IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4551 of 2010()
1. K.V.MANI, AGED 28 YEARS, S/O.LATE
... Petitioner
2. LEELA, AGED 56 YEARS,
3. SARITHA, AGED 35 YEARS,
Vs
1. STATE OF KERALA, REPRESENTING S.I. OF
... Respondent
2. K.SAJITHA, AGED 27 YEARS,
For Petitioner :SRI.S.JIJI
For Respondent :SMT.LISHA.M.G.
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :16/11/2010
O R D E R
M.SASIDHARAN NAMBIAR, J.
--------------------------------------------------------
Crl.M.C No.4551 OF 2010
---------------------------------------------------------
Dated this the 16th day of November, 2010.
O R D E R
Petitioners are the accused and second respondent the de
facto complainant in C.C. No.716 of 2008 on the file of Judicial
First Class Magistrate Court, Kasaragod taken cognizance for the
offences under Sections 323 and 498(A) of Indian Penal Code, on
Annexure-I final report submitted by Sub Inspector of Police
Kumbala Police station. Petition is filed under Section 482 of code
of Criminal Procedure to quash the proceedings contending that
entire matrimonial disputes were settled amicably and, therefore,
it is not in the interest of justice to continue the prosecution.
2. Second respondent appeared through a counsel and filed
an affidavit stating that entire matrimonial disputes were settled
amicably and consequent to the settlement, she does not intend
to continue the prosecution and, therefore, she has no objection
for quashing the proceedings.
3. Learned counsel appearing for petitioners, second
respondent and learned Public Prosecutor were heard.
4. The first petitioner and second respondent are husband
and wife. The affidavit filed by the second respondent establishes
that she has settled all the matrimonial disputes. As held by the
Crl.M.C No.4551 OF 2010 2
Apex Court in B.S Joshi and others v. State of Haryana and
another (2003 (4) SCC 675) when matrimonial disputes settled
amicably, it is not in the interest of justice to continue the
prosecution.
Petition is allowed. C.C.No. 716 of 2010 on the file of Judicial
First Class Magistrate Court, Kasaragod, is quashed.
M.SASIDHARAN NAMBIAR, JUDGE.
mns