IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1381 of 2009()
1. V.V.SUDHESAN, AGED 46 YEARS,
... Petitioner
2. SMITHA, AGED 26 YEARS,
Vs
1. STATE OF KERALA,
... Respondent
2. PRASEENA, AGED 35 YEARS,
For Petitioner :SRI.ASOK M.CHERIAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :28/04/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
-----------------------------
Crl.M.C.No.1381 OF 2009
--------------------------
Dated this the 28th day of April 2009
-------------------------------------
O R D E R
This petition is filed under Section 482 of the
Code of Criminal Procedure to quash Annexure A1
complaint and proceedings in C.C.No.84/08 pending
before the Chief Judicial Magistrate Court,
Pathanamthitta. Notice being given, the 2nd
respondent/the de facto complainant in the above
petition has entered appearance through counsel.
Petitioners are prosecuted for the offence under
Section 494 read with 34 I.P.C. Parallel
proceedings are pending before the Family Court,
Thiruvalla and pursuant to mediation, disputes
between the partner are settled and a joint
compromise petition has been filed before that
court in which the de facto complainant has agreed
to withdraw the criminal case pending before the
Crl.M.C.No.1381/2009 2
Magistrate, is the case of the petitioners for the
reliefs claimed in the petition.
2. I heard the learned counsel on both sides.
The application is opposed by the learned counsel
for the 2nd respondent/complainant contending that
terms of the compromise entered into have not been
fulfilled by the petitioners and so much so there
is no merit in the prayer for quashing the
criminal case on the basis of the compromise
petition filed by the petitioners. Evidently,
dispute as between the parties over the compromise
entered into as to whether the terms thereunder
have been complied with, still survive and as such
it is not proper for this court to have an enquiry
over that matter which is still awaiting
consideration before the family court. In the
facts and circumstances involved, the petitioners
are not entitled to invoke the inherent powers of
this court for quashing the complaint and the
Crl.M.C.No.1381/2009 3
proceedings in the criminal case pending before the
Chief Judicial Magistrate Court, Pathanamthitta.
3. Petition is dismissed.
S.S.SATHEESACHANDRAN,
JUDGE
jsr