously as possible. The 1st

petitioner’s interest do suffer because of his inability to get his

passport renewed. In fact, the matter has been settled also and the

2nd respondent, if she is summoned to appear before the court in

criminal case, will be forced to reveal the settlement/composition, it is

urged. There may be a direction for expeditious disposal of

C.C.NO.145 of 2006 pending before the learned Chief Judicial

Magistrate, Trivandrum. I am satisfied, that such a direction can be

issued in the peculiar facts and circumstances of this case. The

learned Magistrate shall dispose of the case within a period of 3

Crl.M.C.No.3638 of 2006 3

months from the date on which a copy of this order is placed before

the learned Magistrate.

5. Hand over a copy of this order to the learned counsel for

the petitioner forthwith.

(R.BASANT, JUDGE)

rtr/-