Himachal Pradesh High Court
Ajeet Yadav & Others vs Dr. Himakshi Sharma on 10 April, 2025
2025:HHC:10021
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA
CMPMO No. 670 of 2024 a/w
Cr.MMO No. 1305 of 2023
Reserved on: 24.3.2025.
Date of decision : 10.4.2025.
1. CMPMO No. 670 of 2024
Ajeet Yadav & others ...Petitioners.
Versus
Dr. Himakshi Sharma ...Respondent.
2. Cr.MMO No. 1305 of 2023
Ajeet Yadav & others ...Petitioners
Versus
State of H.P. & another ...Respondents.
Coram:
The Hon'ble Mr. Justice Satyen Vaidya, Judge.
Whether approved for reporting?1
For the petitioners : Mr. Ajeeet Yadav, Petitioner in
person.
For the respondents : Mr. N. K. Thakur, Sr. Advocate with
Mr. Divya Raj Singh, Advocate, for
the respondent.
Mr. Baldev K. Negi, Addl. A.G., for
the respondent State.
Satyen Vaidya, Judge:
Both these petitions Cr.MMO No. 1305 and CMPMO No. 670 of 2024 have been heard and are being 1 Whether reporters of Local Papers may be allowed to see the judgment?
-2-decided together, as common question of facts and law are involved.
2. Cr.MMO No. 1305 of 2023 has been filed by the petitioner under Section 482 of the Code of Criminal Procedure for quashing of FIR No. 21 of 2023 dated 24.5.2023 under Section 498-A of the Indian Penal Code, registered at Women Police Station, District Una, H.P. and consequential proceedings arising from the said FIR i.e. Criminal Case No. 252 of 2023, titled as, State of H.P. vs. Ajeet Yadav, pending before the learned Judicial Magistrate, 1st Class, Court No.2, Una.
3. Initially petitioner had filed his second petition also under section 482 of the Code of Criminal Procedure, registered as Cr.MMO No. 134 of 2024 with a prayer to quash complaint filed under the provisions of Protection of Women from Domestic Violence Act (for short 'DV Act'), registered as Domestic Violence Act Case No. 80 of 2022, titled as, Dr. Himakshi Sharma vs. Ajeet Yadav, pending in the Court of learned Judicial Magistrate, 1st Class, Court No.3, Una. However, vide order dated 20.11.2024, the same has been converted to the one under Article 227 of -3- the Constitution of India and has been registered as CMPMO 670 of 2024.
4. Certain facts, which have emerged as undisputed are noticed in the first instance, as under:-
i) Petitioner Ajeet Yadav and the respondent Dr. Himakshi Sharma (hereinafter referred to as wife) were married to each other in accordance with Hindu rites on 20.1.2020 at Una, Himachal Pradesh.
ii) Petitioner is a serving officer of Indian Army and holds the rank of Major.
iii) The wife is BAMS qualified.
iv) The parents of Petitioner are ordinarily residents of Gandhinagar in Gujrat and the parents of the wife are ordinarily residents of Una, Himachal Pradesh.
5. The wife filed a written complaint to the Superintendent of Police, Una, H.P. on 9.9.2022, alleging inter alia as under: -
(a) At the time of marriage, the parents of the wife had gifted gold chain and ring to the -4- husband; gold earrings to the mother and sisters of the petitioner and another gold ring to father of the petitioner. The parents of wife had spent about Rs. 20,00,000/- at the time of marriage including all expenses.
(b) Till about two and half months after the marriage, the attitude of the petitioner was positive and normal towards the wife but thereafter, there was a change in his behavior and the petitioner started taunting the wife with respect to small things and also started to misbehave with her. The Petitioner started torturing and beating the wife without any reason and also demanded dowry in the form of car and plot of land. Once, the wife had forgotten to wear "Mangalsutra", the petitioner had abused her badly in the locality and on reaching home, she was badly abused and slapped by the husband.-5-
(c) The petitioner was in the habit of indulging in forcible intercourse with the wife and on being shown resistance, he would start beating the wife.
(d) In the month of May, 2020, petitioner and wife went to Gandhinagar. The mother of petitioner abused and taunted at the wife that her parents had not given car at the time of marriage. On the wife showing inability of her parents to gift car, she and her parents were abused by her mother-in-
law (petitioner No.2). It was observed by the petitioner No.2 that her son was an army officer but the wife and her parents were so cheap that they had not given a car in the form of dowry, therefore, the wife and her parents would not be tolerated and the petitioner would get some rich family for marriage. The wife was further threatened that her belongings would be thrown out of the house.
-6-
(e) The petitioner No.2 had kept all the household items in the kitchen under lock and key and when once the wife had asked for the same, petitioner No.2 had retaliated by attempting to throw a brick on the head of wife.
