IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4503 of 2010()
1. BINU AND OTHERS
... Petitioner
Vs
1. SEENA AND ANOTHER
... Respondent
For Petitioner :SRI.K.S.HARIHARAPUTHRAN
For Respondent :SRI.SURIN GEORGE IPE
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :12/11/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No. 4503 OF 2010
===========================
Dated this the 12th day of November,2010
ORDER
First petitioner is the husband and first
respondent his wife. Petitioners 2 and 3 are
the parents of the first petitioner.
Petitioners are the accused and first
respondent the de facto complainant in
C.C.136/2007 on the file of Judicial First
Class Magistrate’s Court, Kattapana taken
cognizance for the offences under section 323,
354, 506(ii) and 498A read with section 34 of
Indian Penal Code on Annexure A1 complaint
filed by the first respondent. Petition is
filed under section 482 of Code of Criminal
Procedure to quash the proceedings contending
that entire disputes were amicably settled.
2. First respondent appeared through a
counsel and filed an affidavit stating that she
Crl.M.C.4503/2010 2
has settled all the disputes with the petitioners
and therefore she has no objection for quashing the
proceedings.
3. Learned counsel appearing for the
petitioners and first respondent were heard.
4. The affidavit filed by the first respondent
establishes that entire matrimonial and other
disputes with the petitioners were settled
amicably. As held by the Apex Court in B.S. Joshi
and others v. State of Haryana and another (2003) 4
SCC 675) and Madan Mohan Abbot v. State of Punjab
(2008(3) KLT 19)when matrimonial disputes and other
offences which are purely personal in nature were
settled amicably, it is not in the interest of
justice to continue the prosecution.
Petition is allowed. Cognizance taken by
Judicial First Class Magistrate, Kattapana on
Annexure A1 complaint in C.C.136/2007 is quashed.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006