Law Commission Report
237Th Report On Compounding Of (Ipc) Offences
GOVERNMENT OF INDIA
LAW COMMISSION OF INDIA
Compounding of (IPC) Offences
Report No. 237
December, 2011
Justice P. V. Reddi New Delhi
(Former Judge, Supreme Court of India) Tele: 2301 9465 (R)
Chairman 2338 4475 (O)
Law Commission of India Fax: 2379 2745 (R)
2
D. O. No. 6(3)/196/2010 - LC (LS) December 30, 2011
Dear Hon. Minister Salman Khurshid ji,
I am forwarding herewith the report of the Law Commission
of India, on "Compounding of (IPC) Offences".
As regards this subject, the Supreme Court, in two decisions
referred to at page 1 of the report, suggested that Law
Commission should undertake the exercise of identifying more
compoundable offences. The Department of Legal Affairs, in its
OM F. No. A-60011/63/2010-Admn. III (L.A.) dated 2nd
December, 2010, referred to the Order of Supreme Court and
requested the Commission to take necessary action. Further, the
Home Secretary, in his D.O. letter No. 3/2/2006-Judl. Cell dated
1st September, 2009. Addressed to the Member-Secretary of the
Commission, requested the Law Commission to examine the
question of misuse of Section 498-A IPC and to suggest remedial
measures.
In Preeti Gupta Vs. State of Jharkhand [ (2010) 8 SCC page
131), the Hon'ble Supreme Court observed that a serious re-look
of the entire provision (section 498-A IPC) is warranted by a
legislation. The Supreme Court deplored the tendency of several
implications and exaggerated versions. The Court observed: "It
is high-time that the Legislature must take into consideration the
pragmatic reality and suitable changes in the existing laws". A
copy of the judgment was directed to be sent to the Law
Commission of India and to the Union Law Secretary for taking
appropriate steps in the larger interest of the Society. On receipt
of this judgment, the Department of Legal Affairs, by its
communication dated 2nd December, 2010, requested the Law
Commission of India to take further necessary action in view of
the observations in the said judgment.
Accordingly, the Commission has made an in-depth study
and identified certain offences that can be added to the list
Office: I. L. I. Building, Bhagwandas Road, New Delhi - 110 001
Residence: 1, Janpath, New Delhi 110 011
E-mail: [email protected]
of compoundable offences under Section 320 Cr.PC. In
particular, the Commission has suggested that Section 498A IPC
(husband or his relative subjecting a woman to cruelty) and
Section 324 IPC (causing hurt by dangerous weapons or means),
should be made compoundable with the permission of the Court.
Notwithstanding the observation of the Supreme Court in a short
order passed in Ramgopal's case, (vide p. 1 of the report), the
Commission has taken the view that Section 326 IPC should
remain non-compoundable. The approach to be adopted vis-à-vis
the compounding of offences has been discussed. The summary
of recommendations are found in the last two pages.
It may be mentioned that the Commission had published a
Consultation Paper-cum-Questionnaire on S. 498-A. A number
of representations have been received which are analyzed in
Annexure 1-A. In the Conferences with the judicial officers and
lawyers also, this topic was discussed. The pros and cons have
been considered after extensive deliberations and the conclusion
has been reached that S. 498-A should be made compoundable
as suggested by the Supreme Court, but with the permission of
the Court. Certain safeguards have been suggested to dispel the
apprehension that the wife will be coerced to enter into a
compromise.
The other aspects relating to 498A viz., whether it should
be made bailable and what steps are to be taken to minimize the
alleged misuse and to facilitate reconciliation will be the subject
matter of a separate report which is under preparation.
With regards and good wishes,
Sd. /
(P.V. Reddi)
Shri Salman Khurshid ji,
Hon'ble Union Minister for Law & Justice,
Shastri Bhavan,
New Delhi.
4
COMPOUNDING OF (IPC) OFFENCES
CONTENTS
Page No.
1. INTRODUCTION 5-6
2. SCHEME AND FEATURES OF COMPOUNDING 7-9
OF OFFENCES UNDER THE CODE OF CRIMINAL
PROCEDURE, 1973
3. RELATED REPORTS OF THE LAW 10 -13
COMMISSION AND THE LEGISLATIVE
CHANGES MADE
4. APPROACH OF THE SUPREME COURT 14 - 15
IN CERTAIN CASES
5. COMPOUNDABILITY OF CERTAIN OFFENCES 16 - 33
6. RECOMMENDATIONS 34 - 35
ANNEXURE 1-A ANALYSES OF REPLIES TO 36
QUESTIONNAIRE
ANNEXURE 1-B LIST OF RESPONDENTS 37 - 49
ANNUXURE 2 CONSULTATION PAPER-CUM- 50 - 62
QUESTIONNAIRE REGARDING
SECTION 498A, INDIAN
PENAL CODE
5
1. Introduction
1.1 The Supreme Court of India in the case of Ramgopal vs. State of M.P. 1 in a
brief order, observed thus:
"There are several offences under the IPC that are currently non-
compoundable. These include offences punishable under Section 498-A, Section
326, etc. of the IPC. Some of such offences can be made compoundable by
introducing a suitable amendment in the statute. We are of the opinion that the
Law Commission of India could examine whether a suitable proposal can be
sent to the Union Government in this regard. Any such step would not only
relieve the courts of the burden of deciding cases in which the aggrieved parties
have themselves arrived at a settlement, but may also encourage the process of
re-conciliation between them. We, accordingly, request the Law Commission
and the Government of India to examine all these aspects and take such steps as
may be considered feasible".
Again, the same learned Judges in an Order 2 passed later in Crl. appeal No.
433 of 2004 (Diwaker Singh vs. State of Bihar) made similar observations which are
extracted hereunder:
"Further, we are of the opinion that Section 324 IPC and many other offences
should be made compoundable. We have already referred to the Law
Commission of India and the Ministry of Law & Justice, Government of India
our suggestion that suitable amendments should be made in the Code of
Criminal Procedure for making several offences which are presently treated as
non-compoundable under Section 320 CrPC as compoundable. This will greatly
reduce the burden of the courts.
The Law Commission of India and the Ministry of Law & Justice,
Government of India may also examine this suggestion. The Law Commission
may also examine several other provisions of the Indian Penal Code and
other statutes in order to recommend that they may also be made compoundable
even if they are presently non-compoundable."
Pursuant to these observations of the Supreme Court, the Law Commission of
India embarked on the task of identifying appropriate offences which could be added to
the list of compoundable offences under Section 320 of the CrPC. The present exercise
is only confined to the offences made punishable under Indian Penal Code.
1
2010 (7) SCALE 711
2
Dated 18th August 2010
6
1.2 Compounding in the context of criminal law means forbearance from the
prosecution as a result of an amicable settlement between the parties. As observed by
Calcutta High Court in a vintage decision in Murray 3, compounding of an offence
signifies "that the person against whom the offence has been committed has received
some gratification, not necessarily of a pecuniary character, to act as an inducement of
his desiring to abstain from a prosecution". The victim may have received
compensation from the offender or the attitude of the parties towards each other may
have changed for good. The victim is prepared to condone the offensive conduct of the
accused who became chastened and repentant. Criminal law needs to be attuned to take
note of such situations and to provide a remedy to terminate the criminal proceedings in
respect of certain types of offences. That is the rationale behind compounding of
offences. Incidentally, the compounding scheme relieves the courts of the burden of
accumulated cases. The listing of offences compoundable is something unique to the
Indian Criminal Law. The State's prosecuting agency is not involved in the process of
compounding.