(f) In January, 2021, the wife and petitioner again went to Gandhinagar for the purpose of shopping on the occasion of wedding of sister of the petitioner. At that point of time also, the petitioner No.2 again started taunting for demand of dowry in the form of plot and car. At the time of marriage of the sister of the husband, the petitioner No.2 again abused the parents of the wife. The wife was asked to leave the petitioner so that his second marriage could be solemnized to a girl who could give them a big car, plot and cash. The parents of the wife made request to the petitioner No.2 with folded hands not to behave like that -7- but the petitioner No.2 abused them to get lost along with their daughter. Even after returning of the parents of the wife to their house, petitioner No.2 called them and started hurling abuse.
(g) The wife when shared her experience with petitioner, he also supported his parents and used the same abusive language, as used by his mother. Thereafter, the wife joined her job at Yamunanagar in the month of May, 2021, however, the attitude of the husband remained the same as he used to indulge in forcible intercourse and continued to abuse and slap the wife on small matters.
(h) In order to make their relations better, the wife visited Leh in the month of October, 2021, she was again treated with hostility. There also the petitioner smashed the wife against the bed, tried to strangulate her neck and broke her chain.
-8-
(i) Thereafter, the petitioner was posted at Meerut. The father of the husband (hereinafter referred to as the petitioner No.3) was also staying along with him.
Though, the wife took every care of the petitioner No.3 but she was again treated with abuses and humiliation. Even the petitioner No.3 used to taunt her that she was lucky that she got an officer. The petitioner instead of intervening, cursed her that she was unlucky and a burden in the family. During the night period, the husband again gave beatings to the wife.
(j) Reconciliation took place between the parties in the month of July, 2022 with the understanding that both will begin their new inning after forgetting the past but such promise remained short lived and again the petitioner dragged the wife and pulled off her in front of her parents.
When, the mother of the wife tried to stop -9- the husband, he abused the mother also. The matter had gone from bad to worse in the month of August, 2022 and thereafter, the wife started residing with her parents.
6. The wife thereafter filed an application under Section 156 (3) of the Cr.P.C. on 2.11.2022 in the Court of learned Additional Chief Judicial Magistrate, Court No.1, Una, seeking directions for registration of FIR against the petitioners. The said application of the wife was allowed on 9.5.2023 and a direction was issued to the police to register the FIR. In compliance, FIR No. 21 of 2023 came to be registered on 24.5.2023 at Women Police Station, Una. The investigation was carried and challan has been presented against the petitioners Nos. 1 and 2 in the Court of competent jurisdiction.
7. On the identical allegations, the wife has also initiated proceedings under the Protection of Women from Domestic Violence Act (for short, 'the DV Act'). The complaint under DV Act is pending in the Court of learned Judicial Magistrate, 1st Class, Court No.3, Una. -10-
8. The wife had filed a third complaint with similar allegations to Army authorities through Army Wives Welfare Association (AWWA).
9. The petitioner has sought the quashing of both the proceedings i.e. the FIR No. 21 of 2023 alongwith the proceedings initiated on its basis as also the proceedings under the DV Act. He alleges that the wife has initiated prosecution against the petitioners out of sheer vengeance. It is claimed that the petitioner is bound by a discipline of an army officer and is innocent. The legal proceedings initiated against him by the wife have been alleged to be abuse of process of law.
9.1 It is averred by the petitioner that he along with his wife lived together for five months in Devlali Cantonment (Maharashtra) after the marriage, whereas his parents were separately residing in Gandhinagar in Gujarat. Thereafter, the petitioner was posted in Galwan Valley (Indo-China Border) from July, 2020 to October, 2021, where the family was not allowed. During this period, the wife resided at Zirakpur in Punjab. In between the petitioner had availed the leave of 12 days, 30 days and -11- 6 days on three different occasions and during one of them, the marriage of his sister was also solemnized. After 24.11.2021, the wife and petitioner started residing at Meerut. On 28.12.2021, the father of the petitioner was diagnosed with cancer stage-II. He had received treatment included surgery from Army Hospital, New Delhi between January, 2021 to March, 2021.
9.2 It is also the case of the petitioner that the wife deserted him on 10.4.2022 but later she realizes her mistake and apologizes through e-mail on 10.5.2022. She sought forgiveness and in July, 2022, the matter was formally reconciled. The husband and wife started residing together w.e.f. 16.7.2022 but thereafter, the wife permanently left the house on 13.8.2022. 9.3 It is alleged that before marriage, the petitioner and wife had a courtship for about four years as it was a love-cum-arranged marriage.
10. The petitioner has, thus, tried to demonstrate that the allegations leveled by the wife in her complaints are false, smeared with malafide and motivated. The petitioner has tried to point out certain contradictions in -12- the complaint filed by wife to contend that the allegations were false. The petitioner has marked that at one place she talks about the car and at other place about car and plot and lastly about car, plot and cash. It has also been submitted that in the complaint under DV Act, there is no allegation regarding demand of dowry. The petitioner has contended that he did not require any car, as he had purchased the one out of his own funds before the marriage. In order to further show his bonafide, the husband has submitted that after the marriage, the account of wife had been credited with Rs. 5,03,602/- paid by him besides jewellery worth Rs. 1,88,375/- gifted by him to the wife on first wedding anniversary. 10.1 As regards the allegation of breach of trust, the husband has submitted that the wife has again contradicted herself by making different statements at different points of time. Reference has been made to the statement given by the wife in Women Police Station, where she had allegedly stated that the 'Istridhan' was not in possession of the petitioners.
