High Court Kerala High Court

U.K.Muhammed Shajahan vs P.Mubashira on 8 January, 2007

Kerala High Court
U.K.Muhammed Shajahan vs P.Mubashira on 8 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 4096 of 2006()


1. U.K.MUHAMMED SHAJAHAN,
                      ...  Petitioner

                        Vs



1. P.MUBASHIRA,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

3. THE STATE OF KERALA,

                For Petitioner  :SRI.M.K.SUMOD

                For Respondent  :SMT.A.LOWSY

The Hon'ble MR. Justice R.BASANT

 Dated :08/01/2007

 O R D E R
                                 R.BASANT, J

                              ----------------------


                         Crl.M.C.No.4096  of 2006

                        ----------------------------------------

                Dated this the 8th day of January   2007




                                   O R D E R

The petitioner faces indictment in a prosecution under

Section 366(A) I.P.C. The crux of the allegations against him is

that he had committed the said offence against the first

respondent herein as also the additional fourth respondent. The

first respondent is the daughter of the additional fourth

respondent.

2. The petitioner, along with first and additional fourth

respondent has filed a petition as Crl.M.A.No.95/07 in which it is

reported that the parties have settled all their disputes. The

petitioner and the first respondent were in-law and the

allegation relates to the elopement of the first respondent with

the petitioner herein. The additional fourth respondent had filed

a complaint. The first respondent was a minor at the relevant

point of time.

3. The learned counsel for the petitioner as well as the

counsel for respondents 1 and 4 submit that all disputes between

the parties have been settled amicably. The petitioner has

Crl.M.C.No.4096/06 2

married the first respondent. A child was born in the wedlock on

26/4/2005. The petitioner and the first respondent are living a

happy and harmonious married live. The fourth respondent has

no grievance now and the matter has been settled. In these

circumstances, it will be traversity of justice to compel the

petitioner to face the prosecution even now. The petitioner is

the sole accused in S.C.No.1162/2004. In these circumstances,

the learned counsel for the petitioner and the counsel for the

respondents 1 and 4 pray that the composition may be taken

note of and this prosecution which has lost all its meaning,

relevance and significance may be put an end to by invoking the

powers under Section 482 Cr.P.C. The learned counsel for the

respondent submits that the dictum in B.S.Joshi vs. State of

Haryana [AIR 2003 SC 1386] may be invoked even though the

offence under Section 366A I.P.C is not a compoundable

offence.

4. Having considered all the relevant inputs, I am

persuaded to agree with the learned counsel for the petitioner

and respondents 1 and 4 that this is an eminently fit case where

the interests of justice do transcend the interests of mere law

Crl.M.C.No.4096/06 3

and the powers under Section 482 Cr.P.C can be invoked to

quash the prosecution against the petitioner for the non-

compoundable offence punishable under Section 366(A) I.P.C.

In coming to this conclusion, I have taken note of the very

peculiar and exceptional circumstances which are available in

this case and it is hence I feel that powers under Section 482

Cr.P.C can be invoked.

5. In the result, this Criminal Miscellaneous Case is

allowed. S.C.No.1162/2004 pending before the Principal Sub

Court, Thalassery is hereby quashed.

(R.BASANT, JUDGE)

jsr

Crl.M.C.No.4096/06 4

Crl.M.C.No.4096/06 5

R.BASANT, J

C.R.R.P.No.

ORDER

21ST DAY OF JULY 2006