Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Harikrishnan R vs State Of Kerala
2025 Latest Caselaw 3320 Ker

Citation : 2025 Latest Caselaw 3320 Ker
Judgement Date : 11 August, 2025

Kerala High Court

Harikrishnan R vs State Of Kerala on 11 August, 2025

                                                              2025:KER:60279
Crl.M.C.Nos.1742/2023 & 6096/2025
                                              -:1:-

                    IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                            PRESENT

                        THE HONOURABLE MR. JUSTICE G.GIRISH

      MONDAY, THE 11TH DAY OF AUGUST 2025 / 20TH SRAVANA, 1947

                                    CRL.MC NO. 1742 OF 2023

            IN CC NO.454 OF 2022 OF JUDICIAL FIRST CLASS MAGISTRATE
                           COURT, TRIPUNITHURA

PETITIONERS/ ACCUSED 1 & 3:

        1         HARIKRISHNAN R​
                  AGED 35 YEARS​
                  S/O K.C RAVI KAIPULLIL HOUSE,
                  KAIRALI ROAD, EROOR SOUTH,
                  THRIPPUNITHURA, ERNAKULAM DISTRICT,
                  PIN - 682306

        2         HEWIN GRACE​
                  AGED 31 YEARS​
                  HENDRY NB NALAM KANDATH HOUSE,
                  NAMBIYAPURAM ROAD PALLURUTHY,
                  KOCHI, PIN - 682006


                  BY ADVS.SHRI.K.R.PRATHISH​
                          SHRI.P.K.SREEVALSAKRISHNAN​
                          SRI.S.UNNIKRISHNAN (NELLAD)

RESPONDENT/STATE & COMPLAINANT:

        1         STATE OF KERALA​
                  REP. BY PUBLIC PROSECUTOR,
                  HIGH COURT OF KERALA,
                  ERNAKULAM, PIN - 682031

        2         DHANYA K.R​
                  AGED 35 YEARS​
                  D/O. RAVIDRAN
                  DILRADH HOUSE, NO.7,
                  AISWARA NAGAR THEKKUMBHAGAM,
                  THRIPUNITHURA
                                                         2025:KER:60279
Crl.M.C.Nos.1742/2023 & 6096/2025
                                        -:2:-

                  ERNAKULAM DISTRICT,
                  PIN - 682301

                  BY ADVS.SRI.SAM ISAAC POTHIYIL​
                          SMT.S.SURAJA​
                          SHRI.MUHAMMED SUHAIR C.A​
                          SHRI.ABEY GEORGE​
                          SHRI.HARISH V.S.​
                          SHRI.RAMU SUBHASH​
                          SHRI.VIPIN M.V.​
                          SHRI.SWAMINATHAN K.S.
                          SMT PUSHPALATHA M.K., SR. PUBLIC PROSECUTOR

     THIS CRIMINAL MISC. CASE HAVING BEEN FINALLY HEARD ON
11.08.2025, ALONG WITH CRL.MC.6096/2025, THE COURT ON THE SAME
DAY PASSED THE FOLLOWING:
                                                               2025:KER:60279
Crl.M.C.Nos.1742/2023 & 6096/2025
                                              -:3:-



                    IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                            PRESENT

                        THE HONOURABLE MR. JUSTICE G.GIRISH

      MONDAY, THE 11TH DAY OF AUGUST 2025 / 20TH SRAVANA, 1947

                                    CRL.MC NO. 6096 OF 2025

             IN CC NO.18 OF 2022 OF JUDICIAL FIRST CLASS MAGISTRATE
                            COURT, TRIPUNITHURA

PETITIONERS/ ACCUSED:

        1         HARIKRISHNAN R​
                  AGED 38 YEARS​
                  S/O K.C RAVI
                  KAIPULLIL HOUSE,
                  KAIRALI ROAD,
                  EROOR SOUTH,
                  THRIPPUNITHURA,
                  ERNAKULAM DISTRICT,
                  PIN - 682306

        2         HEWIN GRACE​
                  AGED 34 YEARS​
                  HENDRY NB,
                  NALAM KANDATH HOUSE,
                  NAMBIYAPURAM ROAD,
                  PALLURUTHY, KOCHI, PIN- 682006
                  NOW RESIDING AT HEWIN HIMAM,
                  VALAKATH, OPP. VELIYANAD UP SCHOOL,
                  VELIYAND, PIN - 682313

        3         K.G.LEELA​
                  AGED 70 YEARS​
                  , W/O LATE SRI.RAVI,
                  HAREKRISHNA, KAIPULLIL HOUSE, 18,
                  KAIRALI ROAD RESIDENTS ASSOCIATION,
                  KAIRALI ROAD, EROOR SOUTH P.O,
                  EROOR, THRIPUNITHURA,
                  ERNAKULAM DISTRICT, PIN - 682307

                  BY ADVS. SHRI.K.R.PRATHISH​
                           SHRI.P.K.SREEVALSAKRISHNAN​
                                                         2025:KER:60279
Crl.M.C.Nos.1742/2023 & 6096/2025
                                     -:4:-




RESPONDENTS/STATE/COMPLAINANT:

        1         STATE OF KERALA​
                  REPRESENTED BY PUBLIC PROSECUTOR,
                  HIGH COURT OF KERALA,
                  PIN - 682031