-13-10.2 The next allegation of physical assault leveled by the wife has been refuted being the total falsehood. It is contended that the wife herself being a medical practitioner was fully aware about the medico legal implications but she had neither made any complaint regarding physical assault nor can substantiate the allegation with any medical record.
10.3 Similarly, the allegations with respect to abuse, torture and taunt have been alleged to be false and concocted. The petitioner has placed reliance on certain e- mails exchanged between the parties.
11. It is further submitted by the petitioner that since the matter had been settled in July, 2022, the wife was estopped from alleging about incidents prior to such date as the wrong, if any, stood condoned.
12. In above backdrop, the petitioners seek the quashing of the proceedings. According to them even if the allegations are taken to be correct on its face value, no offence under Section 498-A or any wrong in terms of DV Act is made out.
-14-
13. Another aspect highlighted by the petitioner is that the wife had submitted a complaint with identical allegations to the President, Army Wife Welfare Association. This had led to an enquiry ordered by the Army authorities. After thorough inquiry, the petitioner was exonerated from all the charges of dowry, domestic violence, physical assault, harassment and maltreatment etc. His contention is that the criminal prosecution against him on the same allegation on which he has been exonerated by the army authorities was not maintainable.
14. Additionally, the petitioner has alleged the conduct of wife to be abuse of process of law. He has submitted that the allegations against his parents are not only false but are general and omnibus in nature, which by itself reflects the falsity thereof.
15. According to the petitioner, there is no chance of successful prosecution and conviction of the petitioners in the prosecution launched against them by the wife and the holding of trial in both the cases will not only to be an abuse of process of law but is likely to prejudice the service career of the petitioner/husband.
-15-
16. I have heard the petitioner Sh. Ajeet Yadav in person and Sh. N. K. Thakur, learned Senior Advocate and Sh. Baldev Kumar Negi, learned Additional Advocate General and have also gone through the record carefully.
17. The petitioner would contend that there was no allegation of demand or acceptance of dowry against the petitioner or his parents. From the averments made in the complaint filed by the wife, what at the most can be inferred is that the husband or his mother had extended taunts to the wife and her parents for not providing car and plot to the petitioner. As per petitioner, he has sufficiently shown on record that he did not require the car as he had purchased the one even before marriage. He also alleged to have paid into the account of the wife a sum of more than Rs. 5,00,000/- besides gifting her valuable jewellery. Further, he has also referred to the contradictions in the complaint, highlighted in her three different versions, as already noticed above.
18. The petitioner has made reference to a judgment passed by the Hon'ble Supreme Court in AIR 1996 SC 67, wherein it is held that taunt for not bringing sufficient -16- dowry is distinctive from demand of dowry and does not come within the purview of Section 498-A of IPC. He further refers to a judgment passed by the Coordinate Bench of this Court in Cr.MMO No. 1012 of 2022 in case titled Veena Anand vs. State of H.P. & another, wherein the general allegations of dowry were found to be not sufficient to constitute evidence under Section 498A of IPC. The petitioner has also placed reliance of the affidavit filed by the wife in proceedings pending before the Family Court, Meerut, which according to petitioner once again belies the allegations of demand of dowry.
19. Petitioner has submitted that even the allegations of misbehavior were general and omnibus in nature.
20. The petitioner would next contend that the allegations with respect to physical assault are vague and lacking in material particulars. According to him, such allegations were required to be ignored keeping in view the attending circumstances. He submitted that there is no medico legal or any other record or independent evidence to support the allegations. Further support has been -17- sought to be drawn by the petitioner from the evidence recorded in Family Court, Meerut in a divorce suit filed by the petitioner against the wife. Reliance has been placed on the judgment passed by a Coordinate Bench of this Court in Criminal Appeal No.87 of 2006, titled State of H.P. vs. Krishan Kumar and Criminal Revision No. 49 of 2010, titled Ramesh Chand vs. State of H.P.
21. Similarly, the allegations as to mis-appropriation of 'Istridhan' have been alleged to be false and concocted.
22. The petitioner has vehemently argued that he has already been exonerated by the army authorities after a thorough inquiry held into the allegations leveled by the wife, which were identical in nature. He would submit that once he has been exonerated, on the same allegations he cannot be criminally prosecuted. Reliance has been placed on a judgment passed by the Hon'ble Supreme Court in Radheyshyam Kejriwal Vs State of West Bengal, 2011 (3) SSC 581 followed by Hon'ble High Court Delhi in Subhash Sharma vs. Government of NCT Delhi and others, Cr. ML 450 of 2017.
