High Court Kerala High Court

Binu vs State Of Kerala on 27 August, 2009

Kerala High Court
Binu vs State Of Kerala on 27 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2697 of 2009()


1. BINU, AGED 36 YEARS, S/O.SCARIA,
                      ...  Petitioner
2. GRACY SCARIA, AGED 70 YEARS,
3. P.S.SCARIA, AGED 70 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SHIBI, W/O.BINU, AGED 30 YEARS,

                For Petitioner  :SRI.AJITH MURALI

                For Respondent  :SRI.P.V.DILEEP

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :27/08/2009

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
              Crl.M.C.No.2697 of 2009
            --------------------------

                       ORDER

Petitioners are the accused in Crime No.

559/2009 of Chengannur Police Station, registered

for the offence under Section 498A read with

Section 34 of Indian Penal Code. Second respondent

is the defacto complainant and wife of the first

petitioner. Petitioners 2 and 3 are the parents of

the first petitioner. This petition is filed under

Section 482 of Code of Criminal Procedure to quash

Annexure-A FIR and the further proceedings

contending that the entire dispute between the

petitioners and second respondent were settled and

second respondent is now living with the first

petitioner cordially and in such circumstances, it

is not necessary to proceed with the case further.

2.Second respondent appeared through a counsel.

Crl.M.Appl.No.4609/2009 is jointly filed by the

petitioners and second respondent stating that the

CRMC 2697/09 2

entire disputes were amicably settled and second

respondent is now living with the petitioners and

in view of the settlement and to maintain harmony

in the matrimonial life, it is necessary to quash

the proceedings.

3.Learned counsel appearing for the petitioners

and second respondent and learned Public Prosecutor

were heard.

4.Learned Public Prosecutor also submitted that

statement of the second respondent recorded

subsequently would reveal that she is now living

with the first petitioner and there was a complete

settlement of the disputes.

5. When the offences alleged against the

petitioners are matrimonial offences and the joint

petition filed by the petitioners and second

respondent establishes that there was a settlement

of the matrimonial disputes, as held by the Apex

Court in B.S.Joshi v. State of Haryana ((2003) 4

SCC 675), it is not in the interest of justice to

CRMC 2697/09 3

stand on technicalities and jeo pardise the

settlement arrived at between the parties in

matrimonial life. In such circumstances, in the

interest of justice, the case is to be quashed.

Petition is allowed. Annexure-A FIR in Crime

No.559/2009 of Chengannur Police Station and the

further proceedings are quashed.

27th August, 2009 (M.Sasidharan Nambiar, Judge)
tkv