High Court Kerala High Court

Sajid vs The State Of Kerala on 7 August, 2008

Kerala High Court
Sajid vs The State Of Kerala on 7 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2804 of 2008()


1. SAJID, S/O.MOHAMAD, 34 YEARS,PURATHOOTU
                      ...  Petitioner
2. GALIBA, D/O.S.V.UZMAN, 24 YEARS,

                        Vs



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

                For Petitioner  :SRI.K.M.FIROZ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :07/08/2008

 O R D E R
                              R. BASANT, J.
                ---------------------------------------------
                      CRL.M.C.NO.2804 OF 2008
               ----------------------------------------------
                 Dated this the 7th day of August, 2008.

                                O R D E R

Petitioners are the accused and defacto complainant

respectively in a prosecution for offences punishable inter alia

under Section 498 A of I.P.C. On the complaint of the second

petitioner, a crime was registered. After completing the

investigation, final report was filed. Cognizance was taken by the

learned Magistrate. Altogether there were three accused persons.

The petitioner is the first accused. The petitioner was not

available for trial. The other accused tried, were found not guilty

and acquitted. The case against the accused was split up and

refiled as C.C.No.157/2008 and that prosecution is still pending

before the learned JFCM, Payyoli.

2. At this stage, the first petitioner has come before this Court

along with the defacto complainant/2nd petitioner to apprise the

court of the fact that they have settled their dispute and that the

marital tie has been dissolved by Thalak. Parties have settled all

their disputes. The second petitioner has compounded the alleged

CRL.M.C.NO.2804/08 .

2

offence committed by the first petitioner. In these circumstances, it

is prayed that composition may be accepted and unnecessary and

superfluous surviving prosecution against the first petitioner may be

quashed.

3. I am satisfied from the submissions made at the Bar by the

learned counsel for the petitioners and the averments in the Crl.M.C

as also the affidavit filed by the second petitioner, that the parties

have settled their disputes voluntarily and there has been genuine

composition of the alleged offence committed by the first petitioner.

I am in these circumstances satisfied that,if legally permissible,

composition can be accepted and proceedings can be brought to

premature termination.

4. Offence under Section 498 A I.P.C is not legally compoundable.

Counsel in these circumstances rightly places 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 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

CRL.M.C.NO.2804/08 .

3

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.

In the result:

     a.    This Crl.M.C. is allowed.

     b.    C.C.No.157/2008       pending before the  JFCM, Payyoli

against the first petitioner is hereby quashed. Needless to say,

proceedings under Section 446 Cr.P.C if any pending must be

disposed of in accordance with law.

R. BASANT, JUDGE.





  cl

CRL.M.C.NO.2804/08         .
                      4