-18-
23. On the other hand, Sh. N.K. Thakur, learned Senior Advocate representing the wife has contended that the criminal prosecution or the proceedings under the DV Act cannot be scuttled at this stage, without affording the wife/complainant to prove her allegations in accordance with law. He submitted that the commission of offence under Section 498-A of IPC as also the violation of the provisions of DV Act is sufficiently made out from the allegations in the complaint. He submitted that the police investigated the allegations and after finding prima-facie substance therein, has filed challan under Section 173 of the Cr.P.C. in the Court.
24. He further contended that the findings of Army authorities, if any, will not be an impediment in prosecution of the petitioner and such findings cannot operate as res-judicata for the reasons that the army authorities had not allowed the evidence to be taken in accordance with law. As per him, the report relied upon by the husband does not reveal as to whether any judicial procedure was adopted and whether the officer holding inquiry had any judicial experience or training. -19-
25. On consideration of rival contentions and records of the case, I am of the considered view that the petitioner cannot succeed in seeking the reliefs, as prayed in the instant petitions for the reasons detailed hereafter.
26. Noticeably, the wife has leveled various allegations, which according to her have caused her physical and mental agony and torture. She has alleged that abuses and taunts were hurled upon her repeatedly by the petitioners. The filing of complaints by the wife to different authorities is reflection of the pain and agony (physical and mental) allegedly suffered by her. From the averments made in the instant petition also, it can be inferred that everything was not right in the matrimonial life of the petitioner and the wife, as the husband has himself admitted that in July, 2021, there was a settlement between them and it was agreed to forget past with a resolve to start a new life. At this juncture, it would be relevant to notice the following observations made by the Hon'ble Supreme Court, while delivering judgment in the case of Samar Ghosh vs. Jaya Ghosh, 2007 (4) SCC 511, -20- "98. On proper analysis and scrutiny of the judgments of this Court and other Courts, we have come to the definite conclusion that there cannot be any comprehensive definition of the concept of 'mental cruelty' within which all kinds of cases of mental cruelty can be covered. No court in our considered view should even attempt to give a comprehensive definition of mental cruelty.
99. Human mind is extremely complex and human behaviour is equally complicated. Similarly human ingenuity has no bound, therefore, to assimilate the entire human behaviour in one definition is almost impossible. What is cruelty in one case may not amount to cruelty in other case. The concept of cruelty differs from person to person depending upon his upbringing, level of sensitivity, educational, family and cultural background, financial position, social status, customs, traditions, religious beliefs, human values and their value system.
100. Apart from this, the concept of mental cruelty cannot remain static; it is bound to change with the passage of time, impact of modern culture through print and electronic media and value system etc. etc. What may be mental cruelty now may not remain a mental cruelty after a passage of time or vice versa. There can never be any strait-jacket formula or fixed parameters for determining mental cruelty in matrimonial matters. The prudent and appropriate way to adjudicate the case would be to evaluate it on -21- its peculiar facts and circumstances while taking aforementioned factors in consideration.
101. No uniform standard can ever be laid down for guidance, yet we deem it appropriate to enumerate some instances of human behaviour which may be relevant in dealing with the cases of 'mental cruelty'. The instances indicated in the succeeding paragraphs are only illustrative and not exhaustive.
(i) On consideration of complete matrimonial life of the parties, acute mental pain, agony and suffering as would not make possible for the parties to live with each other could come within the broad parameters of mental cruelty.
(ii) On comprehensive appraisal of the entire matrimonial life of the parties, it becomes abundantly clear that situation is such that the wronged party cannot reasonably be asked to put up with such conduct and continue to live with other party.
(iii) Mere coldness or lack of affection cannot amount to cruelty, frequent rudeness of language, petulance of manner, indifference and neglect may reach such a degree that it makes the married life for the other spouse absolutely intolerable.
(iv) Mental cruelty is a state of mind. The feeling of deep anguish, disappointment, frustration in one spouse caused by the conduct of other for a long time may lead to mental cruelty. -22-
(v) A sustained course of abusive and humiliating treatment calculated to torture, discommode or render miserable life of the spouse.
(vi) Sustained unjustifiable conduct and behaviour of one spouse actually affecting physical and mental health of the other spouse. The treatment complained of and the resultant danger or apprehension must be very grave, substantial and weighty.
(vii) Sustained reprehensible conduct, studied neglect, indifference or total departure from the normal standard of conjugal kindness causing injury to mental health or deriving sadistic pleasure can also amount to mental cruelty.
(viii) The conduct must be much more than jealousy, selfishness, possessiveness, which causes unhappiness and dissatisfaction and emotional upset may not be a ground for grant of divorce on the ground of mental cruelty.
(ix) Mere trivial irritations, quarrels, normal wear and tear of the married life which happens in day to day life would not be adequate for grant of divorce on the ground of mental cruelty.
