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 9, Cited by 1]

Kerala High Court

Binu Chacko vs Soniya Jose M on 10 October, 2014

Author: Alexander Thomas

Bench: Alexander Thomas

       

  

  

 
 
                          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                                      PRESENT:

                     THE HONOURABLE MR. JUSTICE ALEXANDER THOMAS

                 FRIDAY,THE 10TH DAY OF OCTOBER 2014/18TH ASWINA, 1936

                                            Crl.MC.No. 5701 of 2014
                                            ----------------------------------


         CC 822/2014 OF JUDICIAL FIRST CLASS MAGISTRATE, KUTHUPARAMBA
                CRIME NO. 478/2013 OF PERAVOOR POLICE STATION, KANNUR
                                                        .............

PETITIONER(S)/ACCUSED:
-------------------------------------

            BINU CHACKO, AGED 38 YEARS,
            S/O. CHACKO, KAKKANATHIL HOUSE, PARAPPA P.O.,
            EDATHODE, KASARAGOD DISTRICT.

            BY ADV. SRI.A.ARUNKUMAR

RESPONDENT(S)/COMPLAINANT/STATE:
---------------------------------------------------------

        1. SONIYA JOSE M., AGED 30 YEARS,
            D/O. JOSEPH, MATTAPALLIL HOUSE, THONDAYIL P.O.,
            PERAVOOR, KANNUR DISTRICT - 670 673,
            PRESENTLY RESIDING AT XF 28,
            FACT TOWNSHIP, UDYOGAMANDAL, ELOOR,
            ERNAKULAM DISTRICT - 670 653.

        2. STATE OF KERALA,
            REPRESENTED BY PUBLIC PROSECUTOR,
            HIGH COURT OF KERALA, ERNAKULAM - 682 031.

            R1 BY ADV. SRI.C.A.CHACKO
            R2 BY PUBLIC PROSECUTOR SRI.DHANESH MATHEW MANJOORAN

            THIS CRIMINAL MISC. CASE HAVING BEEN FINALLY HEARD ON
            10-10-2014, THE COURT ON THE SAME DAY PASSED THE FOLLOWING:


msv/

Crl.MC.No. 5701 of 2014
----------------------------------

                                             APPENDIX

PETITIONER(S)' ANNEXURE
---------------------------------------

ANNX.AI: ATRUE COPY OF THE FIR IN CRIME NO.478 OF 2013 OF PERAVOOR
             POLICE STATION, KANNUR DISTRICT.

ANNX.AII: ATRUE COPY OF THE FINAL REPORT IN CRIME NO.478 OF 2013 OF
              PERAVOOR POLICE STATION, KANNUR DISTRICT.

ANNX.AIII: ATRUE COPY FO THE MEDIATION AGREEMENT ENTERED BETWEEN THE
               PARTIES.

ANNX.AIV: ATRUE COPY OF THE RECEIPT SHOWING THE PAYMENT OF THE
               AMOUNT.

ANNX.AV: ATRUE COPY OF THE AFFIDAVIT SWORN TO BY THE 1ST RESPONDENT
              ENDORSING THE FACTUM OF SETTLEMENT.

RESPONDENT(S)' ANNEXURE
------------------------------------------

                                             NIL

                                                         /TRUE COPY/




                                                         P.S. TO JUDGE

msv/



                       ALEXANDER THOMAS, J.
                   ==================
                     Crl.M.C.No. 5701 of 2014
                   ==================
            Dated this the 10th day of October, 2014
                             O R D E R

The petitioner herein is the accused in crime No.478/2013 of Peravoor Police Station, Kannur district. It is now pending as C.C.No. 822/2014 on the file of the Judicial First Class Magistrate Court, Kuthuparamba. The offences alleged against the petitioner are those under Sections 498A, 406, 341, 323 of IPC. The case of the prosecution is that the marriage between the petitioner and the 1st respondent-defacto complainant took place on 18.6.2009 and that during her stay with the accused, he ill-treated the defacto complainant cruelly and asked for more gold and money and thus cruelty was effected both mentally and physically and that the accused misused the gold ornaments of the defacto complainant and that thereby committed the alleged offences. The petitioner submits that he is innocent of all the allegations and that in the meanwhile, the disputes between the petitioner and the 1st respondent have been amicably settled in the mediation held before CRL.M.C.5701/14 - : 2 :-