1.3 Which offences should or should not be made compoundable is always an
enigma for the law-makers. The problem has to be considered from different
perspectives and the pros and cons are to be weighed and a rational view has to be
taken. Broadly speaking, the offences which affect the security of the State or having a
serious impact on the society at large ought not to be permitted to be compounded. So
also, crimes of grave nature shall not be the subject-matter of compounding. The policy
of law on compoundability of offences is complex and no straightjacket formula is
available to reach the decision. A holistic and not an isolated approach is called for in
identifying the compoundable and non-compoundable offences. The interest of victims
of crimes and the societal interest in the conviction of the offender often clash and this
makes the job of law-makers more complex. That the Courts are flooded with cases
and, therefore, more and more offences should be identified for compoundability is only
a secondary consideration. Primarily, what needs to be taken into account is the nature,
magnitude and consequences of the crime.
3
(1894)21 ILR 103 at 112
7
2. Scheme and Features of Compounding of Offences under the
Code of Criminal Procedure, 1973
2.1 At present, there are 56 compoundable offences: 43 in the Table under sub-
section (1) and 13 in the Table under sub-section (2) of Section 320. The compoundable
offences dealt with by CrPC are confined to the offences punishable under Indian Penal
Code. The offences under other laws are not touched by CrPC. The provisions of
Section 320 CrPC are extracted below for ready reference:
Section 320. Compounding of offences. -
(1)The offences punishable under the sections of the Indian Penal Code specified in the
first two columns of the table next following may be compounded by the persons
mentioned in the third column of that table: -
Offence Section of the Indian Person by whom offence
Penal Code applicable may be compounded
(2)The offences punishable under the sections of the Indian Penal Code specified in the
first two columns of the table next following may, with the permission of the Court
(emphasis supplied) before which any prosecution for such offence is pending, be
compounded by the persons mentioned in the third column of that table: -
Offence Section of the Indian Person by whom offence
Penal Code applicable may be compounded
(3)When an offence is compoundable under this section, the abetment of such offence
or an attempt to commit such offence when such attempt is itself an offence or where
the accused is liable under section 34 or 149 of the Indian Penal Code may be
compounded in like manner.
8
(4) (a) When the person who would otherwise be competent to compound an
offence under this section is under the age of eighteen years or is an idiot or a
lunatic, any person competent to contract on his behalf, may, with the
permission of the Court compound such offence.
(b) When the person who would otherwise be competent to compound an
offence under this section is dead, the legal representative, as defined in the
Code of Civil Procedure, 1908 of such person may, with the consent of the
Court compound such offence.
(5) When the accused has been committed for trial or when he has been convicted
and an appeal is pending, no composition for the offence shall be allowed without
the leave of the Court to which he is committed, or, as the case may be, before
which the appeal is to be heard.
(6) A High Court or Court of Session acting in the exercise of its powers of revision
under section 401 may allow any person to compound any offence which such person is
competent to compound under this section.
(7) No offence shall be compounded if the accused is, by reason of a previous
conviction, liable either to enhanced punishment or to a punishment of a different
kind for such offence.
(8) The composition of an offence under this section shall have the effect of an acquittal
of the accused with whom the offence has been compounded.
(9) No offence shall be compounded except as provided by this section.
2.2 An analysis of Section 320 reveals the following salient features:
No offence other than that specified in the Section can be compounded. The
offence can only be compounded by the persons specified in Col.3 of the Table
concerned and such person is the person directly aggrieved in the sense that she/he is
the victim of the crime. As a result of composition of the offence under Section 320,
the accused will stand acquitted of the offence of which he/she is charged and the Court
loses its jurisdiction to proceed with the case. Unlike in some of the provisions of
9
special laws, no one on behalf of the State is empowered to compound the offences.
However, the public prosecutor may withdraw from prosecution with the consent of the
Court, as provided for in Section 321 CrPC.
2.3 Sub-section (3) of Section 320 lays down the rule that in respect of
compoundable offences specified in the Section, the abetment or an attempt to commit
the offence is also compoundable. So also the composition can be applied to the
accused who is liable for the offence constructively by virtue of Section 34 or Section
149 of IPC. Then the composition of offence can be permitted by the High Court or a
Sessions Court exercising revisional powers. Sub-section (5) provides that the
composition can be allowed only with the leave of the Committal Court or Appellate
Court during the pendency of committal or appellate proceedings.
2.4 The Supreme Court made it clear in the case of Surendra Nath Mohanty vs.
State of Orissa 4 (a three judge bench decision) that 'For the compounding of the
offences punishable under the Indian Penal Code, a complete scheme is provided under
Section 320 of the Code of Criminal Procedure, 1973. Sub-section (1) of Section 320
provides that the offences mentioned in the table provided thereunder can be
compounded by the persons mentioned in Column 3 of the said table. Further, sub-
section (2) provides that the offences mentioned in the table could be compounded by
the victim with the permission of the Court. As against this, sub-section (9) specifically
provides that "no offence shall be compounded except as provided by this Section". In
view of the aforesaid legislative mandate, only the offences which are covered by table
1 or 2 as stated above can be compounded and the rest of the offences punishable under
Indian Penal Code could not be compounded'.
4
AIR 1999 SC 2181
10
3. Related Reports of the Law Commission and the Legislative
Changes Made
3.1 In the old Criminal Procedure Code of 1898, Section 345 dealt with the
compounding of offences. Sub-section (1) thereof listed 22 offences under the IPC
which could be compounded by the aggrieved party without the permission of the Court
and Sub-section (2) enumerated 32 other offences which might also be compounded,
but with the permission of the Court. The Law Commission, in its 41st Report,
addressed the topic of compounding of offences in Chapter 24. According to the
Commission, "...The broad principle that forms the basis of the present scheme is that
where the offence is essentially of a private nature and relatively not serious, it is
compoundable". The Commission was against the formulation of a general rule that all
offences which are punishable with the maximum imprisonment of three years or so
shall be compoundable. Though it had the virtue of definiteness, it would not be
'suitable', it was pointed out. The Commission rightly observed: " It is, in our opinion,
better to have clear and specific provisions such as those contained in section 345 than
a general rule which is likely to lead to different interpretations". The Commission
then rejected a suggestion that the law should be simplified requiring permission of the
Court in every case instead of maintaining two classifications. The Commission was not
in favour of liberally enlarging the list of compoundable offences. The Commission
rejected the suggestion to include the offences under Sections 143, 147, 209, 210, 279,
304A, 326, 347, 380, 456, 457 and 495 by observing that "Public peace, order and
security are matters in which society is vitally interested and offences which jeopardize
them ought to be suitably punished by the courts." It is doubtful whether all those
offences referred to by the Commission (vide paragraph 24.69) substantially affect
public peace or security. The Commission then recommended that Section 354 of IPC
(assault on woman with intent to outrage her modesty), Section 411 (dishonesty
receiving stolen property), and Section 414 (assisting in the concealment or disposal of
stolen property), should be compoundable provided the value of property in relation to
Sections 411 and 414 was not more than Rs.250. However, the Commission expressed
the view that the offence of unlawful compulsory labour punishable under Section 374
IPC should not be compoundable. The above recommendations of the Law Commission
11
i.e., the addition of three offences and the omission of Section 374 IPC from the list of
compoundable offences were reflected in the Code of Criminal Procedure, 1973.
3.2 In the new Code of 1973, there were 21 offences in the first Table and in the
second Table, there were 36 offences making up the total of the compoundable offences
57 as against 54 in the old Code. One offence i.e. Section 374 IPC, was omitted and
three offences specified in Sections 354, 411 and 414 were added to the list of
compoundable offences in the Code of I973, based on the suggestions of Law
Commission (41st Report). Further, in the new CrPC, Section 500 IPC finds place in
both the sub-sections/Tables of Section 320. Defamation against the President, Vice-
President, Governor or a Minister in respect of his conduct in the discharge of public
duties, if instituted on the complaint made by Public Prosecutor, is compoundable only
with the permission of Court. The other defamations are retained in Table I.
3.3 In the Code of Criminal Procedure (Amendment) Act of 2005 (Act No. 25 of
2005 effective from 23.06.2006), Section 324 IPC (causing hurt by dangerous weapons
or means), which by all relevant standards qualify as a compoundable offence, was
omitted. The Law Commission in its 154th Report (1996) had recommended that the
said offence (along with others) might be shifted to the Table under sub-section (1) so
that it could be compounded without the Court's permission. However, the law
Commission in its 177th Report recommended its retention in the Table under Sub-
Section (2). But, without any good reason, the said offence was altogether omitted from
the list of compoundable offences. With the deletion of Section 324 IPC by the
Amendment Act of 2005, the number of compoundable offences stood at 56 i.e. 21 in
the first Table and 35 in the second Table as against 57 (21+36) earlier.
3.4 The next amendment Act relating to CrPC was of the year 2009 (Act 5 of
2009). The Tables forming part of Section 320 (1) and (2) underwent certain changes.
In order to give effect to the recommendations of the Law Commission in its 154th
Report as well as 177th Report, a number of offences in the second Table (falling under
sub-section (2) of Section 320) were transferred to the first Table. Further, the value of
property stolen etc. as specified in relation to Sections 379, 381, 406, 407, 408, 411 has
12
been omitted. Another important change that was made was the deletion of Section 354
IPC from the list of compoundable offences. Section 354 (assault of woman with intent
to outrage her modesty) which was included in the Table under Section 320 (2) of the
new Code pursuant to the recommendation in the 41st Report of the Law Commission
was deleted by Act 5 of 2009. Presently, it is no longer a compoundable offence.
Section 312 IPC (causing miscarriage) was included in the Table under Section 320(2)
as per the recommendation made in the 154th Report. Thus, after the CrPC
(Amendment) Act, 2008 (Act 5 of 2009) which came into effect on 31st December,
2009, the number of compoundable offences in CrPC, 1973 stands at 56 i.e. 43 in the
Table under Section 320 (1) and 13 in the Table under Section 320 (2).
3.5 In the 154th Report, there was a recommendation of the Law Commission that
the scope of sub-section (3) of Section 320 CrPC should be amplified so as to include
the cases of the accused who are constructively liable under Section 34 or under Section
149 IPC. This had been accepted by the Legislature and sub-section (3) was amended.
In this context, we are presently making the recommendation for making the offence of
criminal conspiracy under Section 120-B IPC as compoundable provided it relates to
other compoundable offences and to amend sub-section (3) of Section 320 accordingly.
3.6 There is one more important recommendation in the 154th report of the Law
Commission which we would like to advert to. The Commission in para 11 of Chapter
XII observed thus:
"It was also suggested by senior police officers at the various workshops that
the Code of Criminal Procedure should empower the investigating officer to
compound offences, which are compoundable, at the investigation stage and
make a report to the magistrate who will give effect to the composition of such
offences. This step will reduce the number of cases proceeding for trial at the
threshold stage itself and relieve the court docket to a great extent. In fact the
National Police Commission in its Fourth Report had suggested that it would
help quicker disposal of cases in the compoundable category if the procedure is
amended to empower the police officers to take note of the desire of the parties
for the compounding of offences from the stage of investigation and thereupon
close cases and report the matter to the Court which will have the authority to
pass initial order from the police report as in every other case in which the
police submit their report."
13
The Law Commission felt that such a provision will have a salutary effect and will
check abuse by the police.
3.7 In order to give effect to the recommendation of the National Police
Commission, the 1994 (CrPC) Amendment Bill proposed adding of sub-section (3A)
to Section 173 of CrPC in the following terms:
"If, however, in respect of offences enumerated in the Table in section 320, in
the course of investigation, the person by whom the offence may be compounded
under the said section gives a report in writing to the officer in charge of the
police station expressing his desire to compound the offence as provided for in
the said section, the officer shall mention this fact in the police report prescribed
in sub-section 2(1) and forward the compounding report from the person
concerned to the Magistrate who shall thereupon deal with the case under
section 320 as though the prosecution for the offence concerned had been
launched before the Magistrate."
However, this proposed amendment did not take shape, though the Law
Commission, in its 177th Report, reiterated the recommendation made in the 154th
Report in this regard.
14
4. Approach of the Supreme Court in Certain Cases
4.1 As the offence under Section 326 IPC was not compoundable in law, the
Supreme Court having regard to the long lapse of time and settlement of the dispute
between the parties reduced the sentence to already undergone three months'
imprisonment 5. Yet another approach adopted by the apex Court in dealing with the
situations arising from the amicable settlement arrived at between the complainant and
the accused in respect of a non-compoundable offence was to quash the proceedings
having regard to the facts and circumstances of the case. The cases of B.S. Joshi vs.
State of Haryana 6; Nikhil Merchant vs. CBI 7 and Manoj Sharma vs. State 8 are
illustrative of this approach.
4.2 In the first case of B.S. Joshi, the accused were charged with offences under
Sections 498A and 406 IPC. An affidavit was filed by the complainant wife that the
disputes were finally settled and the accused and the victim prayed for quashing the
FIR. The High Court declined to exercise its inherent power under Section 482 Cr.PC
on the ground that power under the said Section cannot be exercised to quash the
prosecution for non-compoundable offences even if the parties have settled the dispute.
In appeal, the Supreme Court reversed the order of the High Court and held that the
High Court in such cases can quash criminal proceedings/FIR/complaint in exercise of
its inherent powers under Section 482. The Supreme Court laid down, after discussing
the case law on the subject: "We are, therefore, of the view that if for the purpose of
securing the ends of justice, quashing of FIR becomes necessary, Section 320 would not
be a bar to the exercise of power of quashing". The Court, however, guardedly said: "It
is, however, a different matter depending upon the facts and circumstances of each case
whether to exercise or not such a power". In B.S. Joshi's case, the Supreme Court
justified the exercise of power under Section 482 to quash the proceedings to secure the
ends of justice in view of the special facts and circumstances of the case, even where
the offences were non-compoundable.
5
Ibid. Also see Gulab Das vs. State of M. P. , 2011 (12) SCALE 625
6
(2003) 4 SCC 675
7
(2008) 9 SCC 677
8
2008 (14) SCALE 44
15
4.3 The principle laid down in B.S. Joshi's case was cited with approval in the case
of Nikhil Merchant vs. CBI (supra). That was a case in which charge-sheet was filed
against the accused under Section 120-B read with Sections 420, 467, 468 and 471 IPC.
Whereas the offence under Section 420 is compoundable, the offence of forgery was not
compoundable. The filing of charge-sheet by the CBI was preceded by a suit between
the delinquent Company and the Bank in which a compromise was arrived at. Pursuant
to that compromise, the appellant-accused who was one of the Directors of the
company, filed an application for discharge from the criminal case. That application
was rejected by the High Court. The Supreme Court held: "On an overall view of the
facts as indicated hereinabove and keeping in mind the decision of this Court in B.S.
