High Court Kerala High Court

Suni @ Aji vs State Of Kerala on 25 June, 2008

Kerala High Court
Suni @ Aji vs State Of Kerala on 25 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2393 of 2008()



1. SUNI @ AJI
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :25/06/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                  Crl.M.C. No. 2393 of 2008
            -------------------------------------------------
           Dated this the 25th day of June, 2008

                               ORDER

The petitioner is the sole accused facing indictment in a

prosecution under Sec.498A of the IPC. Cognizance was taken

on the basis of a final report submitted by the police after due

investigation. Proceedings were initiated by the 2nd respondent

– wife of the petitioner herein. The prosecution is pending

before the learned Magistrate.

2. During the pendency of the proceedings, the parties

have settled their disputes. They have now come before this

Court through their counsel to submit before this Court that

the matrimonial disputes between them have been settled and

the parties have separated by divorce. The learned counsel for

the petitioner submits that, in these circumstances, it is

unnecessary to permit the continuance of the proceedings.

Crl.M.C. No. 2393 of 2008 -: 2 :-

Powers under Sec.482 of the Cr.P.C. may be invoked and the

proceedings may be quashed, it is prayed.

3. The 2nd respondent has entered appearance through

counsel. The learned counsel for the 2nd respondent confirms

that she is the de facto complainant in the crime and that she has

settled the disputes amicably. An affidavit has been filed by the

2nd respondent to confirm that the matter has been settled and

the 2nd respondent has compounded the offences allegedly

committed by the petitioner.

4. I am satisfied from the submissions at the Bar by the

learned counsel, the averments in the Crl.M.C. and the affidavit

filed by the 2nd respondent that the parties have willingly,

voluntarily and genuinely settled their disputes. If legally

permissible and possible, I am satisfied that the composition can

be accepted and the proceedings can be brought to premature

termination.

5. The offence under Sec.498A of the IPC is not

compoundable. But the learned counsel for the parties, in these

circumstances, rightly rely on the decisions of the Supreme

Court in B.S. Joshy v. State of Haryana (AIR 2003 SC 1386)

and Madhan Mohan Abbot v. State of Punjab (2008 AIR

SCW 2287).

Crl.M.C. No. 2393 of 2008 -: 3 :-

6. Notice given and the learned Public Prosecutor does not

oppose the application. I am satisfied in the facts and

circumstances of this case that this is an eminently fit case

where the extraordinary inherent powers under Sec.482 of the

Cr.P.C. can and ought to be invoked to bring the premature

termination of the proceedings against the petitioner.

7. In the result:

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

(b) C.C.No.806/07 pending before the Judicial First Class

Magistrate’s Court, Kattakada, against the petitioner herein is

hereby quashed.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge