High Court Kerala High Court

Hussain vs State Of Kerala on 12 March, 2008

Kerala High Court
Hussain vs State Of Kerala on 12 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 958 of 2008()


1. HUSSAIN, S/O.UTHUMANKANNU
                      ...  Petitioner
2. SAINABHA BEEVI, D/O.RAHUMABEEVI, DO. DO.
3. NUFAISA,D/O.SAINAFA BEEVI,  DO.    DO.
4. HAYARUNNISA, D/O.SAINAFA BEEVI, DO. DO.
5. MAJILATH, D/O.SAINAFA BEEVI,  DO.   DO.
6. SIDDIQ, S/O.UTHUMANKANNU,  DO.   DO.
7. UTHUMANKANNU, S/O.MOHAMMED KUNJU

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

2. RAZEENA BEEGUM, VILAYIL PUTHEN VEEDU

                For Petitioner  :SRI.P.M.HABEEB

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :12/03/2008

 O R D E R
                            V.RAMKUMAR, J.
                     ===================
                        Crl.M.C.No. 958 of 2008
                     = = = = = = = = = = = = = =
                Dated this the 12th day of March, 2008
                               O R D E R

The petitioners are the accused in C.C.No.413 of 2004 on the

file of J.F.C.M-I, Kottarakkara for an offence punishable under Section

498A IPC.

2. In light of the subsequent settlement of the dispute between

the marital partners, the petitioners have approached this Court for

quashing the said proceedings by invoking the powers under Section

482 Cr.P.C. The learned counsel for the 2nd respondent/complainant

also admitted that the matter has since been settled between the

marital partners. Having regard to the resolution of the disputes

between the marital partners, continuance of the criminal prosecution

against the petitioners is an avoidable irritant.

3. Even though the offence under Section 498A I.P.C is not

compoundable, in the light of the decision of the Apex Court in

B.S.Joshi vs. State of Haryana [AIR 2003 SC 1386], the powers under

Section 482 Cr.P.C can be invoked by this Court to bring about a

premature termination of the prosecution.

Accordingly, this Criminal Miscellaneous Case is allowed and

C.C.No.413/2004 pending before the Judicial First Class Magistrate

Court-I, Kottarakkara shall stand quashed.

V.RAMKUMAR, JUDGE.

rv

Crl.M.C.No. 2

Crl.M.C.No. 3

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007