Joshi's case and the compromise arrived at between the Company and the Bank as also
Clause 11 of the consent terms filed in the suit filed by the Bank, we are satisfied that
this is a fit case where technicality should not be allowed to stand in the way in the
quashing of the criminal proceedings, since, in our view, the continuance of the same
after the compromise arrived at between the parties would be a futile exercise". The
Supreme Court thus quashed the proceedings by relying on the ratio of the decision in
B.S. Joshi's case. The following pertinent observations were made at para 29: "Despite
the ingredients and the factual content of an offence of cheating punishable under
Section 420 IPC, the same has been made compoundable under sub-section(2) of
Section 320 CrPC with the leave of the Court. Of course, forgery has not been included
as one of the compoundable offences, but it is in such cases that the principle
enunciated in B.S. Joshi case becomes relevant".
The same course of action was adopted in Manoj Sharma's case. 9 Very
recently, the Supreme Court in Shiji @ Pappu vs. Radhika 10 held that simply because an
offence is not compoundable under Section 320 CrPC is by itself no reason for the High
Court to refuse exercise of its power under Section 482 to quash the prosecution.
9
Ibid
10
2010 (12) SCALE 588
16
5. Compoundability of Certain Offences
5.1 Now, we shall consider the question of compoundability of certain specific
offences.
Section 498A, IPC
5.2 Whether the offence specified in Section 498A should be made compoundable,
and, if yes, whether it should be compoundable without or with the permission of the
Court, is the two-fold question.
5.3 Section 498A penalizes the husband or the relatives of the husband for
subjecting a woman to cruelty. The definition of cruelty as given in the Section is in
two parts: 1) Willful conduct of such a nature that is likely to drive the woman to
commit suicide or to cause grave injury or danger to life, limb or health (mental or
physical), 2) Harassment of the woman with a view to coercing her or her relatives to
meet an unlawful demand for any property or valuable security. Thus the dowry related
harassment as well as violent conduct on the part of the husband or his relations by
causing injury or danger to her life, limb or health, are comprehended within the scope
of Section 498A. Quite often, the prosecution under Section 498A IPC is coupled with
prosecution under Sections 3 and 4 of Dowry Prohibition Act, 1961 as well.
5.4 Normally, if the wife is prepared to condone the ill-treatment and harassment
meted out to her either by reason of change in the attitude or repentance on the part of
the husband or reparation for the injury caused to her, the law should not stand in the
way of terminating the criminal proceedings. However, the argument that is mainly
advanced against the compoundability is that the dowry is a social evil and the law
designed to punish those who harass the wives with demand of dowry should be
allowed to take its full course instead of putting its seal of approval on the private
compromises. The social consciousness and the societal interest demands that such
offences should be kept outside the domain of out-of-court settlement, it is argued.
There can be no doubt that in dealing with this aspect, the impact of the crime on the
society and the degree of social harm that might result, should be duly considered. At
the same time, undesirable consequences that follow if compounding is not allowed,
17
ought to be kept in view because the social harm or societal interest cannot be
considered in vacuum. A holistic and rational view has to be taken. While no
impediments shall be placed against the effective operation of law enacted to curb a
social evil, it should not be forgotten that the society is equally interested in promoting
marital harmony and the welfare of the aggrieved women. A rational and balanced
approach is all the more necessary for the reason that other avenues are open to the
reconciled couple to put an end to the criminal proceedings. One such course is to file a
'quash' petition under Section 482 of CrPC in the High Court. Whether it is necessary
to drive them to go through this time consuming and costly process is one pertinent
question. If a wife who suffered in the hands of the husband is prepared to forget the
past and agreeable to live amicably with the husband or separate honourably without
rancor or revenge, the society would seldom condemn such move nor can it be said that
the legal recognition of amicable settlement in such cases would encourage the
forbidden evil i.e. the dowry. Section 498A should not be allowed to become counter-
productive. In matters relating to family life and marital relationship, the advantages
and beneficent results that follow from allowing the discontinuance of legal proceedings
to give effect to a compromise or reconciliation would outweigh the degree of social
harm that may be caused by non-prosecution. If the proceedings are allowed to go on
despite the compromise arrived at by both sides, either there will be little scope for
conviction or the life of the victim would become more miserable. In what way the
social good is achieved thereby? We repeat that a doctrinaire and isolated approach
cannot be adopted in dealing with this issue. The sensitivity of a family dispute and the
individual facts and circumstances cannot be ignored. Hence, the Commission is not
inclined to countenance the view that dowry being a social evil, compounding should
not be allowed under any circumstances. Incidentally, it may be mentioned that many
offences having the potentiality of social harm, not merely individual harm, are
classified as compoundable offences. Further, the gravamen of the charge under Section
498-A need not necessarily be dowry-related harassment. It may be 'cruelty' falling
only within clause (a) of the Explanation and the demand of dowry is not an integral
part of that clause.
18
5.5 Another argument against compoundability is that the permission to compound
would amount to legal recognition of violence against women and that the factum of
reconciliation cannot be a justifiable ground to legally condone the violence. The
acceptance of such an argument would imply that the priority of law should be to take
the criminal proceedings to their logical end and to inflict punishment on the husband
irrespective of the mutual desire to patch up the differences. It means - reconciliation or
no reconciliation, the husband should not be spared of the impending prosecution and
the punishment if any; then only Section 498A would achieve its objective. We do not
think that the objective of Section 498A will be better achieved by allowing the
prosecution to take its own course without regard to the rapprochement that has taken
place between the couple in conflict. As observed earlier, a balanced and
holistic approach is called for in handling a sensitive issue affecting the family and
social relations. Reconciliation without compounding will not be practically possible
and the law should not ignore the important event of reconciliation. The emphasis
should not be merely on the punitive aspect of the law. In matters of this nature, the law
should not come in the way of genuine reconciliation or revival of harmonious relations
between the husband and estranged wife. Wisdom behind all prosecutions and
punishments is to explore a judicious mix of deterrence, deprivation of liberty and
repentance and reformation. Any emphasis on one aspect alone, as has been found in
the working of harsh and cruel punishment regimes, may become a pigeonhole model.
5.6 The other argument which is put forward against compounding is that hapless
women especially those who are not much educated and who do not have independent
means of livelihood, may be pressurized and coerced to withdraw the proceeding and
the victim woman will be left with no option but to purchase peace though her
grievance remains unsolved. However, this argument may not be very substantial. The
same argument can be put forward in respect of compoundable offences wherever the
victims are women. The safeguard of Court's permission would, by and large, be a
sufficient check against the possible tactics that may be adopted by the husband and his
relations/friends. The function of the Court in this matter is not a mere formality. The
Judicial Magistrate or Family Court Judge is expected to be extra-cautious and play an
active role. In this regard, the judge can take the assistance of a woman lawyer or a
19
professional counselor or a representative of Legal Services Authority and the woman
concerned can be examined in his/her chambers in the presence of one of them.
