High Court Kerala High Court

Pavithran vs Kochutresia on 30 July, 2008

Kerala High Court
Pavithran vs Kochutresia on 30 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2833 of 2008()


1. PAVITHRAN, AGED 57
                      ...  Petitioner

                        Vs



1. KOCHUTRESIA, AGED 47
                       ...       Respondent

2. STATE  OF KERALA

                For Petitioner  :SRI.SUBAL J.PAUL

                For Respondent  :SMT.V.BEENA

The Hon'ble MR. Justice R.BASANT

 Dated :30/07/2008

 O R D E R
                              R.BASANT, J
                      ------------------------------------
                     Crl.M.C. No.2833 of 2008
                      -------------------------------------
                Dated this the 30th day of July, 2008

                                  ORDER

Petitioner faces indictment in a prosecution for the offence

punishable under Section 498 A I.P.C. Cognizance has been taken

on the basis of a final report filed by the police after due

investigation. Crime was registered as early as in 2001. Calendar

Case was also registered in 2001. The prosecution is pending

before the Judicial Magistrate of the First Class-II, Aluva. The

petitioner/accused and the 1st respondent/complainant have now

come before this Court to apprise this Court of the fact that the

disputes between them have been settled and that the 1st

respondent has compounded the offence allegedly committed by

the petitioner. They have actually resumed harmonious

cohabitation from 2006. In these circumstances it is prayed that

the powers under Section 482 Cr.P.C as enabled by the dictum in

B.S.Joshy v. State of Haryana [A.I.R (2003) SC 1386] may be

invoked to bring to premature termination the prosecution against

the petitioner herein.

2. The petitioner and the 1st respondent have entered

appearance through counsel. A joint application for composition

Crl.M.C. No.2833 of 2008 2

duly signed by the petitioner and the 1st respondent and

countersigned by their counsel has already been filed. The

learned counsel for the 1st respondent vouches for the fact that

the matter has been settled and for the signature of the 1st

respondent in the joint compromise petition. I am satisfied from

the totality of circumstances that the disputes between the

parties have been settled amicably and that the 1st respondent

has compounded the offence allegedly committed by the

petitioner herein. If legally permissible, the composition can be

accepted and the proceedings can be brought to premature

termination.

3. But the offence under Section 498 A I.P.C is not legally

compoundable. Counsel in these circumstances rightly place

reliance on the decision in B.S.Joshy v. State of Haryana [A.I.R

(2003) SC 1386] and Madan Mohan Abbot v. State of Punjab

[2008 A.I.R SCW 2287].

4. I am satisfied, in the facts and circumstances of this

case that this is an eminently fit case where invoking the powers

under Section 482 Cr.P.C as enabled by the dictum in the cases

referred above, the prosecution against the petitioner can be

brought to premature termination.

Crl.M.C. No.2833 of 2008 3

5. It is submitted that proceedings against the sureties

are pending under Section 446 Cr.P.C. The same must be brought

to its logical conclusion. In that proceedings, the

petitioner/sureties shall be entitled to urge all circumstances

including the circumstance that the case has subsequently been

brought to premature termination on compromise of the parties.

6. In the result:

i) This Crl.M.C is, allowed;

ii) C.C.No.1033 of 2001, against the petitioner pending

before the Judicial Magistrate of the First Class-II, Aluva, is hereby

quashed.

(R.BASANT, JUDGE)
rtr/-