High Court Kerala High Court

P.K.Ravi vs N.K.Aisha on 11 February, 2011

Kerala High Court
P.K.Ravi vs N.K.Aisha on 11 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 295 of 2011()


1. P.K.RAVI, AGED 60 YEARS,
                      ...  Petitioner

                        Vs



1. N.K.AISHA, AGED 50 YEARS, W/O. RAVI,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SMT.R.SUDHA

                For Respondent  :SRI.P.HIRAN BOSE

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :11/02/2011

 O R D E R
                    THOMAS P.JOSEPH, J.
            ====================================
                     Crl. M.C. No.295 of 2011
            ====================================
         Dated this the 11th    day of February,   2011


                            O R D E R

Petitioner is accused in Crime No.707 of 2005 of the North

Paravur Police Station and C.C.No.140 of 2006 of the court of

learned Judicial First Class Magistrate-I, North Paravur for offence

punishable under Section 498A of the Indian Penal Code. Case is

that petitioner subjected respondent No.1 who is his wife to

cruelty demanding more ornaments and money. On the learned

Magistrate forwarding the complaint to the police, the latter

registered the case. Annexure-A2 is the FIR. Police submitted

final report alleging commission of offence as above stated.

Petitioner seeks to quash proceeding against him on the strength

of a compromise entered with the first respondent. I have heard

learned counsel and the learned Public Prosecutor. Learned Public

Prosecutor after getting instructions submitted that the matter is

settled between the parties and that they are now in a cordial

relationship. I have gone through the joint petition (Crl. M.A.

No.579 of 2011) filed by petitioner and respondent No.1 and

signed by their counsel. Respondent No.1 has sworn an affidavit

where it is stated that since the last 12 months petitioner and

CRL.M.C. No.295 of 2011
-: 2 :-

respondent No.1 are living as husband and wife and that the

entire dispute has been settled between them. In the light of that

statement I do not consider it necessary to allow the proceedings

to continue further. I am inclined to allow this petition.

Resultantly, this Criminal Miscellaneous Case is allowed.

Annexure-A2, final report in Crime No.707 of 2005 of North

Paravur Police Station, cognizance taken thereon and further

proceedings in C.C. No.140 of the court of learned Judicial First

Class Magistrate-I, North Paravur against petitioner are quashed.

THOMAS P. JOSEPH, JUDGE.

vsv