(x) The married life should be reviewed as a whole and a few isolated instances over a period of years will not amount to cruelty. The ill-conduct must be persistent for a fairly lengthy period, where the relationship has deteriorated to an extent that because of the acts and behaviour of a spouse, the wronged party finds it extremely -23- difficult to live with the other party any longer, may amount to mental cruelty.
(xi) If a husband submits himself for an operation of sterilization without medical reasons and without the consent or knowledge of his wife and similarly if the wife undergoes vasectomy or abortion without medical reason or without the consent or knowledge of her husband, such an act of the spouse may lead to mental cruelty.
(xii) Unilateral decision of refusal to have intercourse for considerable period without there being any physical incapacity or valid reason may amount to mental cruelty.
(xiii) Unilateral decision of either husband or wife after marriage not to have child from the marriage may amount to cruelty.
(xiv) Where there has been a long period of continuous separation, it may fairly be concluded that the matrimonial bond is beyond repair. The marriage becomes a fiction though supported by a legal tie. By refusing to sever that tie, the law in such cases, does not serve the sanctity of marriage; on the contrary, it shows scant regard for the feelings and emotions of the parties. In such like situations, it may lead to mental cruelty".
27. Section 498-A of the IPC talks about the subjection of woman to cruelty by the husband or relative -24- of the husband of a woman and as per explanation appended to the section, cruelty has been defined as under:-
(a) any willful conduct which is of such a nature as is likely to drive the woman to commit suicide or to cause grave injuries or danger to life, limb or health (whether mental or physical) of the woman; or
(b) harassment of the woman whether such harassment is with a view to coercing her or any person related to her to meet any unlawful demand for any property or valuable security or is on account of failure by her or any person related to her to meet such demand.
28. Clause-(a) of the explanation deals with willful conduct of such a nature as is likely to drive a woman to injury of health (whether mental or physical). Thus, to constitute an offence under Section 498-A, it is sufficient if a woman is driven to danger of mental or physical health by willful conduct of her husband or the relative of the -25- husband. It need not have relation with dowry or its demand.
29. Further, the domestic violence, as defined in the DV Act, is multi faceted. It also speaks about any act or omission or conduct that even endangers the health, well being whether mental or physical of the aggrieved person.
30. Keeping in view the observations in Samar Ghosh (supra), the danger felt by a woman to her physical or mental health from the willful conduct of her husband or his relatives cannot be measured in a strait-jacket formula. It will always depend upon the particular facts of a case and will require adjudication keeping in view all attending factors including the level of sensitivity of the woman complaining of such willful conduct. The point of view sought to be projected by the woman by making complaint(s) cannot be ignored without putting the allegations to test.
31. For assessing required parameters, the appropriate Court has to hold a trial and cannot be assessed by this Court in jurisdiction under Section 482 Cr.P.C. or under Article 227 of the Constitution of India. -26-
32. In the case at hand, since the wife has alleged having suffered physical and mental harassment, it cannot be said that no case under Section 498-A of IPC or a case of wrong against the rights conferred under DV Act is made out, even if the allegations in the complaint are presumed to be correct. Without making any comment on the truthfulness of veracity of the allegations made by the wife, it needs to be emphasized that even if the allegations of demand of dowry are not strictly made out, still the mischief of section 498-A IPC can be attracted under explanation (a) to sub section (1) of said section.
33. This Court is fully conscious of its jurisdictional limits, as circumscribed by various judicial pronouncements. In the first instance, a reference can be made to a judgment passed in State of Haryana & others vs. Bhajan Lal & others 1992 Suppl. (1) SCC 335 as under:-
"103. We also give a note of caution to the effect that the power of quashing a criminal proceeding should be exercised very sparingly and with circumspection and that too in the rarest of rare cases; that the court will not be justified in embarking upon an enquiry as -27- to the reliability or genuineness or otherwise of the allegations made in the FIR or the complaint and that the extraordinary or inherent powers do not confer an arbitrary jurisdiction on the Court to act according to its whim or caprice."
