IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1923 of 2008()
1. VIMALA,AGED ABOUT 64 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.M.HABEEB
For Respondent : No Appearance
The Hon'ble MR. Justice P.BHAVADASAN
Dated :28/01/2010
O R D E R
P.BHAVADASAN, J.
---------------------------
Crl.M.C No.1923 OF 2008
--------------------------------
Dated this the 28th day of January 2010
-----------------------------------------------------
ORDER
This is a petition filed under Section 482 Cr.P.C to
quash the proceedings evidenced by C.C No.245/2007 before the
Judicial First Class Magistrate Court II, Kannur as far as the 4th
accused concerned.
2. On going through Annexure A1 complaint, it is
found that the 1st accused had married the 2nd accused during the
life time of his first wife and committed offence punishable under
Section 494 of I.P.C. In the complaint, Smt. K.Beena alleged that
the 1st accused married second accused when the legally valid
first marriage between the 1st accused and her was in existence.
3. The allegation against the petitioner is that she had
aided and abetted the accused Nos.1 and 2 in conducting the
marriage. She denies the allegation and maintain she is innocent.
As contended the allegation now available contains no details.
Conducting the prosecution against the petitioner will be an abuse
of process of the court and a waste of time. It is pointed out that
that is only a general statement and no specific overt acts are
attributed to the petitioners. So no purpose will be served by
proceed against her.
Crl.M.C No.1923 OF 2008 Page numbers
4. The grievance seem to be genuine. The only
allegation against the petitioner is the one already stated. No
other allegations are seen reads against the petitioner.
3. Considering the above aspects, this petition is
allowed and all further proceedings as against the petitioner, 4th
accused in C.C No.245/2007 pending before the Judicial First Class
Magistrate Court-II, Kannur shall stand quashed.
Sd/-
P.BHAVADASAN,
JUDGE
//TRUE COPY//
P.A TO JUDGE
vdv