High Court Kerala High Court

Musthafa vs Shameen on 15 February, 2008

Kerala High Court
Musthafa vs Shameen on 15 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 669 of 2008()


1. MUSTHAFA,S/O.LATE AHAMMED, AGED 32 YEARS
                      ...  Petitioner

                        Vs



1. SHAMEEN, AGED 24 YEARS,D/O.YUSUFF
                       ...       Respondent

2. THE STATE OF KERALA

                For Petitioner  :SRI.VINOD SINGH CHERIYAN

                For Respondent  :SRI.R.SUDHISH

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :15/02/2008

 O R D E R
                            V.RAMKUMAR, J.

                   ===================

                       Crl.M.C.No 669 of 2008

                   = = = = = = = = = = = = = =

           Dated this the 15th day of February, 2008

                                O R D E R

The petitioner, who is the husband of the de facto

complainant, is the accused in C.C.No.187 of 2006 on the file of

J.F.C.M-I, Thamarassery for an offence punishable under Section

498A IPC.

2. In light of the subsequent settlement of the dispute

between the marital partners, the petitioner has approached this

Court for quashing the said proceedings by invoking the powers

under Section 482 Cr.P.C. The learned counsel for the 1st

respondent/wife also submitted that the matrimonial dispute has

since been settled between the marital partners. Having regard

to the resolution of the disputes between the marital partners,

continuance of the criminal prosecution against the petitioner is

an avoidable irritant.

3. Even though the offence under Section 498A I.P.C is not

compoundable, in the light of the decision of the Apex Court in

B.S.Joshi vs. 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 and

C.C.No.187/2006 pending before the Judicial First Class

Magistrate Court-I, Thamarassery shall stand quashed.

V.RAMKUMAR, JUDGE.

rv

Crl.M.C.No./07 2

Crl.M.C.No./07 3

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007