34. Recently, in A.M. Mohan vs. State of 2024 SCC Online SC 339, the principles have been reiterated as under:_ "9. The law with regard to exercise of jurisdiction under Section 482 of Cr. P.C. to quash complaints and criminal proceedings has been succinctly summarized by this Court in the case of Indian Oil Corporation v. NEPC India Limited1 after considering the earlier precedents. It will be apposite to refer to the following observations of this Court in the said case, which read thus:
"12. The principles relating to exercise of jurisdiction under Section 482 of the Code of Criminal Procedure to quash complaints and criminal proceedings have been stated and reiterated by this Court in several decisions. To mention a few--Madhavrao Jiwajirao Scindia v. Sambhajirao Chandrojirao Angre [(1988) 1 SCC 692 : 1988 SCC (Cri) 234], State of Haryana v. Bhajan Lal [1992 Supp (1) SCC 335 : 1992 SCC (Cri) 426], Rupan Deol Bajaj v. Kanwar Pal Singh Gill [(1995) 6 SCC 194 : 1995 SCC (Cri) 1059], Central Bureau of Investigation v. Duncans Agro Industries Ltd. [(1996) 5 SCC 591 : 1996 SCC (Cri) 1045], State of Bihar v. Rajendra Agrawalla [(1996) 8 SCC 164 : 1996 SCC (Cri) -28- 628], Rajesh Bajaj v. State NCT of Delhi [(1999) 3 SCC 259 : 1999 SCC (Cri) 401], Medchl Chemicals & Pharma (P) Ltd. v. Biological E. Ltd. [(2000) 3 SCC 269 : 2000 SCC (Cri) 615], Hridaya Ranjan Prasad Verma v. State of Bihar [(2000) 4 SCC 168 : 2000 SCC (Cri) 786], M. Krishnan v. Vijay Singh [(2001) 8 SCC 645 : 2002 SCC (Cri) 19] and Zandu Pharmaceutical Works Ltd. v. Mohd. Sharaful Haque [(2005) 1 SCC 122 : 2005 SCC (Cri) 283]. The principles, relevant to our purpose are:
(i) A complaint can be quashed where the allegations made in the complaint, even if they are taken at their face value and accepted in their entirety, do not prima facie constitute any offence or make out the case alleged against the accused.
For this purpose, the complaint has to be examined as a whole, but without examining the merits of the allegations. Neither a detailed inquiry nor a meticulous analysis of the material nor an assessment of the reliability or genuineness of the allegations in the complaint, is warranted while examining prayer for quashing of a complaint.
(ii) A complaint may also be quashed where it is a clear abuse of the process of the court, as when the criminal proceeding is found to have been initiated with mala fides/malice for wreaking vengeance or to cause harm, or where the allegations are absurd and inherently improbable.
(iii) The power to quash shall not, however, be used to stifle or scuttle a legitimate prosecution. The power should be used sparingly and with abundant caution.
-29-
(iv) The complaint is not required to verbatim reproduce the legal ingredients of the offence alleged. If the necessary factual foundation is laid in the complaint, merely on the ground that a few ingredients have not been stated in detail, the proceedings should not be quashed. Quashing of the complaint is warranted only where the complaint is so bereft of even the basic facts which are absolutely necessary for making out the offence.
(v) A given set of facts may make out : (a) purely a civil wrong; or (b) purely a criminal offence; or
(c) a civil wrong as also a criminal offence. A commercial transaction or a contractual dispute, apart from furnishing a cause of action for seeking remedy in civil law, may also involve a criminal offence. As the nature and scope of a civil proceeding are different from a criminal proceeding, the mere fact that the complaint relates to a commercial transaction or breach of contract, for which a civil remedy is available or has been availed, is not by itself a ground to quash the criminal proceedings. The test is whether the allegations in the complaint disclose a criminal offence or not."
35. Further, in Dineshbhai Chandubhai Patel vs. State of Gujarat & others 2018 (3) SCC 104, the Hon'ble Supreme Court has held as under:-
"30. At this stage, the High Court could not appreciate the evidence nor could draw its own inferences from the contents of the FIR and the material relied on. It was more so when the material -30- relied on was disputed by the Complainants and visa-se-versa. In such a situation, it becomes the job of the investigating authority at such stage to probe and then of the Court to examine the questions once the charge sheet is filed along with such material as to how far and to what extent reliance can be placed on such material.
31. In our considered opinion, once the Court finds that the FIR does disclose prima facie commission of any cognizable offence, it should stay its hand and allow the investigating machinery to step in to initiate the probe to unearth the crime in accordance with the procedure prescribed in the Code.
32. The very fact that the High Court in this case went into the minutest details in relation to every aspect of the case and devoted 89 pages judgment to quash the FIR in part lead us to draw a conclusion that the High Court had exceeded its powers while exercising its inherent jurisdiction under Section 482 of the Code. We cannot concur with such approach of the High Court.