Alternatively, the assistance of a lady colleague can also be sought for examining a
woman victim in the chambers. Normally the trial Magistrates/Judges are sensitized in
gender- related issues in the course of training at the Judicial Academies. In cities like
Delhi, Bangalore, Chennai etc. competent and trained mediators are involved in the
process of bringing about an amicable settlement in marital disputes. Though the Court
is expected to act with due care and caution in dealing with the application for
compounding the offence under Section 498A, we are of the view that it is desirable to
introduce an additional safeguard as follows:-
After the application for compounding an offence under S.498A of Indian
Penal Code is filed and on interviewing the aggrieved woman, preferably in
the Chamber in the presence of a lady judicial officer or a representative of
District Legal Services Authority or a counselor or a close relation, if the
Magistrate is satisfied that there was prima facie a voluntary and genuine
settlement between the parties, the Magistrate shall make a record to that
effect and the hearing of application shall be adjourned by three months or
such other earlier date which the Magistrate may fix in the interests of
Justice. On the adjourned date, the Magistrate shall again interview the
victim woman in the like manner and then pass the final order permitting
or refusing to compound the offence after giving opportunity of hearing to
the accused. In the interregnum, it shall be open to the aggrieved woman to
file an application revoking her earlier offer to compound the offence on
sufficient grounds.
5.7 Accordingly, it is proposed to add sub-section (2A) to Section 320 CrPC. The
proposed provision will ensure that the offer to compound the offence is voluntary and
free from pressures and the wife has not been subjected to ill-treatment subsequent to
the offer of compounding. Incidentally, it underscores the need for the Court playing an
active role while dealing with the application for compounding the offence under
Section 498-A.
20
5.8 The other points which deserve notice in answering the issue whether the
offence under Section 498A should be made compoundable, are the following:-
5.8.1 The Law Commission of India in its 154th report (1996) recommended
inclusion of S. 498A in the Table appended to Section 320(2) so that it
can be compounded with the permission of the Court. The related
extracts from the Report are as follows:
"Of late, various High Courts have quashed criminal proceedings in
respect of non-cognizable offences because of settlement between the
parties to achieve harmony and peace in the society. For instance,
criminal proceedings in respect of offences under Section 406, IPC,
relating to criminal breach of trust of dowry articles or Istridhan and
offences under section 498A, IPC relating to cruelty on woman by
husband or relatives of husband were quashed in Arun Kumar Vohra v.
Ritu Vohra, Nirlap Singh v. State of Punjab."
5.8.2 In continuation of what was said in the 154th Report, we may point
out that the apex court, in the case of B.S. Joshi vs. State of Haryana 11,
has firmly laid down the proposition that in order to subserve the
ends of justice, the inherent power under Section 482 CrPC can be
exercised by the High Court to quash the criminal proceedings at the
instance of husband and wife who have amicably settled the matter
and are desirous of putting end to the acrimony. The principle laid down
in this case was cited with approval in Nikhil Merchant vs. CBI 12.
However, a coordinate Bench 13 doubted the correctness of these
decisions and referred the matter for consideration by a larger Bench.
According to the referring Bench, the Court cannot indirectly permit
compounding of non-compoundable offences.
5.8.3 The recommendation of the Law Commission in the 154th Report
regarding Section 498A was reiterated in the 177th Report (2001). The
Commission noted that over the last several years, a number of
11
Supra note 6
12
Supra Note 7
13
Gian Singh vs. State of Punjab [2010(12) SCALE 461]
21
representations had been received by the Law Commission from individuals
and organizations to make the said offence compoundable.
5.8.4 Further, Justice Malimath Committee's Report on Reforms of Criminal
Justice System strongly supported the plea to make Section 498 A a
compoundable offence. The Committee observed:
"A less tolerant and impulsive woman may lodge an FIR even on
a trivial act. The result is that the husband and his family may be
immediately arrested and there may be a suspension or loss of
job. The offence alleged being non-bailable, innocent persons
languish in custody. There may be a claim for maintenance
adding fuel to fire, especially if the husband cannot pay. Now the
woman may change her mind and get into the mood to forget and
forgive. The husband may also realize the mistakes committed
and come forward to turn over a new leaf for a loving and
cordial relationship. The woman may like to seek reconciliation.
But this may not be possible due to the legal obstacles. Even if
she wishes to make amends by withdrawing the complaint,
she cannot do so as the offence is non-compoundable. The doors
for returning to family life stand closed. She is thus left at the
mercy of her natal family...
This section, therefore, helps neither the wife nor the husband.
The offence being non-bailable and non-compoundable makes an
innocent person undergo stigmatization and hardship. Heartless
provisions that make the offence non-bailable and non-
compoundable operate against reconciliations. It is therefore
necessary to make this offence (a) bailable and (b)
compoundable to give a chance to the spouses to come together."
Though this Commission is not inclined to endorse the entirety of
observations made in the above passage, some of them reinforce our
conclusion to make it compoundable.
5.8.5 The views of Malimath Committee as well as the recommendations in
the 154th Report of Law commission were referred to with approval by
the Department-Related Parliamentary Standing Committee on
22
Home Affairs in its 111th Report on the Criminal Law (Amendment)
Bill 2003 (August 2005). The Standing Committee observed thus:
"It is desirable to provide a chance to the estranged spouses to
come together and therefore it is proposed to make the offence
u/s 498A IPC, a compoundable one by inserting this Section in
the Table under sub-section(2) of Section 320 of CrPC".
5.8.6 The 128th Report of the said Standing Committee (2008) on the Code
of Criminal Procedure (Amendment) Bill, 2006 reiterated the
recommendation made in the 111th Report.
5.8.7 The views of Supreme Court and High Courts provide yet another
justification to treat the offence under Section 498A compoundable.
The Supreme Court in a brief order passed in Ramgopal vs. State
of M.P. observed that the offences under Section 498A, among others,
can be made compoundable by introducing suitable amendment to law.
The Bombay High Court 14, as long back as in 1992, made a strong
suggestion to amend Section 320 of CrPC in order to include Section
498A within that Section.
In the case of Preeti Gupta vs. State of Jharkhand 15, the Supreme
Court, speaking through Dalvir Bhandari, J. exhorted the members of the
Bar to treat every complaint under Section 498A as a basic human
problem and to make a serious endeavour to help the parties in arriving
at amicable resolution of that human problem. The Supreme Court
then observed that the Courts have to be extremely careful and cautious
in dealing with these complaints and must take pragmatic realities into
consideration. Further, it was observed: "Before parting with the case,
we would like to observe that a serious relook of the entire provision is
warranted by the legislation. It is also a matter of common knowledge
that exaggerated versions of the incident are reflected in a large number
of complaints. The tendency of over implication is also reflected in a
14
Suresh Nathmal Rathi vs. State of Maharashtra (1992) Crl.L.J. 2106
15
AIR 2010 SC 3363
23
very large number of cases". The Supreme Court then made these
observations: "It is imperative for the legislature to take into
consideration the informed public opinion and the pragmatic realities
in consideration and make necessary changes in the relevant
provisions of law. We direct the Registry to send copy of this
judgment to the Law Commission and to the Union Law Secretary,
Government of India who may place it before the Hon'ble Minister for
Law & Justice to take appropriate steps in the larger interest of the
society".
5.9 Yet another factor that should be taken note of is the policy of law in laying stress
on effecting conciliation between the warring couples. The provisions in Section
9 of the Family Courts Act, 1984 Section23 (2) of the Hindu Marriage Act, 1955
and Section 34(2) of the Special Marriage Act, 1954 impose an obligation on the court
to take necessary steps to facilitate re-conciliation or amicable settlement.
5.10 It is worthy of note that in Andhra Pradesh, the State Legislature made an
nd
amendment to Section 320(2) of CrPC by inserting the following in the 2 Table.
Husband or 498A The woman subjected to cruelty:
relative of Provided that a minimum period of
husband of a three months shall elapse from the
woman date of request or application for
subjecting her compromise before a Court and the
to cruelty Court can accept a request for
compounding an offence under
Section 498A of the Indian Penal
Code provided none of the parties
withdraw the case in the intervening
period.
