High Court Kerala High Court

Romio vs State Of Kerala on 20 August, 2009

Kerala High Court
Romio vs State Of Kerala on 20 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2540 of 2009()


1. ROMIO, AGED 31 YEARS, S/O. LATE
                      ...  Petitioner
2. MANI, AGED 56 YEARS, W/O. LATE
3. SHANKAR, AGED 30 YEARS, S/O. LATE

                        Vs



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

2. REJITHA, AGED 26 YEARS, D/O. LATE

                For Petitioner  :SMT.K.LAILA DAS

                For Respondent  :SRI.M.T.BALAN

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :20/08/2009

 O R D E R
               M.SASIDHARAN NAMBIAR,J.
               ------------------------------------------
                CRL.M.C.NO. 2540 OF 2009
               ------------------------------------------

               Dated        20th August           2009


                            O R D E R

This petition is filed under Section 482 of

Code of Criminal Procedure to quash C.C.584/2009 on the

file of Judicial First Class Magistrate, North Paravur

for the offence under Section 498 A read with Section 34

of Indian Penal Code on the basis of first information

statement recorded from the second respondent. The only

contention raised by the petitioners to quash the case

is that there was a settlement of the dispute with

second respondent and therefore, even if the case is to

be tried, there is no chance of a conviction. But

nothing whatsoever was produced along with the

petition to show that there was a settlement of the

dispute with the second respondent as claimed. Even

though petitioner was directed to produce materials or

agreement to show settlement with the defacto

complainant, nothing was produced. In such circumstances

petition is dismissed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.