High Court Kerala High Court

K.V.Krishnan vs Shylaja.. on 2 February, 2011

Kerala High Court
K.V.Krishnan vs Shylaja.. on 2 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 338 of 2011()


1. K.V.KRISHNAN,S/O.CHINDAN,
                      ...  Petitioner
2. K.V.KALLIANI,D/O.CHINDAN,

                        Vs



1. SHYLAJA.., D/O.KUMARAN,
                       ...       Respondent

2. STATE - REPRESENTED BY

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :SRI.S.R.SREEJITH

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :02/02/2011

 O R D E R
                            THOMAS P. JOSEPH, J.
                           --------------------------------------
                             Crl.M.C. No.338 of 2011
                           --------------------------------------
                   Dated this the 2nd day of February, 2011.

                                        ORDER

Petitioners are accused in Crime No.995 of 2008 of Kasaragod Police

Station and C.P. No.57 of 2010 of the court of learned Judicial First Class

Magistrate, Kasaragod for offences punishable under Sections 498A and 307

read with Section 34 of the Indian Penal Code (for short, “the Code”). That case

arose on a private complaint filed by respondent No.1 alleging offences apart

from the above, under Section 314 of the Code as well. Complaint was

forwarded to the Police for investigation under Section 156(3) of the Code of

Criminal Procedure. Police after investigation submitted final report (Anneuxre-

AV) alleging commission of offences punishable under Sections 498A and 307

read with Section 34 of the Code. Proceedings are sought to be quashed on the

strength of an agreement (Annexure-AIII) entered between petitioner No.1 and

respondent No.1. Respondent No.1 has sworn an affidavit (Annexure-AIV) to

that effect.

2. I have heard learned counsel for petitioners, respondent No.1 and

the learned Public Prosecutor. Learned counsel for respondent No.1 has

confirmed the fact of settlement between petitioners and respondent No.1.

3. Case set up by respondent No.1 in the complaint is that petitioners

subjected her to cruelty demanding more ornaments and money, petitioner No.1

attempted to cause her death by throttling her and that under pressure from

Crl.MC No.338/2011

2

petitioner No.1, husband she had to agree for termination of the pregnancy and

thereby petitioners committed offences. However on investigation no offence

under Section 314 of the Code was disclosed.

4. As of now only offences punishable under Sections 498A and 307

read with Section 34 of the Code are charged against petitioners. Incorporation

of Section 307 is based on petitioner No.1 allegedly throttling respondent No.1.

The dispute is settled between petitioners and respondent No.1. Annexure-AIV,

affidavit sworn by respondent No.1 states that respondent No.1 has settled the

dispute with petitioners and she does not want to prosecute the matter further.

Respondent No.2 has no objection in closing the matter. Since offences

attributed to petitioners is personal to and between petitioner No.1 and

respondent No.1 and in the view of the settlement between the parties there is

no possibility of successful culmination of the prosecution I am inclined to allow

this petition.

Resultantly this petition is allowed. Annexure-AV, final report in Crime No.995 of

2008 of Kasaragod Police Station, cognizance taken thereon and all proceedings

in C.P.No.57 of 2010 of the court of learned Judicial First Class Magistrate,

Kasaragod are quashed against petitioners.

THOMAS P.JOSEPH,
Judge.

cks