High Court Kerala High Court

Muhammed Siddique vs The State Of Kerala on 16 August, 2010

Kerala High Court
Muhammed Siddique vs The State Of Kerala on 16 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3156 of 2010()


1. MUHAMMED SIDDIQUE, S/O.KUNJUMOIDEEN,
                      ...  Petitioner
2. ABDULLAKUTTY, S/O.MUHAMMED,
3. RAMLA, W/O.ABDULLAKUTTY,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. SULEKHA, D/O.ABDUL KHADER @ KUNJABDU,

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/08/2010

 O R D E R
                         V. RAMKUMAR, J.
                = = = = = = = = = = = = = = = = = =
                      Crl.M.C.No.3156 of 2010
                = = = = = = = = = = = = = = = = ==
                         Dated: 16.08.2010

                                ORDER

Petitioners, who are the accused in C.C.No.890/2010 on the

file of the J.F.C.M, Irinjalakuda for an offence punishable under

Sec. 498A I.P.C, seek to quash the proceedings against them on

the ground that the marital partners have subsequently settled

their disputes.

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

between the marital partners, 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

partners, continuance of the criminal prosecution against the

petitioners is an avoidable irritant.

3. Eventhough the offence under Section 498 A I.P.C. is

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 a premature termination of the prosecution.

Accordingly, this Criminal Miscellaneous Case is allowed.

C.C.No.890/2010 pending before the Judicial First Class Magistrate

Court, Irinjalakuda shall stand quashed.

V. RAMKUMAR,
(JUDGE).

sj