High Court Kerala High Court

Mohammed Thanveer vs Safiya on 14 June, 2010

Kerala High Court
Mohammed Thanveer vs Safiya on 14 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1838 of 2010()


1. MOHAMMED THANVEER, AGED 22 YEARS,
                      ...  Petitioner
2. USSAIN, PURAYIL HOUSE,
3. SALEENA, W/O.USSAIN,

                        Vs



1. SAFIYA, D/O.MOHAMMED, AGED 20 YEARS,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.NIRMAL. S

                For Respondent  :SRI.MUJEEB RAHMAN.K

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/06/2010

 O R D E R
                       V.RAMKUMAR, J.
                -------------------------------------
                Crl.M.C.No.1838 of 2010
                --------------------------------------
           Dated this the 14th day of June, 2010

                              ORDER

Petitioners are the accused in C.M.P.No. 537/2009 on

the file of the J.F.C.M., Kunnamangalam for offences

punishable under Sections 406 & 498A read with Section

148 of I.P.C.

2. In the light of the subsequent settlement of the

dispute between the marital parties, the petitioners have

approached this Court by invoking the powers under

Section 482 Cr.P.C. Having regard to the resolution of the

disputes between the marital parties, continuance of the

criminal prosecution against the petitioners is an

avoidable irritant.

3. Eventhough the offences under Sections 406 &

498A read with Section 148 of I.P.C. are not

compoundable, in the light of the decision of the Apex

Court in B.S. Joshi v. State of Haryana (AIR 2003 SC

1386), the powers under Section 482 Cr.P.C. can be

invoked by this Court to bring about premature

Crl.M.C.No.1838/2010
: 2 :

termination of the prosecution.

Accordingly, this Criminal Miscellaneous Case is

allowed. C.M.P.No.537/2009 pending before the Judicial

First Class Magistrate Court, Kunnamangalam shall stand

quashed.

V.RAMKUMAR, JUDGE

skj