The observations made by the High Court in various cases were taken into
account while making this amendment. The amendment came into force on 1.8.2003.
Our recommendation is substantially on the same lines.
24
5.11 The overwhelming views reflected in the responses received by the Law
Commission and the inputs the Commission has got in the course of deliberations with
the members of District and Subordinate Judiciary, the members of the Bar and the law
students is yet another reason persuading us to recommend the amendment of law to
make the offence under 498A compoundable with the permission of Court. The list of
respondents from whom views have been received by the Commission is at Annexure
1-B. An analysis of such views touching on the point of compoundability is furnished at
Annexure 1-A. The Consultation Paper-cum-Questionnaire on various aspects of
Section 498-A published by the Commission is attached hereto as Annexure-2
5.12 At the Conference with judicial officers including lady officers, there was
almost unanimous opinion in favour of making the offence compoundable. The lady
lawyers who were present at the Conferences held in Visakhapatnam, Chennai and
Aurangabad did not oppose the move. At a recent Conference held with about 35
Judicial Officers of various ranks at Delhi Judicial Academy, there was unanimity on
the point of compoundability. However, some Judges expressed reservation about
allowing 3 months gestation period for passing a final order of compounding under
Section 320(2) Cr PC. It was suggested that there should be some flexibility in this
regard and the 3 months' period need not be strictly adhered to especially where there is
a package of settlement concerning civil disputes as well. Keeping this suggestion in
view, the Commission has provided that in the interests of justice, the Magistrate can
pass orders within a lesser time.
5.13 The Law Commission is therefore of the considered view that the offence under
Section 498A IPC should be made compoundable with the permission of the Court.
Accordingly, in Table-2 forming part of Section 320(2) of the Code of Criminal
Procedure, the following shall be inserted after the entry referring to Section 494 and
before the entry relating to Section 500:
25
Husband or relative of husband of a 498A The woman subjected
woman subjecting her to cruelty to cruelty.
Sub-section (2A) shall be added to Section 320 CrPC, as set out in paragraph
5.6, page 17 supra.
Section 324 IPC
5.14 In our considered view, the offence under Section 324 IPC (voluntarily causing
hurt by dangerous weapons or means) should be made compoundable. The offence is
punishable with imprisonment extending to three years and fine. Both in the old Code
as well as the new Code of 1973, the said offence as well as the more serious offence in
Section 325 were treated as offences compoundable with the permission of the court.
The Law Commission in its 154th and 177th Reports recommended that these two
offences together with several other offences may be shifted to the Table appended to
Section 320 (1) so that it can be compounded without the permission of the Court.
However, Sec. 324 was deleted from the list of compoundable offences by the Code of
Criminal Procedure (Amendment) Act of 2005. The Commission has probed into the
background in which this offence was deleted. At first blush, it appeared that it was
deleted by reason of an inadvertent error. But, it does not appear to be so. In the CrPC
(Amendment) Bill of 1994, it was proposed that Section 324 IPC should be omitted
from the Table under sub-section (2) of Section 320 CrPC. The apparent reason for such
proposal was that the provision was likely to be misused by the accused by exerting
pressure on the complainant to agree for composition. However, this reasoning is quite
fallacious. For most of the compoundable offences, the same argument can be
advanced. The proposal which was initiated by the Home Ministry during 1990s came
to fruition in 2005 and by the CrPC (Amendment) Act of 2005, Section 324 was
omitted from the list of compoundable offences. What was sought to be done in the year
1994 or before, was thus accomplished in 2005. It is interesting to note that within a
year thereafter, in the Code of Criminal Procedure (Amendment) Bill, 2006, Section
324 was sought to be reinducted into Section 320. It appears that what weighed with the
Ministry in proposing the said amendment was the recommendation of the Law Commission to
26
include Section 324 in the Table under Section320 (1) CrPC by transferring it from the
Table under Section 320(2). Accordingly, Clause 30 of the Bill provided for this
change. However, the CrPC (Amendment) Act, 2008 (Act No.5 of 2009) shows that the
said change was not approved by Parliament, and Section 324 continues to be a non-
compoundable offence. Such a step was taken pursuant to the opinion expressed by one
of the Members of Rajya Sabha in the course of discussion.
5.15.1 It is evident from the discussions in Rajya Sabha on the aforesaid CrPC
(Amendment) Bill 2006 on 18th December, 2008 that the proposal was dropped at the
instance of a distinguished lady Member of Parliament. We quote what the Hon'ble
M.P said while participating in the discussion:
'I have moved amendments on some of these aspects. The first one is
this. It is a very very important one. It deals with section 324:
voluntarily causing hurt by dangerous weapons or means. It says,
'Whoever, except in the case provided for by section 334, voluntarily
causes hurt by means of any instrument for shooting, stabbing, or
cutting, or any instrument which, used as weapon of offence, is likely to
cause death, or by means of fire or any heated substance..." Now, we
have had such cases. Everybody knows this whole phenomenon of death
by burning. If you are going to bring section 324, which is often used in
such cases, into a compoundable offence - - you are introducing it in the
first table - - I think, it is going to be extremely unjustifiable. Therefore,
I urge upon the hon. Home Minister, please don't do this and please
remove this from the compoundable crimes'.
5.15.2 This suggestion was agreed to by the Hon'ble Home Minister. Accordingly, the
move of the Government to re-introduce section 324 within the ambit of section 320
CrPC failed.
5.15.3 Perhaps, the argument of Hon'ble Member was concerned with the cases of
bride burning. Causing hurt by means of fire or heated substance is one of the
components of Section 324. In view of the increased incidence of crime
27
of causing injury by means of burning wives, the offence should not be permitted to be
compounded. It could very well be that a case which would have otherwise resulted in
death had ended up in the infliction of simple hurt. But the degree of cruelty and the
severity of the crime should be duly taken into account and therefore the offender
should suffer adequate punishment. Further, the result of inclusion in Table 1 would be
that even in cases where pressure is exerted on the victim woman to compromise, the
prosecution will abate. This, in substance, seems to be the rationale behind the remark
of the Hon'ble M. P.
5.16 We have given anxious consideration to this line of argument irrespective of the
observation of the Supreme Court in Diwaker Singh's case cited in para 1.1 above. Still
the Commission does not find a good and substantial reason for excluding Section 324
IPC from the list of compoundable offences, though we find merit in the plea that it
should find place in Table 2 under Section 320(2) but not Table 1 under Section 320(1)
Cr PC. Cases of causing death or bodily injury to women by cruel husbands and their
kith and kin almost invariably trigger prosecutions for the more serious offences under
Sections 304-B, 307, 326 or Section 326 read with Section 509 IPC. Section 324 IPC
is hardly invoked in such cases. Even if there are few prosecutions under Section 324
concerning women- complainants, that would hardly afford justification to deviate from
the general scheme and purpose of Section 320 CrPC. When there is justification to
make it compoundable in a vast majority of cases, the rare situations should not make a
difference. Further, in order to take care of the apprehension which may hold good, if
at all, in a few cases, it is desirable and appropriate to retain its original position in
Table 2. Irrespective of the cases of causing harm to women by means of burning or
otherwise, taking an overall view, it is a fit case where the permission of the Court
should be insisted upon. In cases of causing hurt to woman by burning, the court is
expected to exercise restraint in granting permission. The safeguard of the Court's
permission needs to be maintained in an offence of this nature.
