Madras High Court
Periyasamy vs State Through on 26 August, 2022
Author: V.Sivagnanam
Bench: V.Sivagnanam
Crl.O.P.(MD) No.15419 of 2022
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 26.08.2022
CORAM
THE HONOURABLE MR. JUSTICE V.SIVAGNANAM
CRL.O.P (MD) No.15419 of 2022
1. Periyasamy,
2. P. Ayyammal,
3. K. Pandi Thevar,
4. S. Murugan,
5. K. Ramesh,
: Petitioners
Vs
1.State through
The Inspector of Police,
Sivakasi Town Police Station,
Virudhunagar District
(Crime No. 162 of 2021).
2. R. Palaniammal,
: Respondents
PRAYER: Criminal Original Petition filed under Section 482 of Cr.P.C,
praying to call for the records relating to the FIR in Crime No. 162 of 2021
on the file of the first respondent police and Quash the same as the matter is
1/5
https://www.mhc.tn.gov.in/judis
Crl.O.P.(MD) No.15419 of 2022
amicably settled between parties.
For Petitioners : Mr.Shaazim Shagar,
For R1 : Mr.A.Albert James,
Government Advocate (Crl.Side)
For R2 : Mr.E.Marees Kumar
ORDER
This Criminal Original Petition has been filed to quash the FIR in Crime No. 162 of 2021 on the file of the first respondent police.
2.The case of the prosecution is that due to previous enmity, the accused persons abused the defacto complainant with unparliamentary words, they attacked the defacto complainant and her husband with weapons and caused injuries to them. Hence the complaint.
3.The case is still at the stage of investigation. By passage of time, the parties have decided to bury their hatchet and compromise the dispute amicably among themselves.
4.A Joint Memo of Compromise has been filed before this Court 2/5 https://www.mhc.tn.gov.in/judis Crl.O.P.(MD) No.15419 of 2022 which have been signed by the petitioners and the second respondent and also by their respective counsel. The petitioners and the second respondent were also present in person before this Court and they were identified by Mr.G.Perumal, SSI of Police, Sivakasi Town Police Station, Virudhunagar District as well as by the learned Counsels appearing for the parties. This Court also enquired both the parties and was satisfied that the parties have come to an amicable settlement between themselves.
5.In the instant case, the dispute is of personal in nature and the parties had compromised. Where the parties have compromised the matter, the High Court has to power to quash the complaint for the offence under Sections 294(b), 147, 448, 323, smf 506(i) IPC and Section 4 of Tamil Nadu Prohibition of Harassment of Women Act, 2002.
6.The legal position expressed by the Hon'ble Apex Court in the case of Gian Singh vs. State of Panjab and another reported in (2012)10 SCC 303 and Parbathbhai Aahir @ Parbathbhai Vs. State of Gujrath) reported in (2017)9 SCC 641 were taken into consideration. 3/5 https://www.mhc.tn.gov.in/judis Crl.O.P.(MD) No.15419 of 2022
7.In the light of the guidelines issued in the above said Judgments of the Hon'ble Apex Court, no useful purpose will be served in keeping the proceedings in Crime No. 162 of 2021 on the file of the first respondent police, even though, the offences involved are not compoundable in nature.
8.Accordingly, this Criminal Original Petition stands allowed and as a sequel, the proceedings in Crime No. 162 of 2021 on the file of the first respondent police, is quashed insofar as the petitioners alone and the terms of joint compromise memo shall form part and parcel of this order.
26.08.2022 Internet:Yes./No Index:Yes/no lr To
1.The Inspector of Police, Sivakasi Town Police Station, Virudhunagar District
2.The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.
4/5 https://www.mhc.tn.gov.in/judis Crl.O.P.(MD) No.15419 of 2022 V.SIVAGNANAM, J.
lr ORDER IN CRL.O.P (MD) No.15419 of 2022 26.08.2022 5/5 https://www.mhc.tn.gov.in/judis