High Court Kerala High Court

Pallipparamba Ryhanath vs State Of Kerala on 19 November, 2007

Kerala High Court
Pallipparamba Ryhanath vs State Of Kerala on 19 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3469 of 2007()


1. PALLIPPARAMBA RYHANATH, AGED 27 YEARS,
                      ...  Petitioner
2. KOYAKKARA PUTHIYA PURAYIL SATHAR,
3. KAYAKKARA PUTHIYA PURAYIL RUKHIYA,
4. KAYAKKARA PUTHIYA PURAYIL AFSATH,
5. KAYAKKARA PUTHIYA PURAYIL SUBAIR,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.V.N.RAMESAN NAMBISAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :19/11/2007

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                 Crl.M.C. No. 3469 OF 2007
            -------------------------------------------------
        Dated this the 19th day of November, 2007

                               ORDER

The petitioners are the complainant and accused 1 to 4 in

a prosecution under Sec.498A of the IPC. Cognizance has

been taken by the learned Magistrate. The case is pending as

C.C. No.461/05 before the Judicial Magistrate of the First

Class, Payyannur. The petitioners together have come before

this Court to report to this Court that they have settled the

disputes between them. The 1st petitioner/wife and the 2nd

petitioner/husband have settled their disputes and have

resumed cohabitation, it is submitted. It is prayed that

invoking the powers under Sec.482 of the Cr.P.C. the

settlement may be recognized and the composition may be

accepted. It is prayed that the premature termination of the

proceedings may be brought about by quashing the

Crl.M.C. No. 3469 OF 2007 -: 2 :-

proceedings.

2. The same counsel appears for all the petitioners. The

learned counsel submits that the matter has been settled. He

vouches on behalf of the 1st petitioner that there has been

settlement and composition. He vouches for the identity of the

1st petitioner/complainant also.

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

submissions made at the Bar that the parties have willingly and

voluntarily settled their disputes. If legally permissible, I am

satisfied that the composition can be accepted and premature

termination of the proceedings can be brought about.

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

compoundable. But the learned counsel submits 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 a

fetter to the invocation of such power.

5. I am satisfied that this is an eminently fit case where

the harmonious settlement of the disputes between the spouses

Crl.M.C. No. 3469 OF 2007 -: 3 :-

can be accepted and the proceedings brought to premature

termination.

6. In the result:

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

(ii) C.C.No.461/05 pending before the Judicial Magistrate

of the First Class, Payyannur, against the petitioners is hereby

quashed.

7. The prayer in the petition, it would appear, is only to

direct the learned Magistrate to dispose of the case after

withdrawing the non-bailable warrant issued against some of the

accused. In the course of arguments, the learned counsel for the

petitioners seeks the relief for quashing the proceedings.

8. Hand over a copy of this order to the learned counsel for

the petitioners.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge