High Court Kerala High Court

Firos Babu vs The State Of Kerala on 11 March, 2009

Kerala High Court
Firos Babu vs The State Of Kerala on 11 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 940 of 2009()


1. FIROS BABU, S/O.MOHAMED @ KUNHAPPU HAJI,
                      ...  Petitioner
2. KUNHIMOL, W/O.MOHAMED @ KUNHAPPU HAJI,
3. MOHAMED @ KUNHAPPU HAJI,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. ANEESHA, D/O.ASHRAF, ALFAS HOUSE,

                For Petitioner  :SRI.K.P.SUDHEER

                For Respondent  : No Appearance

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

 Dated :11/03/2009

 O R D E R
                       M.N. KRISHNAN, J
                       -----------------------
                  CRL.M.C.No. 940 OF 2009
                  ---------------------------------
              Dated this the 11th day of March, 2009


                            O R D E R

This petition is filed to quash all further proceedings in

Crime No. 471/2008 of the Ponnani Police Station. The husband

and his men are alleged to have committed offences punishable

under Section 498 A and 406 r/w. Section 34 of the IPC. The

matter is now settled between the parties and they have decided

to live separately. The wife is also represented by a counsel who

admits that the matter has been settled. Now in the light of the

decision reported in B.S. Joshi and another Vs. State of

Haryana and another [2003 (4) SCC 675] the apex court

held that the settlement of matrimonial disputes should be

encouraged. The court has also held that one should not be

hyper technical so as to make the whole process

counterproductive. The court has also reminded that while

invoking power under Section 482 of the Crl.P.C, the High Court

is expected to see what will be the end result if the prosecution is

permitted to continue. Now the husband and wife have amicably

Crl.M.C. 940/2009
-2-

settled the matter and they have decided to live separately and

they had chosen to have a better harmonious and calm

atmosphere, thereby putting an end to all matrimonial disputes

between them. When it is so, it may not be proper to direct

them to undergo the agony of a criminal prosecution.

Therefore the Crl.M.C is allowed and all further proceedings

in Crime No. 471/2008of the Ponnani Police Station is quashed.

M.N. KRISHNAN, JUDGE

vkm