IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1736 of 2007()
1. SANTHOSH KUMAR, S/O.PARVATHI AMMA,
... Petitioner
2. LATHIKA P.S.,W/O.SANTHOSH KUMAR,
Vs
1. THE STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.BABU S. NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :30/05/2007
O R D E R
R.BASANT, J.
----------------------
Crl.M.C.No.1736 of 2007
----------------------------------------
Dated this the 30th day of May 2007
O R D E R
The petitioners are spouses and they are the accused and
defacto complainant respectively in a prosecution interalia under
Section 498A I.P.C. They have come together before this court
with a prayer that the prosecution initiated against the petitioner
may be quashed. The spouses having settled their disputes and
having resumed harmonious co-habitation. The same counsel
appears for both of them. He has produced before the court an
authorised affidavit as Annexure C which confirms the
settlement of the dispute between the parties and the
resumption of co-habitation by them. I am satisfied from the
averments in the Criminal Miscellaneous Case and from the
submissions made at the bar and in the light of Annexure C that
the parties have settled their disputes thoroughly and amicably
and they have resumed co-habitation. If legally permissible, I am
satisfied that the submissions about the settlement can be
accepted and the case against the petitioner brought to
premature termination.
Crl.M.C.No.1736/07 2
2. But the offence under Section 498A is not
compoundable. But the counsel rightly relies on the decision in
B.S.Joshi vs. State of Haryana [AIR 2003 SC 1386]. That
decision is authority for the proposition that the interests of
justice may, at times, transcend the interests of mere law and in
such circumstances the stipulations of Section 320 Cr.P.C cannot
fetter the sweep, width and amplitude of the jurisdiction of this
court under Section 482 Cr.P.C. I am satisfied, in these
circumstances, that the proceedings against the first petitioner
initiated by the second petitioner can now be brought to
premature termination.
3. In the result, this petition is allowed. Crime No.52/07
of Pandikkad police station is hereby quashed.
(R.BASANT, JUDGE)
jsr
Crl.M.C.No.1736/07 3
Crl.M.C.No.1736/07 4
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007