28
5.17 Accordingly, we recommend that Section 324 IPC should be reinducted into
the ambit of section 320 CrPC and it should retain its original position in Table 2
appended to sub-section (2) thereof. Section 324 can remain in the company of
Section 325 in Table 2 rather than being shifted to Table 1 as per the recommendation
contained in 154th Report of the Law Commission. The implications of shifting it to
Table1 have not been considered by the Commission in that Report. The observation of
the Supreme Court in Diwakar Singh's case to make the offence under Section 324
compoundable is, in our view, rests on a sound basis.
Section 326 IPC
5.18 Voluntarily causing grievous hurt by dangerous weapons or means is punishable
under Section 326 and Sections 320 and 326 are extracted below for convenience of
reference:
320. Grievous hurt. - The following kinds of hurt only are designated as
"grievous":-
First - Emasculation
Secondly - Permanent privation of the sight of either eye.
Thirdly - Permanent privation of the hearing of either ear,
Fourthly - Privation of any member or joint.
Fifthly - Destruction or permanent impairing of the powers of any
member or joint.
Sixthly - Permanent disfiguration of the head or face.
Seventhly - Fracture or dislocation of a bone or tooth.
Eighthly - Any hurt which endangers life or which causes the sufferer to be
during the space of twenty days in severe bodily pain, or unable
to follow his ordinary pursuits.
326. Voluntarily causing grievous hurt by dangerous weapons or means. -
Whoever, except in the case provided for by section 335, voluntarily
causes grievous hurt by means of any instrument for shooting, stabbing or
cutting, or any instrument which, used as a weapon of offence, is likely to cause
death, or by means of fire or any heated substance, or by means of any
poison or any corrosive substance, or by means of any explosive substance, or
29
by means of any substance which it is deleterious to the human body to inhale,
to swallow, or to receive into the blood, or by means of any animal, shall be
punished with imprisonment for life, or with imprisonment of either description
for a term which may extend to ten years, and shall also be liable to fine.
5.19 The offence under Section 326 is punishable with imprisonment for life or with
imprisonment for a term which may extend to 10 years and fine. Voluntarily causing
grievous hurt without using dangerous weapons or means has been a compoundable
offence in the old Penal Code and this is so in the new Code as well. The offence
under Section 325 IPC carries with it punishment of 7 years or less. None of the
offences in the IPC which carries imprisonment above 7 years is made compoundable.
The cardinal principle is that the gravity of crime should be duly taken into account.
The accused covered by Section 326 has not only caused grievous hurt but acted in a
cruel manner with a dangerous weapon without regard to the life and liberty of the
victims. The offence under Section 326 falls on the borderline of the offence of
attempting to commit murder (Section 307) or the offence under Section 304. Violent
acts such as causing disfiguration of head or face (by throwing acid, etc.),
emasculation, permanent privation of the eye sight or hearing and destruction of the
powers of any member or joint are within the fold of Section 326. It is a very serious
crime and the compromise between the victim and accused should not be recognized in
law. There are so many related offences following Section 326 i.e. Section 327
(causing hurt to extort property), Section 328 (causing hurt by means of poison) and
Sections 329, 330 and 331 (causing hurt or grievous hurt to extort
property/confession), which are punishable with imprisonment for life or imprisonment
extending up to 10 years. None of these offences is made compoundable. The
legislative policy is clear that such grave offences should not be made compoundable.
It is not desirable to unduly stretch the net of compounding. The mere fact that some
pendency in the Courts will be reduced if the offences are allowed to be compounded,
is not a valid argument to justify enlargement of the list of compoundable offences so
as to include even offences of very serious and grave nature which imperil the law and
30
order. As said earlier, the law should have a cautious and balanced approach to the
problem of compounding.
5.20 We have said so much on Section 326 because of the solitary observation of the
Supreme Court in the case of Ramgopal vs. State of M.P. that the offences like Section
326 ought to be made compoundable. There is no further discussion as the Law
Commission and Law Ministry are required by the Court to give attention to the aspect
of including more offences in the list of compoundable offences.
Obviously, no law has been laid down and it is only a prima facie view expressed in
passing. The Supreme Court has appropriately left it to the decision of the
Government and the recommendation of the Law Commission. Incidentally, it may
also be apt to refer to an earlier decision of the Supreme Court in Manoj Sharma Vs.
State 16. It was observed as follows:
"There can be no doubt that a case under Section 302 IPC or other serious
offences like those under Sections 395, 307 or 304B cannot be compounded and
hence proceedings in those provisions cannot be quashed by the High Court in
exercise of its power under Section 482 Cr. P.C. or in writ jurisdiction on the
basis of compromise. However, in some other cases, (like those akin to a civil
nature) the proceedings can be quashed by the High Court if the parties have
come to an amicable settlement even though the provisions are not
compoundable. Where a line is to be drawn will have to be decided in some
later decisions of this Court, preferably by a larger bench (so as to make it
more authoritative)."
5.21 The Commission is not inclined to disturb the well laid-out scheme of
compoundable offences substantially and be guided primarily by the
consideration to get rid of the cases on the Court's docket.
Other Offences under IPC
5.22.1.1 Section 147 (rioting) punishable with imprisonment which may extend to 2
years or with fine or with both: Rioting is defined in Section 146. Using force or
16
2008 (14) SCALE 44
31
violence by an unlawful assembly or by a member thereof, in prosecution of the
common object of such assembly, constitutes the offence of rioting. In Madhya
Pradesh, there was an amendment in the year 1999 by which Section 147(rioting) has
been brought under Section 320(2) read with the Table appended thereto with a
proviso: "provided that the accused is not charged with other offence which is not
compoundable". The person against whom the force or violence is used at the time of
committing an offence is the person competent to compound.
5.22.1.2 The Commission is of the view that on the same lines, the offence of rioting
under Section 147 of IPC can be made compoundable and it can be brought under the
purview of Section 320(2).
5.22.1.3 It may be pointed out that the Law Commission in its 41st Report (1969) did
not accept the suggestion to make certain offences including the one under Section 147
IPC compoundable on the ground that in any matter affecting public peace, order and
security, the person directly aggrieved by the offence should not be left with the option
to compound the offence. This view expressed long back needs a relook. Rioting may
not always disturb the public peace or order. It may be the result of a private dispute
resulting in a scuffle or the said offence may have been committed in the course of
some agitation by a motley crowd. We are of the view that there is no harm in
including Section 147 IPC within the ambit of Section 320(2) CrPC with the addition
of the proviso. The proviso will restrain compounding of the offence under Section
147, if some other serious crime is also committed.
5.22.2 Section 380: Theft in dwelling house - maximum punishment is 7 years'
imprisonment and fine. This offence may be made compoundable subject to the
proviso that the value of property stolen is not more than fifty thousand rupees.
5.22.3 Section 384: Extortion - maximum punishment is 3 years of imprisonment or
fine or both.
5.22.4 Section 385: Putting a person in fear of injury (or attempting to do so) in order
to commit extortion - maximum punishment is 2 years or fine or both.
32
5.22.5 Section 461: Dishonestly breaking open receptacle containing property -
maximum punishment is 2 years' imprisonment or fine or both.
5.22.6 Section 489: Tampering with property mark with intent to cause injury -
maximum punishment 1 years' imprisonment or fine or both.
