IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 55 of 2006(B)
1. E.P.SREEJITH, S/O.P.T.RAMAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. M.V.VINDIA, D/O.K.V.VIJAYAN, AGED 27
For Petitioner :SRI.R.SURENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :15/12/2006
O R D E R
R.BASANT, J.
------------------------------------
Crl.M.C.NO.55 OF 2006
------------------------------------
Dated this the 15th day of December, 2006.
ORDER
The petitioners including the supplemental petitioners are
the accused facing prosecution for the offence punishable under
Section 498 A read with 34 I.P.C. When this petition came up for
hearing, the learned counsel for the petitioners and the learned
counsel for the 2nd respondent reported to the Court that the
matter has been settled between the parties and the offence
committed by the petitioners has been compounded by the 2nd
respondent/defacto complainant. The 1st petitioner is the
husband of the 2nd respondent/defacto complainant and
petitioners 2 and 3 are the parents of the 1st petitioner/accused.
It is submitted that the marriage between the 1st petitioner and
the defacto complainant has now been dissolved as per
Annexure-C order and the parties have settled all their disputes
and the 2nd respondent has compounded the offence allegedly
committed by the petitioners.
2. I am satisfied from the submissions made at the Bar,
and from the joint statement filed by the parties that the disputes
have been settled and the offence has been compounded by the
Crl.M.C.NO.55 OF 2006 2
2nd respondent. The offence under Section 498 A I.P.C is not
compoundable. But invoking the dictum in B.S.Joshy v. State
of Haryana [A.I.R (2003) S.C 1386], I am satisfied that the
proceedings can be quashed invoking the extraordinary inherent
jurisdiction under Section 482 Cr.P.C.
3. This Crl.M.C is, in these circumstances, allowed.
C.C.No.585 of 2005 pending before the Judicial First Class
Magistrate Court, Thalassery against all the petitioners –
including the supplemental petitioners 2 & 3, shall stand
quashed.
R.BASANT
JUDGE
rtr/