High Court Kerala High Court

P.M.Mirrif vs State Of Kerla on 11 February, 2010

Kerala High Court
P.M.Mirrif vs State Of Kerla on 11 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 401 of 2010()


1. P.M.MIRRIF, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERLA, REP. BY PUBLIC
                       ...       Respondent

2. SAJITHA, D/O. ALI KUNJU, KURUMBALAKKATTU

                For Petitioner  :SRI.K.K.DHEERENDRAKRISHNAN

                For Respondent  :SRI.S.RAJEEV

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :11/02/2010

 O R D E R

P.BHAVADASAN, J.

————————————-
Cr. MC No.401 of 2010-E

————————————-
Dated 11th February 2010

Order

This is a petition filed under S.482 of the Code

of Criminal Procedure, seeking to have the proceedings in

Crime No.1446/09 of Muvattupuzha Police Station,

pending before the JFCM Court, Muvattupuzha, quashed

and all further proceedings dropped.

2. The petitioner is the sole accused in the

above said crime. The marriage between the petitioner and

the defacto complainant was solemnized on 16.08.1992.

Eversince then, they had been living in the matrimonial

house. On 11.08.2009, the second respondent laid a

complaint before the Muvattupuzha Police Station, alleging

acts of cruelty from the part of the petitioner, based on

which, Crime No.1446/09 was registered for the offence

punishable under S.498A IPC.

CRMC 401/10 2

3. It is unnecessary to go into the details of the

case for the simple reason that this petition can be

disposed of on a very short ground. The petitioner as well

as the second respondent/defacto complainant have filed a

petition before this Court, pointing out that they have

settled the disputes and differences between them and

they are living together now. The learned counsel for the

second respondent/defacto complainant submitted that the

complainant has no further grievance in the matter and that

she has no objection in dropping further proceedings.

4. True, the offence under S.498A may not be

compoundable. But, the fact remains that the parties have

settled their disputes and the complainant has no further

grievance in the matter. Therefore, no purpose will be

served by continuing the proceedings in the above said

crime. In the light of the decisions in Madan Mohan Abbot

v. State of Punjab (2008(3) KLT 19 SC) and Manoj

Sharma v. State (2008(4) KLT 417), it is only proper that

CRMC 401/10 3

the proceedings are given a quietus. In the result, this

petition is allowed and the proceedings in Crime

No.1446/09 of Muvattupuzha Police Station, pending

before the JFCM Court, Muvattupuzha stand quashed

and all further proceedings shall stand dropped.





                                     P.BHAVADASAN, JUDGE



sta

CRMC 401/10    4