IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1789 of 2008()
1. RAJINI N.T., AGED 36 YEARS,
... Petitioner
Vs
1. SASI KUMAR P.V., AGED 39 YEARS,
... Respondent
2. SAJITHA, W/O.SASI KUMAR P.V.,
3. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.ANTONY V. PAUL
For Respondent :SRI.ELDHO PAUL
The Hon'ble MR. Justice R.BASANT
Dated :02/05/2008
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C.No.1789 of 2008
-------------------------------------
Dated this the 2nd day of May, 2008
ORDER
Petitioner is the defacto complainant in a prosecution under
Section 498 A I.P.C. Respondents 1 and 2 are the accused. They are
the brother of her deceased husband and his wife. The matter has
been settled between the parties. C.C.No.578 of 2007 is pending in
the matter. The learned counsel for the petitioner submits that the
defacto complainant has settled all the disputes and she is about to get
remarried. In these circumstances it is prayed that prosecution against
respondents 1 and 2 may be quashed accepting the composition and
invoking the jurisdiction available to this Court under the decision in
B.S.Joshy v. State of Haryana [A.I.R (2003) SC 1386].
2. Respondents 1 and 2 have entered appearance through
counsel. The learned Public Prosecutor appears for the 3rd respondent.
All parties agree that the prosecution can now be quashed invoking the
extraordinary inherent jurisdiction available to this Court under Section
482 Cr.P.C. I am satisfied that the prayer can be allowed.
3. In the result, this Crl.M.C is allowed. C.C.No.578 of 2007
pending before the Judicial Magistrate of the First Class-II, Aluva
against respondents 1 and 2 is hereby quashed.
Sd/-
(R.BASANT, JUDGE)
rtr/-
/true copy/
P.A to Judge