High Court Kerala High Court

Siju Chandran vs Shalini on 3 March, 2010

Kerala High Court
Siju Chandran vs Shalini on 3 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3672 of 2009()


1. SIJU CHANDRAN, S/O.CHANDRAN,
                      ...  Petitioner
2. PREMALETHA, W/O.CHANDRAN,

                        Vs



1. SHALINI, D/O.BASKARAN,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED

                For Petitioner  :SRI.NIRMAL. S

                For Respondent  :SRI.O.T.JABISH

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :03/03/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.
           ------------------------------------------
           CRL.M.C.NO.3672 OF 2010
           ------------------------------------------
            Dated 3rd           March 2010

                         O R D E R

Petitioners are the accused and

first respondent, the de facto complainant

in C.C.479/2009 on the file of Judicial

First Class Magistrate, Kunnamangalam taken

cognizance for the offences under Sections

406 and 498 A read with Section 34 of

Indian Penal Code on Annexure-3 final

report. Annexure-1 complaint was filed by

the first respondent wife alleging that

first petitioner husband and second

petitioner mother-in-law treated her with

cruelty and also committed breach of trust

and thereby committed the offences under

Sections 406 and 498 A of Indian Penal Code

before the Commissioner of Police,

Kozhikode based on which crime No.267/2008

Crmc 3672/09 2

was registered. Annexure-3 final report was

filed after investigation by the Sub Inspector

of Police, Medical College Police Station which

was taken cognizance by the learned Magistrate.

Petition is filed under Section 482 of Code of

Criminal Procedure to quash the cognizance

taken and the proceedings pending before the

Magistrate contending that entire matrimonial

disputes were amicably settled.

2. First respondent appeared through a

counsel and filed Crl.M.A.6281/2009 jointly

with the petitioners stating that entire

matrimonial disputes were amicably settled and

in view of the settlement, it is not in the

interest of justice to continue the prosecution

and hence the case is to be allowed to be

compounded.

3. Learned counsel appearing for the

petitioner, first respondent and learned Public

Prosecutor were heard.

Crmc 3672/09 3

4. Though an offence under Section

498 A of Indian Penal Code cannot be

compounded, as held by the Apex court in

B.S.Joshi and others v. State of Haryana and

another (2003(4) SCC 675) when there was

amicable settlement of the matrimonial

disputes, it is not in the interest of justice

to continue the prosecution. Joint statement

filed by first respondent wife with the

petitioners establishes that entire matrimonial

disputes were settled. In such circumstances,

it is not in the interest of justice to

continue the prosecution.

Petition is allowed. C.C.479/2009 on the

file of Judicial First Class Magistrate,

Kunnamangalam is quashed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.