        2         DHANYA K.R​
                  AGED 36 YEARS​
                  D/O RAVINDRAN, RESIDING AT DILRADH,
                  HOUSE NO.7, AISWARYA NAGAR,
                  THEKKUMBHAGOM,
                  THRIPUNITHURA,
                  ERNAKULAM DISTRICT,
                  PIN - 682301


                  BY ADV SRI.R.NIKHIL
                         SMT PUSHPALATHA M.K., SR. PUBLIC PROSECUTOR

     THIS CRIMINAL MISC. CASE HAVING COME UP FOR ADMISSION ON
11.08.2025, ALONG WITH CRL.MC.1742/2023, THE COURT ON THE SAME
DAY PASSED THE FOLLOWING:
                                                                    2025:KER:60279
Crl.M.C.Nos.1742/2023 & 6096/2025
                                           -:5:-


                                    COMMON ORDER

Crl.M.C.No.1742/2023 is filed by accused Nos.1 & 3 in

C.C.No.454/2022 on the files of the Judicial First Class Magistrate Court,

Thrippunithura, to quash the proceedings in the said case. The aforesaid

case arose out of a private complaint filed by the second respondent,

who was the wife of the first petitioner. Crl.M.C.No.6096/2025 is filed to

quash the proceedings in C.C.No.18/2022 pending before the same Court

against the petitioners in Crl.M.C.No.1742/2023 and another person. The

aforesaid case arose out of a police charge initiated at the instance of

the second respondent, the wife of the first petitioner.

2.​ All the issues between the first petitioner and the second

respondent were resolved amicably through mediation at the instance of

the Ernakulam Mediation Centre functioning within the premises of this

Court, as referred by a Division Bench of this Court in Mat.Appeal

Nos.204/2024 & 380/2024. Accordingly, the mediator has filed report,

along with Memorandum of Agreement in which the parties have agreed

to wind up prosecution proceedings in C.C.Nos.18/2022 and 454/2022 on

the files of the Judicial First Class Magistrate Court, Thrippunithura, as

one of the conditions.

2025:KER:60279 Crl.M.C.Nos.1742/2023 & 6096/2025

3.​ Acting upon the aforesaid mediation agreement, Mat. Appeal

Nos.204/2024 & 380/2024 were disposed of by the Division Bench, on

12.09.2024, as per the terms of agreement between the parties.

4.​ In the above circumstances, there is absolutely no need to

continue the prosecution proceedings in C.C.Nos.18/2022 & 454/2022

pending before the Judicial First Class Magistrate Court, Thrippunithura.

Accordingly, both these petitions stand allowed. The proceedings in

C.C.Nos.18/2022 & 454/2022 pending before the Judicial First Class

Magistrate Court, Thrippunithura, are hereby quashed.​

(Sd/-) G. GIRISH, JUDGE DST/11.08.25 2025:KER:60279 Crl.M.C.Nos.1742/2023 & 6096/2025

PETITIONER ANNEXURES

ANNEXURE A1 CERTIFIED COPY OF THE PRIVATE COMPLAINT FILED BY THE DE-FACTO COMPLAINANT DATED 26.10.2021 AS CMP NO. 1090 OF 2021 BEFORE JUDICIAL 1ST CLASS MAGISTRATE COURT, THRIPUNITHURA

ANNEXURE A2 CERTIFIED COPY OF THE ORDER DATED 05.09.2022 IN C.M.P NO. 1090 OF 2021 OF HON'BLE JUDICIAL 1ST CLASS MAGISTRATE COURT, THRIPUNITHURA

ANNEXURE A3 TRUE COPY OF THE PETITION FILED BY THE 1ST PETITIONER AS O.P NO. 175 OF 2017 OF FAMILY COURT, ERNAKULAM DATED 25.07.2017

ANNEXURE A4 TRUE COPY OF THE PETITION FILED BY THE DE-FACTO COMPLAINANT DATED 17.05.2017 AS O.P NO. 1060 OF 2017 BEFORE THE FAMILY COURT, ERNAKULAM

ANNEXURE A5 TRUE COPY OF THE JUDGMENT DATED 12.09.2024 IN MAT. APPEAL NOS: 204/2024 AND 380/2024 OF HON'BLE HIGH COURT OF KERALA

ANNEXURE A6 ORIGINAL AFFIDAVIT OF THE RESPONDENT NO. 2 DATED 30.04.2025 2025:KER:60279 Crl.M.C.Nos.1742/2023 & 6096/2025

PETITIONER ANNEXURES

ANNEXURE A1 CERTIFIED COPY OF THE FIR IN CRIME NO. 1401 OF 2021 OF HILL 2 PALACE POLICE STATION, THRIPPUNITHURA, ERNAKULAM DISTRICT

ANNEXURE A2 CERTIFIED COPY OF THE FINAL REPORT IN C.C NO.

18 OF 2022 PENDING BEFORE THE JUDICIAL FIRST CLASS MAGISTRATE COURT, THRIPPUNITHURA

ANNEXURE A3 TRUE COPY OF THE JUDGMENT DATED 12.09.2024 IN MAT. APPEAL NOS: 204/2024 AND 380/2024 OF THIS HON'BLE COURT

ANNEXURE A4 ORIGINAL AFFIDAVIT OF THE RESPONDENT NO. 2 DATED 30.04.2025

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter