High Court Kerala High Court

Johnson vs State Of Kerala on 16 September, 2008

Kerala High Court
Johnson vs State Of Kerala on 16 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3289 of 2008()


1. JOHNSON,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. BINDU, AGED 30 YEARS,

                For Petitioner  :SMT.K.S.SAIRA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :16/09/2008

 O R D E R
                           R. BASANT, J.
                 - - - - - - - - - - - - - - - - - - - - - -
                  Crl.M.C.No. 3289 of 2008
                 - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 16th day of September, 2008

                              O R D E R

The petitioner, against whom a crime has been registered

alleging offences punishable under Section 376 I.P.C. and

Section 3(1)(xi) of the SC/ST (Prevention of Atrocities) Act, has

come before this Court now along with the defacto complainant,

a woman aged about 30 years, with a request that the crime

registered against the petitioner may be quashed invoking the

extra ordinary inherent jurisdiction under Section 482 Cr.P.C.

The petitioner belongs to the Christian community and the

second respondent belongs to Scheduled Caste community.

2. The crux of the allegations raised in the F.I. Statement

is that there was intimacy and pre-marital sexual intercourses

between the second respondent and the petitioner herein. They

lived as husband and wife. She became pregnant. The

pregnancy was aborted. Later, the petitioner started absconding.

He did not stand by his commitment to marry the second

Crl.M.C.No. 3289 of 2008
2

respondent. Later, it was revealed that he had already been married.

Long after the alleged forcible sexual intercourse and the aborting of

the pregnancy, a complaint was filed before the police in February,

2007 and it is on the basis of such complaint that the F.I.R. has been

registered.

3. The learned counsel for the petitioner submits that the

allegations raised in the F.I.R. even if accepted in toto do not reveal

any offence punishable under Section 376 I.P.C. or under Section 3(1)

(xi) of the SC/ST (Prevention of Atrocities) Act. A plain reading of

the averments in the F.I.R. must convince this court that it was a case

of voluntary sexual intercourses between two adult individuals of

opposite sex. In these circumstances the very registration of the crime

is not justified, contends the learned counsel for the petitioner.

4. The learned counsel for the petitioner submits that in any view

of the matter the second respondent has now realised her folly and has

settled the disputes with the petitioner. She has compounded the

offences allegedly committed by the petitioner. She has entered

appearance through counsel to confirm that the matter has been settled

Crl.M.C.No. 3289 of 2008
3

between the parties and that she has compounded the offences

allegedly committed by the petitioner. A joint affidavit has been filed

by the petitioner and the second respondent duly attested by their

counsel to confirm that the disputes have been settled and the second

respondent has compounded the offences allegedly committed by the

petitioner.

5. I am satisfied from the totality of circumstances that there has

been a voluntary and genuine settlement and composition of the

offences by the defacto complainant. It is unnecessary to go into the

question whether the allegations reveal any offence and whether on

that reason the F.I.R. deserves to be quashed. It is evident that the

disputes have been settled between the parties and the counsel in these

circumstances rely on the dictum in Madan Mohan Abbot v. State

of Punjab (2008 (3) KLT 19).

6. Notice was given to the learned Prosecutor, who, after taking

instructions, submits that the Investigator is satisfied that there has

been a bonafide and genuine settlement of the disputes between the

Crl.M.C.No. 3289 of 2008
4

parties and the State has no objection against quashing of the

proceedings.

7. Having considered all the relevant circumstances, I am

persuaded to agree that the request can be accepted and the crime

registered and all consequent proceedings against the petitioner can be

quashed invoking the extra ordinary inherent jurisdiction under Section

482 Cr.P.C. as enabled by the dictum in Madan Mohan Abbot

(supra).

8. In the result:

a) This Crl.M.C. is allowed.

b) Crime No. 49 of 2007 of Pavaratty police station registered

against the petitioner on the basis of the complaint filed by the second

respondent herein and all further proceedings taken in pursuance of the said

crime is hereby quashed.

(R. BASANT)
Judge
tm

Crl.M.C.No. 3289 of 2008
5

R. BASANT, J.

– – – – – – – – – – – – – – – – – – – – – –

Crl.M.C.No. 3289 of 2008

– – – – – – – – – – – – – – – – – – – – – –

Dated this the 28th day of August, 2008

O R D E R

The prayer us to quash a crime registered alleging offences

punishable under Sections 376 I.P.C. And Section 3(1)(xi) of the

SC/ST (Prevention of Atrocities) Act on the ground that the

petitioner/accused and the second respondent/complainant have

harmoniously settled their disputes. Invocation of the powers under

Section 482 Cr.P.C. as enabled by the dictum in Madan Mohan

Abbot v. State of Punjab (2008 (3) KLT 19) is requested . The

victim/R2 has not entered appearance. Counsel for the petitioner

undertakes to ensure that the second respondent enters appearance and

files a joint statement/affidavit to confirm the settlement and

Crl.M.C.No. 3289 of 2008
6

composition of the offences.

2. Notice given. Learned Prosecutor shall take instructions as to

whether the State has any objection against the invocation of the

dictum in Madan Mohan Abbot (supra). Call on 4.9.2008.

(R. BASANT)
Judge
tm