High Court Kerala High Court

N.K.Sadik vs Jesfineesha on 3 April, 2007

Kerala High Court
N.K.Sadik vs Jesfineesha on 3 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1042 of 2007()


1. N.K.SADIK, AGED 37 YEARS,
                      ...  Petitioner
2. CHEMBAN PATHUMMUNNI, AGED 66 YEARS,
3. N.K.RAFEEQUE, AGED 27 YEARS,
4. N.K.SOUDHABI, D/O.MOHAMMED KOYA,

                        Vs



1. JESFINEESHA, D/O.ISMAIL KHAN,
                       ...       Respondent

2. STATE OF KERALA, REP.

                For Petitioner  :SRI.T.K.KUNHABDULLA

                For Respondent  :SRI.T.GOPALAKRISHNAN

The Hon'ble MR. Justice R.BASANT

 Dated :03/04/2007

 O R D E R






                             R. BASANT, J.

              -------------------------------------------------

                    CRL.M.C.NO. 1042 OF 2007

              -------------------------------------------------

               Dated this the 3rd  day of April, 2007



                                 ORDER

The petitioners face indictment in a prosecution under

Sec.498A read with Sec.34 of the IPC. They are the husband

and relatives of the 1st respondent herein.

2. The petitioners have come before this Court with a

prayer that the powers under Sec.482 of the Cr.P.C. may be

invoked to quash the proceedings initiated against the

petitioners. The learned counsel for the petitioners submits

and the learned counsel for the 1st respondent concedes that

the disputes between the parties have been settled amicably

and the 1st respondent – the de facto complainant, has

compounded the offence allegedly committed by the

petitioners. The parties have filed a joint application for

composition as Crl.M.A.No.1731/07. The application is duly

signed by the petitioners and the 1st respondent and

CRL.M.C.NO. 1042 OF 2007 -: 2 :-

countersigned by their respective counsel. The learned counsel

for the 1st respondent vouches for the signature of the 1st

respondent in the application for composition.

3. I am satisfied from the averments made in the petition

and the submissions made at the Bar that the parties have

settled their disputes amicably and the 1st respondent has

compounded the offence allegedly committed by the petitioners.

If the same is legally acceptable, I am satisfied that the

composition can be accepted and the proceedings can be

brought to termination.

4. The offence under Sec.498A of the IPC is not

compoundable. But the learned counsel submit that the

decision in B.S. Joshy v. State of Haryana (AIR 2003 SC 1386)

justifies the invocation of the powers under Sec.482 of the

Cr.P.C. The rationale underlying the said decision is that the

interests of justice may at times transcend the interests of mere

law and in such exceptional cases powers under Sec.482 of the

Cr.P.C. can be invoked and Sec.320 of the Cr.P.C. cannot be

reckoned as a fetter on the powers of the Court under Sec.482 of

the Cr.P.C.

5. It is submitted that the 1st petitioner and the 1st

CRL.M.C.NO. 1042 OF 2007 -: 3 :-

respondent are living together harmoniously. I am satisfied that

this is an eminently fit case where the composition can be

accepted and the proceedings brought to premature termination

invoking the dictum in B.S. Joshy v. State of Haryana (AIR

2003 SC 1386).

6. . In the result:

(i) This Crl.M.C. is allowed.

(ii) C.C.No.388/06 pending before the Judicial First Class

Magistrate’s Court-II, (Special Court Forest), Manjeri, against

the petitioners is hereby quashed.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge