High Court Kerala High Court

Pulikkadan Ravi vs State Of Kerala on 23 September, 2008

Kerala High Court
Pulikkadan Ravi vs State Of Kerala on 23 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3516 of 2008()


1. PULIKKADAN RAVI, S/O.AMBU MANIYANI,
                      ...  Petitioner

                        Vs



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

2. SHOBHANA, D/O.KRISHNAN, RESIDING AT

                For Petitioner  :SMT.T.SUDHAMANI

                For Respondent  :SRI.R.VINU RAJ

The Hon'ble MR. Justice R.BASANT

 Dated :23/09/2008

 O R D E R
                            R.BASANT, J
                    ------------------------------------
                   Crl.M.C. No.3516 of 2008
                    -------------------------------------
           Dated this the 23rd day of September, 2008

                                ORDER

Petitioner is the sole accused in a prosecution under

Section 498 A I.P.C. The 2nd respondent is the defacto

complainant. Investigation is pending. Final report has not

been filed yet.

2. At this stage, the petitioner and the 2nd

respondent have come to this Court through their counsel to

apprise this Court of the fact that the dispute between them

have been settled amicably and that the 2nd respondent has

compounded the offence allegedly committed by the

petitioner herein. They have decided to terminate the

marital tie by mutual consent. They have entered into

Annexure-II agreement. In these circumstances, it is

prayed that the powers under Section 482 Cr.P.C may be

invoked to quash the proceedings against the petitioner.

Crl.M.C. No.3516 of 2008 2

3. The 2nd respondent has entered appearance

through counsel. The counsel confirms that the matter has

been settled as per Annexure-II agreement. Notice was

given to the learned Public Prosecutor. The learned Public

Prosecutor raises no objection against the quashing of

proceedings.

4. I am satisfied that there has been genuine and

voluntary settlement of the dispute between parties and the

2nd respondent has compounded the offence allegedly

committed by the petitioner herein. If legally possible and

permissible, I am satisfied that the composition can be

accepted and premature termination of the proceedings can

be brought about.

5. 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]. That decision is

authority for the proposition that the powers under Section

Crl.M.C. No.3516 of 2008 3

482 Cr.P.C are wide and sweeping and can be pressed into

service when the interests of justice so demand. The

interests of justice, it is held, may at times transcend the

interests of mere law and in such circumstances, the

provisions of Section 320 Cr.P.C cannot be reckoned as a

fetter on the powers of the Court under Section 482 Cr.P.C.

6. I am satisfied that this is an eminently fit case

where the said dictum can be invoked and the proceedings

can be brought to premature termination.

7. In the result:

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

ii) Crime No.445 of 2008, registered at the Hosdurg

Police Station against the petitioner under Section 498 A

I.P.C at the instance of the 2nd respondent herein, is hereby

quashed.

(R.BASANT, JUDGE)
rtr/-