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 2, Cited by 1]

Kerala High Court

K.I. Joseph vs State Of Kerala on 11 October, 2017

Author: Sunil Thomas

Bench: Sunil Thomas

        

 
IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                                      PRESENT:

                         THE HONOURABLE MR. JUSTICE SUNIL THOMAS

       WEDNESDAY, THE 13TH DAY OF DECEMBER 2017/22ND AGRAHAYANA, 1939

                                           Crl.MC.No. 3397 of 2013 ()
                                               ---------------------------
            (C.C.NO.35/2012 ON THE FILE OF THE CHIEF JUDICIAL MAGISTRATE
                                              COURT, KOTTAYAM.)
                                                ..............................
PETITIONER(S)/ACCUSED :-:
------------------------------------

          1.         K.I. JOSEPH, AGED 62 YEARS,
                     S/O.ISSAC, KALLAPPARA VEEDU, KARIYAMBADI P.O.,
                     MEENANGADI, WAYANAD DISTRICT.

          2.         SANTHA JOSE, AGED 57 YEARS,
                     W/O.K.I.JOSEPH, KALLAPPARA VEEDU,
                     KARIYAMBADI P.O., MEENANGADI, WAYANAD DISTRICT.

          *          ADDL. PETITIONER NO.3 IMPLEADED
          3.         MANNU JOSE, S/O K I JOSEPH, KALLAPPARA VEEDU,
                     KARIYAMBADI P.O., MEENANGADI,WAYANAD DISTRICT.

          *          IS IMPLEADED AS ADDL.P3 AS PER ORDER DATED 11.10.2017 IN
                     CRL.MA.NO.11026/2017.


                      BY ADVS.SRI.S.RAJEEV
                                  SRI.K.K.DHEERENDRAKRISHNAN


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

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

        2.           KARINA @ KARINA MARY ABRAHAM,
                     D/O.ABRAHAM KORAH, KAITHAYIL VEEDU,
                     VADAVATHOOR KARA, VIJAYAPURAM VILLAGE,
                     KOTTAYAM TALUK, KOTTAYAM DISTRICT - 686 010.

                      R2 BY ADV. SRI.K.K.JOHN
                      R2 BY ADV. SRI.BENNY CHERIAN
                      R2 BY ADV. SRI.ASISH K.JOHN
                      R1 BY SRI.C.K.PRASAD, PUBLIC PROSECUTOR

                     THIS CRIMINAL MISC. CASE HAVING COME UP FOR ADMISSION ON
                     13-12-2017, THE COURT ON THE SAME DAY PASSED THE FOLLOWING:

AMV

                                                 : 2 :




Crl.MC.No. 3397 of 2013 ()
------------------------------------


                                               APPENDIX




PETITIONER(S)' EXHIBITS                 :
-------------------------------------


ANNEXURE-I.                    COPY OF THE COMPLAINT FILED BY THE SECOND
                               RESPONDENT BEFORE THE CJM, KOTTAYAM, ON 19.07.2012.


ANNEXURE II.                   COPY OF PETITION FILED BY THE FIRST ACCUSED FOR
                               DECLARING THE MARRIAGE NULL AND VOID, NOW PENDING
                               CONSIDERATION BEFORE THE FAMILY COURT, KOTTAYAM.


ANNEXURE III.                  COPY OF THE PETITION SUBMITTED BY THE FIRST ACCUSED
                               BEFORE THE FAMILY COURT AGAINST THE 2ND RESPONDENT,
                               ORIGINALLY FILED BEFORE THE FAMILY COURT, WAYANAD,
                               AND NOW PENDING AS OP NO.81/2012 ON THE FILE OF THE
                               FAMILY COURT, KOTTAYAM.




RESPONDENT(S)' EXHIBITS :                     NIL
----------------------------------------




                                        /TRUE COPY/   P.A.TO JUDGE




AMV



                          SUNIL THOMAS, J.

                      ....................................

                     Crl.M.C.No. 3397 of 2013

                 ...............................................

          Dated this the 13th day of December, 2017

                                  ORDER

The petitioners are the accused in C.C.No.35/2012 on the file of the Chief Judicial Magistrate Court, Kottayam alleging offence punishable under Sections 498A, 406, 420, 323, 506(i) r/w Section 34 of the Indian Penal Code.

2. The 3rd petitioner had married the 2nd respondent de facto complainant. Thereafter the matrimonial relationship got strained leading to various matrimonial litigations including a private complaint moved by the 2nd respondent alleging matrimonial cruelty. The matter is now pending as C.C.No.35/2017. Pending the proceedings against the order in O.P.No.1364/2010, MAT appeal No.379/2015 was filed by two of the petitioners herein. In the Matrimonial appeal, the parties were relegated to the mediation centre and they entered into a settlement dated 20.09.2017. It is stated that, pursuant to the settlement, the matrimonial appeal was closed recording a compromise filed by the parties in terms of the settlement. The copy of the above settlement and the compromise filed by the parties in the MAT appeal No.379/2015 were placed before me at the time of hearing by both sides along with the order in Crl.M.C.No. 3397 of 2013 2 MAT appeal No.379/2015. The judgment shows that settlement was accepted and it was directed that the compromise will form part of the judgment of this Court.

3. The learned counsel for the petitioners and the learned counsel for the contesting respondents submitted that the matter has been completely resolved and, accordingly, divorce was granted by the Family Court, Kottayam.

4. In the light of the settlement reported by both sides and the submission of the learned Public Prosecutor that the settlement has been reported to the 1st respondent, I am inclined to invoke the jurisdiction under Section 482 Cr.P.C. to meet the ends of justice. Accordingly, Crl.M.C.is allowed and all further proceedings in C.C.No.35/2012 of Chief Judicial Magistrate Court, Kottayam shall stand quashed.

Sd/-

SUNIL THOMAS, JUDGE AMV/13/12/2017