High Court Kerala High Court

Vijayan Kana vs The State Of Kerala Rep.By on 23 July, 2007

Kerala High Court
Vijayan Kana vs The State Of Kerala Rep.By on 23 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2344 of 2007()


1. VIJAYAN KANA,
                      ...  Petitioner
2. BHASKARAN KANA,

                        Vs



1. THE STATE OF KERALA REP.BY
                       ...       Respondent

2. THANKAMANI.K.,

                For Petitioner  :SMT.T.SUDHAMANI

                For Respondent  :SRI.T.MADHU

The Hon'ble MR. Justice R.BASANT

 Dated :23/07/2007

 O R D E R
                                   R.BASANT, J

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

                          Crl.M.C.No.2344 of 2007

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

                     Dated this the 23rd  day of July, 2007


                                     O R D E R

The petitioners are the husband and brother in law of the

defacto complainant, ie. the 2nd respondent herein. On the basis of

the allegations raised by the 2nd respondent, a crime was registered.

Investigation was completed and final report has been filed by the

police. Cognizance has already been taken by the learned Magistrate.

The case is now pending as C.C.No.734 of 2006 before the Judicial

Magistrate of the First Class-I, Hosdurg.

2. The petitioners and the defacto complainant have now

come to this Court to apprise this Court that the disputes between

them have been settled and the defacto complainant has compounded

the offence under Section 498 A I.P.C raised against the petitioners.

Consequent to harmonious settlement of the disputes between them,

the 1st petitioner husband and the defacto complainant/2nd respondent

are residing together now. The continuance of this prosecution has

become unnecessary irritant in the relationship between the spouses.

It is, in these circumstances, prayed that the proceedings may be

quashed invoking the powers under Section 482 Cr.P.C. The learned

counsel for the 2nd respondent Sri.T.Madhu, submits before the Court

that as a matter of fact, the parties have resumed co-habitation and

Crl.M.C.No.2344 of 2007 2

are residing harmoniously and happily now. I accept the said

statement of the learned counsel for the 2nd respondent made

personally at the Bar and do not insist on any further joint statement

by the parties. I am satisfied, from the averments in the complaint

and from the statements made by the counsel at the Bar, that the

parties have willingly and voluntarily settled their disputes and the

defacto complainant/2nd respondent has compounded the offence

allegedly committed by the petitioners. If legally permissible, I am

satisfied that the composition can be accepted and further

proceedings can be dropped.

3. But the offence under Section 498 A I.P.C is not legally

compoundable. The counsel, in these circumstances, rightly rely on

the decision of the Supreme Court in B.S.Joshy v. State of Haryana

[A.I.R (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 stipulation of Section 320

Cr.P.C cannot be held to fetter the width, sweep and amplitude of the

powers of this Court under Section 482 Cr.P.C to act in aid of justice.

I am, in these circumstances, satisfied that this is an eminently fit

case, where such powers under Section 482 Cr.P.C as explained in

B.S.Joshy v. State of Haryana [A.I.R (2003) SC 1386] ought to be

and deserve to be invoked.

Crl.M.C.No.2344 of 2007 3

In the result, this Crl.M.C is allowed. C.C.No.734 of 2006

pending before the Judicial Magistrate of the First Class – I, Hosdurg

is hereby quashed.

(R.BASANT, JUDGE)

rtr/-