Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 12, Cited by 3]

Kerala High Court

Muhammed Ali Shihab vs State Of Kerala on 5 November, 2014

Author: Alexander Thomas

Bench: Alexander Thomas

       

  

   

 
 
                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                        PRESENT:

               THE HONOURABLE MR. JUSTICE ALEXANDER THOMAS

     WEDNESDAY, THE 5TH DAY OF NOVEMBER 2014/14TH KARTHIKA, 1936

                              Crl.MC.No. 6218 of 2014 ()
                                ---------------------------
                  CC 111/2011 of J.M.F.C.-II, PERINTHALMANNA
       CRIME NO.10/2011 OF PANDIKKAD POLICE STATION, MALAPPURAM

PETITIONER/1ST ACCUSED:
-------------------------------

         MUHAMMED ALI SHIHAB, AGED 32 YEARS,
         S/O.ATTAKKOYA THANGAL, OTTAMALIYEKKAL HOUSE, PANDIKKAD
         MALAPPURAM DISTRICT.

         BY ADV. SRI.K.K.JAYARAJ NAMBIAR

RESPONDENTS/STATE AND DEFACTO COMPLAINANT:
-----------------------------------------------------------

       1. STATE OF KERALA
         REPRESENTED BY THE SUB INSPECTOR OF POLICE
         PANDIKKAD POLICE STATION-CR.10/2011 OF PANDIKKAD POLICE
        STATION)
         REPRESENTED BY THE PUBLIC PROSECUTOR
         HIGH COURT OF KERALA, ERNAKULAM.

       2. FASEELA, AGED 22 YEARS
         D/O.HAMSA, THOKKATTPURAM VEEDU, THEKKUPADU
         PANTHALLUR-676521, MANJERI, MALAPPURAM DISTRICT.

         R2 BY ADV. SRI.C.Y.VINOD KUMAR
         R1 BY PUBLIC PROSECUTOR SRI.R.GITHESH

         THIS CRIMINAL MISC. CASE HAVING BEEN FINALLY HEARD ON 05-11-
2014, THE COURT ON THE SAME DAY PASSED THE FOLLOWING:

Crl.MC.No. 6218 of 2014


                                APPENDIX


PETITIONER'S EXHIBITS:


ANNEXURE-A1:        COPY OF FINAL REPORT IN CR.NO.10/2011 OF PANDIKKAD
POLICE STATION, NOW RE-FILED AND PENDING IN C.C.NO.217/2014 ON THE
FILE OF THE JUDICIAL FIRST CLASS MAGISTRATE COURT-II, PERINTHALMANNA.

ANNEXURE-A2:        AFFIDAVIT SWORN TO BY THE R2 WHO IS THE DEFACTO
COMPLAINANT TOT HE EFFECT THAT SHE HAS NO OBJECTION IN QUASHING
ANNEXURE-A1 FINAL REPORT.


RESPONDENTS' EXHIBITS:         NIL




                                                  // TRUE COPY //




                                                  P.A TO JUDGE.



                   ALEXANDER THOMAS, J.
                   -----------------------------
                   Crl.M.C.No.6218 Of 2014
                 ---------------------------------
          Dated this the 5th day of November, 2014.

                            O R D E R

The above captioned Criminal Miscellaneous Case (Crl.M.C), seeking the invocation of the inherent powers conferred on this Court under Sec.482 Cr.P.C, has been filed with the prayer to quash impugned Annexure-A1 Final Report/Charge Sheet filed in Crime No.10/2011 of Pandikkad Police Station, which is now pending as C.C.No.217/2014 on the file of the Judicial First Class Magistrate Court-II, Perinthalmanna for offences alleged under Sections 498A, 406 r/w 34 IPC. The petitioner married the 2nd respondent (defacto complainant) and they were living as husband and wife. After the marriage, the petitioner, his brother and mother were implicated as accused Nos.1 to 3 in the aforementioned Crime No.10/2011 of Pandikkad Police Station on the allegation that they had inflicted physical and mental harassment on the 1st respondent and thereby committed offences under Sections 498A, 406 r/w 34 IPC. After investigation, the police filed the Final Report/Charge Sheet in the above said Crime which led to ::2::

Crl.M.C.No.6218 Of 2014 the institution of C.C.No.111/2011 on the file of the Judicial First Class Magistrate Court-II, Perinthalmanna. It is stated that at the time of examination under Sec.313 Cr.P.C., the petitioner herein could not appear and the case against him was split up. After trial in C.C.No.111/2011 accused Nos.2 & 3 therein were acquitted and the case against the petitioner was split up and re-filed as C.C.No.217/2011 on the file of the Judicial First Class Magistrate Court-II, Perinthalmanna. It is stated that now the disputes between the petitioner and defacto complainant have been amicably settled out of court and that the 2nd respondent has no further grievance against the petitioner or against other parties and there is no matrimonial disputes as far as the petitioner and 2nd respondent are concerned and that the continuation of the Annexure-A1 is absolutely unnecessary and the 2nd respondent-defacto complainant has no objection in quashing the impugned criminal proceedings in Annexure-A1 Final Report/Charge Sheet. The 2nd respondent-defacto complainant has sworn to an affidavit dated 31.10.2014 produced as Annexure-A2 in this Crl.M.C stating the above aspects and ::3::
Crl.M.C.No.6218 Of 2014 further stating that the matter in dispute between the parties has been amicably settled out of court and that there is no marital disputes between the petitioner and the 2nd respondent and that she has no objection in quashing the impugned Annexure-A1 Final Report/Charge Sheet and all further proceedings initiated against the petitioner. It is in the background of these facts and circumstances, this Crl.M.C has been filed seeking the above mentioned reliefs.

2. The Crl.M.C. has been admitted and Sri.C.Y.Vinod Kumar has taken notice for the 2nd respondent and the learned Public Prosecutor has taken notice for the 1st respondent-State of Kerala.

3. Heard Sri.K.K.Jayaraj Nambiar, learned counsel for the petitioner, Sri.C.Y.Vinod Kumar, learned counsel for the 2nd respondent and the learned Public Prosecutor appearing for the 1st respondent-State of Kerala.

4. The learned counsel for the petitioners has submitted that during the pendency of the aforementioned criminal proceedings, the matter has been settled amicably between the parties, and that the continuation of the proceedings in the above case/crime will cause miscarriage of justice to both parties as the ::4::

Crl.M.C.No.6218 Of 2014 real disputants to the controversy have arrived at an amicable settlement and any further continuation of the criminal proceedings will amount to sheer wastage of time and money and would unnecessarily strain the judicial, administrative and financial resources of the State.

5. Sri.C.Y.Vinod Kumar, learned counsel appearing for the 2nd respondent has submitted, on the basis of the specific instructions furnished by the 2nd respondent, that the 2nd respondent has amicably settled the disputes with the petitioners as stated above and that she has no objection in the quashment of the impugned criminal proceedings and that the complainant/victim/injured does not intend to proceed any further against the petitioner as she has no grievance against him and that she will not raise any dispute/complaint in future if the prayer for quashing the impugned criminal proceedings is allowed.

6. The learned Public Prosecutor also was heard, who also has not raised any serious objections and submitted that the court may consider the prayer in this case in the light of the law well settled by the Apex Court in that regard.

::5::

Crl.M.C.No.6218 Of 2014

7. After having carefully considered the submissions of the parties and after having perused the pleadings as well as the documents and materials placed in this matter, it can be seen that the offences alleged are more or less personal in nature and not much element of public interest is involved. The crucial aspect of the matter is that though such offences are involved, the real disputants to the controversy, which has led to the impugned criminal proceedings, have actually arrived at an amicable settlement of the matter. From the submissions made by the learned counsel for the 2nd respondent, it is clear to the Court that the injured/victim/defacto complainant has no further grievance against the petitioner/accused in the light of the settlement arrived at by them. In this connection, it is relevant to note the decision of the Apex Court in the case between Gian Singh v. State of Punjab reported in 2013 (1) SCC (Cri) 160, para 61 = (2012) 10 SCC 303 = 2012(4) KLT 108(SC), wherein the Supreme Court has held as follows in para 61 thereof [ See SCC (Cri)]:

"61. The position that emerges from the above discussion can be summarised thus: the power of the High Court in quashing a criminal proceeding or FIR or complaint in exercise of its inherent jurisdiction is distinct and different from the power given to a criminal court for compounding the offences under S.320 of the Code. Inherent power is of wide plenitude with no statutory limitation but it has to be ::6::
Crl.M.C.No.6218 Of 2014 exercised in accord with the guideline engrafted in such power viz;(i) to secure the ends of justice or (ii) to prevent abuse of the process of any Court. In what cases power to quash the criminal proceeding or complaint or F.I.R. may be exercised where the offender and victim have settled their dispute would depend on the facts and circumstances of each case and no category can be prescribed..
It is further held as follows:-
"......... But the criminal cases having overwhelmingly and pre-dominatingly civil flavour stand on different footing for the purposes of quashing, particularly the offences arising from commercial, financial, mercantile, civil, partnership or such like transactions or the offences arising out of matrimony relating to dowry etc. or the family disputes where the wrong is basically private or personal in nature and the parties have resolved their entire dispute. In this category of cases, High Court may quash criminal proceedings if in its view, because of the compromise between the offender and victim, the possibility of conviction is remote and bleak and continuation of criminal case would put accused to great oppression and prejudice and extreme injustice would be caused to him by not quashing the criminal case despite full and complete settlement and compromise with the victim........"

Further, in the case Jitendra Raghuvanshi and Others v. Babita Raghuvanshi and another reported in (2013) 4 SCC 58 [see 2013 (1) KLD 817 (SC)], the Apex Court has held as follows:-

"8. It is not in dispute that matrimonial disputes have been on considerable increase in recent times resulting in filing of complaints under Sections 498A and 406 of I.P.C. not only against the husband but also against the relatives of the husband. The question is when such matters are resolved either by the wife agreeing to rejoin the matrimonial home or by mutual settlement of other pending disputes for which both the sides approached the ::7::
Crl.M.C.No.6218 Of 2014 High Court and jointly prayed for quashing of the criminal proceedings or the FIR or complaint by the wife under Sections 498A and 406 of I.P.C., whether the prayer can be declined on the sole ground that since the offences are non- compoundable under Section 320 of the Code, it would be impermissible for the court to quash the criminal proceedings or FIR or complaint.
9. It is not in dispute that in the case on hand subsequent to the filing of the criminal complaint under Sections 498A and 406 of IPC and Sections 3 and 4 of the Dowry Prohibition Act, 1961, with the help and intervention of family members, friends and well-wishers, the parties concerned have amicably settled their differences and executed a compromise/ settlement. Pursuant thereto, the appellants filed the said compromise before the Trial Court with a request to place the same on record and to drop the criminal proceedings against the appellants herein. It is also not in dispute that in additional to the mutual settlement arrived at by the parties, respondent/-wife has also filed an affidavit stating that she did not wish to pursue the criminal proceedings against the appellants and fully supported the contents of the settlement deed. It is the grievance of the appellants that no only the Trial Court rejected such prayer of the parties but also the High Court failed toe exercise its jurisdiction under Section 482 of the Code only on the ground that the criminal proceedings relate to the offences punishable under Sections 498A and 406 of IPC which are non-compoundable in nature.
15. In our view, it is the duty of the Courts to encourage genuine settlements of matrimonial disputes, particularly, when the same are on considerable increase.

Even if the offences are non-compoundable, if they relate to matrimonial disputes and the Court is satisfied that the parties have settled the same amicably and without any pressure, we hold that for the purpose of securing ends of justice, Section 320 of the Code would not be a bar to the exercise of power of quashing of FIR, complaint or the subsequent criminal proceedings.

16. There has been an outburst of matrimonial disputes in recent times. The institution of marriage occupies an important place and it has an important role to play in the society. Therefore, every effort should be made in the interest of the individuals in order to enable them to settle down in life and live peacefully. If the parties ponder over their defaults and terminate their disputes amicably by mutual agreement instead of fighting it out in a Court of law, in order to do complete justice in the matrimonial ::8::

Crl.M.C.No.6218 Of 2014 matters, the Courts should be less hesitant in exercising its extraordinary jurisdiction. It is trite to state that the power under Section 482 should be exercised sparingly and with circumspection only when the Court is convinced, on the basis of material on record, that allowing the proceedings to continue would be an abuse of the process of the Court or that the ends of justice require that the proceedings ought to be quashed."
8. Considering the facts and circumstances of this case, it is seen further that the impugned criminal proceedings have arisen consequent to the matrimonial disputes between the disputants and the disputes have been settled amicably between the parties. Accordingly, this Court is inclined to hold that in the light of the facts and circumstances involved in the present case and particularly in view of the settlement arrived at between the parties, the principles laid down in the aforementioned decisions of the Apex Court will be squarely applicable in the present case.

Moreover, since the real disputants to the controversy have amicably settled the disputes, which led to these impugned criminal proceedings, it is also the duty of the court to promote such settlement, instead of compelling the parties to go on with the dispute. It is also pertinent to note that since the matter is settled out of court, in the event of proceeding with the trial, there may not be any fruitful prosecution and the chances of conviction of the accused is rather negligible and therefore, the ::9::

Crl.M.C.No.6218 Of 2014 net result of continuance of criminal proceedings would be sheer waste of judicial time rather meaningless and therefore would amount to abuse of the process of court proceedings in the larger sense. Hence following decisions of the Apex Court cited supra, this Court is inclined to hold that the Crl.M.C. can be allowed by granting the prayers sought for.
In the result, Crl.M.C is allowed and it is ordered in the interest of justice that the impugned Annexure-A1 Final Report/Charge Sheet filed in Crime No.10/2011 of Pandikkad Police Station which is now pending as C.C.No.217/2014 on the file of the Judicial First Class Magistrate Court-II, Perinthalmanna and all further proceedings arising therefrom stand quashed. The petitioner shall produce certified copies of this order before the Station House Officer concerned as well as before the jurisdictional Magistrate concerned.
ALEXANDER THOMAS, Judge.
bkn/-