this Court and the marriage between them has been agreed to be dissolved and that now they are living separately and that as per the terms of the mediation agreement, the petitioner and the 1st respondent has filed joint petition before the Family Court, Ernakulam, as O.P.No.1727/2014 and out of the total amount agreed to be paid, an amount of Rs. 10,00,000/- was paid on 11.9.2014, on which date, joint petition for divorce was filed. The 1st respondent-defacto complainant has filed Annexure-AIII memorandum of settlement before this Court in Tr.P(C) No.231/2014. Annexure AIV is the copy of the receipt having received Rs. 10,00,000/- as stated above and Annexure-AV is the affidavit sworn to by the 1st respondent stating that the matter has been amicably settled in the presence of the mediator before the Kerala State Mediation and Conciliation Centre and that she has agreed to withdraw the criminal case registered against the petitioner as crime No.478/2013 of Peravoor Police Station and that she has no subsisting grievance against the petitioner and that she has no objection in quashing all further proceedings against the petitioner in the aforementioned crime, etc. It is in the background of these facts and circumstances of the case that the petitioner has CRL.M.C.5701/14 - : 3 :-
chosen to file the aforementioned Crl.M.C. praying to quash Annexure-AII final report in crime No.478/2013 of Peravoor Police Station, Kannur district and all further proceedings in C.C.No. 822/2014 on the file of the Judicial First Class Magistrate Court, Kuthuparamba.

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

3. Heard Sri. Arunkumar.A., the learned counsel appearing for the petitioner, Sri.C.A.Chacko, the learned counsel appearing for R1 and the learned Public Prosecutor appearing for the 2nd respondent-State.

4. The learned counsel for the petitioner has submitted that during the pendency of the aforementioned criminal proceedings, the matter has been settled amicably between the parties, which is resulted in the subject matter of the aforementioned crime/case and that the continuation of the proceedings in the above case/crime will cause miscarriage of justice to both parties as the real disputants to the case have arrived at an amicable settlement and any further continuation of the criminal proceedings will amount to CRL.M.C.5701/14 - : 4 :-

sheer wastage of time and money and would unnecessarily strain the judicial, administrative and financial resources of the State.

5. The learned counsel appearing for the 1st respondent has submitted on the basis of the specific instructions furnished by the 1st respondent that the 1st respondent has amicably settled the disputes with the petitioner 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/compliant in future if the prayer for quashing the impugned final report is allowed.

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

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 CRL.M.C.5701/14 - : 5 :-

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 1st 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.
statutoryInherent limitationpoweritishas to be exercised in accord of wide plenitude with no but 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 andonvictim have settled their circumstances ofwould case and no category canand dispute depend the facts each be prescribed..
It is further held as follows:-
CRL.M.C.5701/14 - : 6 :-
"......... 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 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 thethe prayer can be declined on the sole ground that since320 offences arequashitthe non-compoundable under impermissible for the court toCode, Section of the would be 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-

CRL.M.C.5701/14                       - : 7 :-

          wishers,differences

the parties concerned have amicably settled their settlement.

          said compromise beforethereto,
                        Pursuantandthe executedappellants
                                                    a   compromise/
                                        Trialthe             filed the
                                              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 exercisesubsequent quashing of power of of FIR, complaint or the criminal proceedings.

16. There has been an outburst of matrimonial disputes in recent times.

occupies an important placeThe it has an important role institution of marriage and 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 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 CRL.M.C.5701/14 - : 8 :-

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 net result of continuance of criminal proceedings would be sheer waste of judicial time rather meaningless and therefore would amount to CRL.M.C.5701/14 - : 9 :-

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.
9. In the result, the Crl.M.C. is allowed and Annexure-AII final report in crime No.478/2013 of Peravoor Police Station and all further proceedings in C.C.No. 822/2014 on the file of the Judicial First Class Magistrate Court, Kuthuparamba, are quashed. The petitioner shall produce certified copies of this order before the court below concerned as well as before the Station House Officer, Peravoor Police Station.

Sd/-

sdk+                                      ALEXANDER THOMAS, JUDGE

          ///True copy///



                              P.S. to Judge