33. The inherent powers of the High Court, which are obviously not defined being inherent in its very nature, cannot be stretched to any extent and nor can such powers be equated with the appellate powers of the High Court defined in the Code. The parameters laid down by this Court while exercising inherent powers must always be kept in mind else it would lead to committing the jurisdictional error in deciding the case. Such is the case here".-31-
36. In the instant case, the police has completed the investigation and challan has been submitted to the Court. In such view of the matter, the material collected during investigation by the police becomes relevant, which needs to be proved in accordance with law and for such purpose, the trial is the only available course. The record of the report prepared under Section 173 of Cr.P.C. by the police has also been placed on record. Noticeably, reliance has been placed on contents of a CD, which according to the wife are corroborative of her versions. This piece of evidence is in addition to other evidence collected by the investigating agency. This Court will not be in a position to adjudicate on the evidentiary value of any of the pieces of evidence collected by the investigating agency. In this regard, reference can be made to a judgment passed by the Hon'ble Supreme Court in Kaptain Singh vs. State of U.P.& others 2021 (9) SCC 35 in which it has been held as under:-
"9.1 At the outset, it is required to be noted that in the present case the High Court in exercise of powers under Section 482 Cr.P.C. has quashed the criminal -32- proceedings for the offences under Sections 147, 148, 149, 406, 329 and 386 of IPC. It is required to be noted that when the High Court in exercise of powers under Section 482 Cr.P.C. quashed the criminal proceedings, by the time the Investigating Officer after recording the statement of the witnesses, statement of the complainant and collecting the evidence from the incident place and after taking statement of the independent witnesses and even statement of the accused persons, has filed the charge-sheet before the Learned Magistrate for the offences under Sections 147, 148, 149, 406, 329 and 386 of IPC and even the learned Magistrate also took the cognizance. From the impugned judgment and order passed by the High Court, it does not appear that the High Court took into consideration the material collected during the investigation/inquiry and even the statements recorded. If the petition under Section 482 Cr.P.C. was at the stage of FIR in that case the allegations in the FIR/Complaint only are required to be considered and whether a cognizable offence is disclosed or not is required to be considered. However, thereafter when the statements are recorded, evidence is collected and the charge- sheet is filed after conclusion of the investigation/inquiry the matter stands on different footing and the Court is required to consider the material/evidence collected during the investigation. Even at this stage also, as observed and held by this Court in catena of decisions, the High Court is not -33- required to go into the merits of the allegations and/or enter into the merits of the case as if the High Court is exercising the appellate jurisdiction and/or conducting the trial. As held by this Court in the case of Dineshbhai Chandubhai Patel (Supra) in order to examine as to whether factual contents of FIR disclose any cognizable offence or not, the High Court cannot act like the Investigating agency nor can exercise the powers like an Appellate Court. It is further observed and held that question is required to be examined keeping in view, the contents of FIR and prima facie material, if any, requiring no proof. At such stage, the High Court cannot appreciate evidence nor can it draw its own inferences from contents of FIR and material relied on. It is further observed it is more so, when the material relied on is disputed. It is further observed that in such a situation, it becomes the job of the Investigating Authority at such stage to probe and then of the Court to examine questions once the charge-sheet is filed along with such material as to how far and to what extent reliance can be placed on such material".
37. No doubt, in case of K. Subba Rao & others vs. State of Telangana 2018 (14) SCC 452 and Kahkashan Kausar vs. State of Bihar & others 2022 (6) SCC 599 a view has been taken against the malicious prosecution based on omnibus and general allegation against the -34- relative of the husband. However, in the case at hand, as noticed above, there are specific allegations against the mother of the husband. In the prosecution launched under Section 498-A of IPC by the State, the father of the husband has already been left out, as probably sufficient incriminating material was found against him.
38. As regards the contention of the petitioner that he cannot be prosecuted again in view of his exoneration by the inquiry held by his employer, again the petitioner cannot succeed for more than one reasons. It is not known as to in exercise of which jurisdiction or by adoption of what procedure has the complaint of wife been dealt with by the 'Colonel CO'. His report dated 28.12.2022 does not reveal any judicial or any other form of formal enquiry having been undertaken. It appears prima facie that it was just an informal in house proceeding held by some officer without taking any evidence in support of allegations and defence etc.
39. In State of (NCT of Delhi) vs. Ajay Kumar Tyagi, 2012 (9) SCC 685, it has been held as under:- -35-
"18. Thereafter, this Court in P.S. Rajya case [(1996) 9 SCC 1 : 1996 SCC (Cri) 897] referred to its earlier decision in State of Haryana v. Bhajan Lal [1992 Supp (1) SCC 335 : 1992 SCC (Cri) 426] , and reproduced the illustrations laid down for exercise of extraordinary power under Article 226 of the Constitution of India or the inherent powers under Section 482 of the Code of Criminal Procedure for quashing the criminal prosecution. The categories of cases by way of illustrations, wherein power could be exercised either to prevent the abuse of the process of the court or otherwise to secure the ends of justice read as follows: (Bhajan Lal case [1992 Supp (1) SCC 335 : 1992 SCC (Cri) 426] , SCC pp. 378-79, para
102) "(1) Where the allegations made in the first information report or the complaint, even if they are taken at their face value and accepted in their entirety do not prima facie constitute any offence or make out a case against the accused.
(2) Where the allegations in the first information report and other materials, if any, accompanying the FIR do not disclose a cognizable offence, justifying an investigation by police officers under Section 156(1) of the Code except under an order of a Magistrate within the purview of Section 155(2) of the Code. (3) Where the uncontroverted allegations made in the FIR or complaint and the evidence collected in support of the same do not disclose the commission of -36- any offence and make out a case against the accused.
(4) Where, the allegations in the FIR do not constitute a cognizable offence but constitute only a non-cognizable offence, no investigation is permitted by a police officer without an order of a Magistrate as contemplated under Section 155(2) of the Code. (5) Where the allegations made in the FIR or complaint are so absurd and inherently improbable on the basis of which no prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused.
(6) Where there is an express legal bar engrafted in any of the provisions of the Code or the Act concerned (under which a criminal proceeding is instituted) to the institution and continuance of the proceedings and/or where there is a specific provision in the Code or the Act concerned, providing efficacious redress for the grievance of the aggrieved party. (7) Where a criminal proceeding is manifestly attended with mala fide and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and personal grudge."
The aforesaid illustrations do not contemplate that on exoneration in the departmental proceeding, the criminal prosecution on the same charge or evidence is to be quashed. However, this Court in P.S. Rajya case [(1996) 9 SCC 1 : 1996 SCC (Cri) 897] quashed the prosecution on the peculiar facts of that case, -37- finding that the said case can be brought under more than one head enumerated in the guidelines. This would be evident from paras 21 and 22 of the judgment, which read as follows: (P.S. Rajya case [(1996) 9 SCC 1 : 1996 SCC (Cri) 897] , SCC p. 9) "21. The present case can be brought under more than one head given above in Bhajan Lal case [1992 Supp (1) SCC 335 : 1992 SCC (Cri) 426] without any difficulty.
22. The above discussion is sufficient to allow this appeal on the facts of this case."
19. Even at the cost of repetition, we hasten to add that none of the heads in P.S. Rajya [(1996) 9 SCC 1 :
1996 SCC (Cri) 897] is in relation to the effect of exoneration in the departmental proceedings on criminal prosecution on identical charge. The decision in P.S. Rajya [(1996) 9 SCC 1 : 1996 SCC (Cri) 897] , therefore, does not lay down any proposition that on exoneration of an employee in the departmental proceeding, the criminal prosecution on the identical charge or the evidence has to be quashed.
20. It is well settled that the decision is an authority for what it actually decides and not what flows from it. The mere fact that in P.S. Rajya [(1996) 9 SCC 1 : 1996 SCC (Cri) 897] , this Court quashed the prosecution when the accused was exonerated in the departmental proceeding would not mean that it was quashed on that ground. This would be evident from para 23 of the judgment, which reads as follows: (SCC p. 9) -38- "23. Even though all these facts including the report of the Central Vigilance Commission were brought to the notice of the High Court, unfortunately, the High Court took a view that the issues raised had to be gone into in the final proceedings and the report of the Central Vigilance Commission, exonerating the appellant of the same charge in departmental proceedings would not conclude the criminal case against the appellant. We have already held that for the reasons given, on the peculiar facts of this case, the criminal proceedings initiated against the appellant cannot be pursued. Therefore, we do not agree with the view taken by the High Court as stated above. These are the reasons for our order dated 27-3-1996 [P.S. Rajya v. State of Bihar, Criminal Appeal No. 434 of 1996, order dated 27-3- 1996 (SC)] for allowing the appeal and quashing the impugned criminal proceedings and giving consequential reliefs."
(emphasis supplied) From the reading of the aforesaid passage of the judgment it is evident that the prosecution was not terminated on the ground of exoneration in the departmental proceeding but, on its peculiar facts.
40. Similar reiteration of law has been made in State of Bihar vs. Dhirendra Kumar Shrivastava and others -39- Criminal Appeal 2551 of 2014 decided on 9.12.2014 reported in 2014 Supreme (SC) 995, as under:
"25. We are, therefore, of the opinion that the exoneration in the departmental proceedings ipso facto would not result in the quashing of the criminal prosecution. We hasten to add, however, that if the prosecution against the accused is solely based on a finding in a proceeding and the finding is set aside by the superior authority in the hierarchy, the very foundation goes and the prosecution may be quashed. But that principle will not apply in the departmental proceeding as the criminal trial and the departmental proceedings are held by two different entities. Further they are not in the same hierarchy."
41. In view of above exposition of law the reliance placed by petitioner on the judgment passed by Hon'ble Delhi High Coourt in Subhash Chandra (supra) is not going to benefit his case. Even otherwise in Subhash Chandra (supra) reliance was placed on Radheyshyam Kejriwal (2011) 3 SCC 581, wherein the earlier proceedings were undertaken under the provisions of Foreign Exchange Regulations Act and in such context it was held that once the person was exonerated under such proceedings after due adjudication, in criminal proceedings launched against -40- him on same set of facts the earlier exoneration will not be irrelevant.
42. The reliance placed by the petitioner on the judgments passed by Co-ordinate Bench of this Court in Cr. Revision No. 49 of 2010 and Cr. Appeal No. 87 of 2006 will again not help his cause as these judgments have been passed in cases where the convicted persons had approached this Court against their conviction after completion of trial.
43. In light of above discussion, the petitions are dismissed. Pending applications, if any, also stand disposed of.
(Satyen Vaidya) Judge 10th April, 2025 (kck)