5.22.7 Section 507: Criminal intimidation by an anonymous communication -
maximum punishment is 2 years' imprisonment in addition to the punishment provided
for the offence by the preceding Section i.e. Section 506. Section 506 consists of 2
parts. For intimidation falling within the first part, the maximum punishment is 2
years' imprisonment or fine or both. The compounding under Section 507 can be
allowed in respect of criminal intimidation which falls within the first part. Threat to
cause death or grievous hurt is covered by second part - punishable with 7 years of
imprisonment and it is a serious offence which is a source of considerable harassment
to the person affected. Hence, the Commission feels that it should remain non-
compoundable. At present, Sections 506 and 508 are compoundable under Section
320(1) read with Table1. Section 507 can be made compoundable under section 320
(1) to the extent it relates to the offence falling under the first part of Section 506.
5.22.8 Having regard to the nature of offences already included within the ambit of
Section 320 CrPC, there is no harm in classifying the above-mentioned 7 offences also
as compoundable offences. They can be included in Table-1 except Section 380 for
which the permission of the Court should be required. The Court's permission is
desirable in view of the fact that quite a number of those who commit the said crime are
habitual offenders.
5.22.9 It needs to be mentioned that the prosecutions in respect of seven offences
enumerated supra may not be many, excepting perhaps the one under Section 380. Not
many cases can be disposed of by the Courts if those offences are made compoundable.
However, as stated earlier, reducing the pendency of cases is a secondary consideration.
5.23.1 Before we part with the subject, we may recall what was said in paragraph 3.5.
Accordingly, we suggest that sub-section (3) of Section 320 Cr.PC may be amended so
as to include the offence under Section 120-B IPC. The amended provision will, then,
33
read thus: "when an offence is compoundable under this section, the abetment of such
offence or an attempt to commit such offence (when such attempt is itself an offence) or
a criminal conspiracy to commit such offence or where the accused is liable under
section 34 or 149 of the Indian Penal Code, may be compounded in like manner". (the
added words are shown in bold letters)
5.23.2 It may be pointed out that criminal conspiracy is an independent offence
punishable under Section 120-B.There are two sub-sections. The second sub-section
speaks of criminal conspiracy other than the conspiracy to commit an offence
punishable under sub-section (1). The punishment provided under sub-section (2) is
imprisonment for a maximum period of 6 months or fine or both. Sub-section (1) refers
to criminal conspiracy to commit the offence punishable with death or imprisonment for
life or rigorous imprisonment for a term of 2 years or more. The offender shall be
punished in the same manner as if he had abetted such offence. The benefit of proposed
amendment will not be available if the main offence is not otherwise compoundable.
34
6. Recommendations
6.1 Broadly speaking, the offences which affect the security of the State or have a
serious impact on the society at large ought not to be permitted to be compounded. So
also, crimes of grave nature should not be the subject matter of compounding. The
policy of law on compoundability of offences is complex and no straightjacket formula
is available to reach the decision. A holistic and not an isolated approach is called for in
identifying the compoundable and non-compoundable offences.
6.2 That the Courts are flooded with cases and, therefore, more and more offences
should be identified for compoundability is only a secondary consideration.
6.3 In sub-section (3) of Section 320 CrPC after the bracketed words and before the
words "or where the accused is liable", the following words shall be added:
"or a criminal conspiracy to commit such offence".
6.4 Section 498A IPC should be made compoundable under Section 320(2) of CrPC so
that it may be compounded with the permission of the Court. However, in order to
ensure that the offer of composition is voluntary and free from pressures, it is proposed
to introduce sub-section (2A) in Section 320 laying down the procedure for dealing with
an application for compounding of an offence under Section 498A. The said sub-
section (2A) is set out in paragraph 5.6 supra.
6.5 Section 324 IPC should be made compoundable subject to the permission of Court.
Accordingly, it shall be brought within the ambit of Section 320(2) CrPC.
6.6 Section 326 IPC (causing grievous hurt by dangerous weapons) should not be made
compoundable.
6.7 The offence of rioting under Section 147 IPC should be made compoundable by
including the same in the Table appended to Section 320 (2) Cr PC subject to the
addition of proviso: "provided that the accused is not charged with other offence which
is not compoundable".
35
6.8 The following six offences in IPC may be made compoundable: Section 380 (theft
in dwelling house) subject to the proviso that the value of property stolen is not more
than Rs.50,000/-; Section 384 (extortion); Section 385 (extortion by putting a person in
fear of injury); Section 461 (dishonestly breaking open receptacle containing property);
Section 489 (tampering with property mark with intent to cause injury); Section 507
(criminal intimidation by an anonymous communication) subject to the rider that
compounding shall be confined to criminal intimidation falling within the first part of
Section 506.
(Justice P.V. Reddi)
Chairman
(Justice Shiv Kumar Sharma) (Amarjit Singh)
Member Member
(Dr Brahm Agrawal)
Member-Secretary
36
Annexure 1- A
The analysis of 338 replies to the Questionnaire on section 498A IPC regarding
compoundability is as under:
Individuals Organisations Officials/Judicial
Officers
Compoundable 52(7 women) 6(3 women orgn) 123 (9 women)
Non-compoundabale 21(4 women) 10 (6 women orgn) 6
Non-compoundable 11(1 woman) 6(2 women orgn) 0
and bailable
Note:
1. Individuals/organizations/officials talking of repeal and at the same
time non-compoundability are 86 in number, implying thereby that
instead of making it compoundable, it should be repealed altogether.
Otherwise, the two ideas are not in harmony with each other.
2. Regarding compoundability, individuals/organizations/officials
who have not given any comments on this aspect are 33(4 women)
in number
3. Only Repeal-1
37
Annexure 1 - B
List of respondents to the Questionnaire regarding Section 498A,IPC
(Compoundability)
Individuals:
S/Shri/Ms
1. Ms.Swati Goyal, Ahmedabad
2. Neeraj Gupta, Delhi
3. Vivek Srivastav, [email protected]
4. Sateesh K. Mishra, Delhi
5. Kalpak shah, Ahmedabad
6. Samir Jha, [email protected]
7. Kharak Mehra, Nainital
8. Saurabh Grover, [email protected]
9. Komal Singh, New Delhi
10. Kaushalraj Bhatt, Ahmedabad
11. Alka Shah, Ahmedabad
12. Saumil Shah, Ahmedabad
13. Trilok Shah, Ahmedabad
14. Alpak Shah, Ahmedabad
15. Bhavna Shah Ahmedabad
16. Kaushal Kishor & 27 other residents of Visakhapatnam.
17. iamamit, [email protected]
18. Vishnuvardhana Velagala, [email protected]
19. Hari Om Sondhi, New Delhi
20. Kharak Singh Mehra, Nainital
21. Virag R. Dhulia, Bangalore
22. Ms Kumkum Vikas Sirpurkar, New Delhi
23. Gaurav Bandi, Indore.
38
24. Gaurav Sehravat, [email protected]
25. Ashish Mishra, Lucknow
26. Umang Gupta, Rampur, Balia
27. Avadesh Kumar Yadav, Nagpur
28. T.R. Padmaja, Secunderabad
29. T.C. Raghawan, Secunderabad
30. C. Shyam Sunder, Hyderabad
31. Ms. Shobha Devi, R. R Dt, Hyderabad
32. A Nageshwar Rao, Hyderabad
33. Praveen Chand, Hyderabad
34. R.B. Timma Ready, Hyderabad
35. A. Venu Gopal, kadapa, Hyderabad
36. Ms. Aditya, Hyderabad
37. B. Yudestel Lal, Hyderabad
38. Subramaniyam Catari, Hyderabad
39. A Sai Kiran, Hyderabad
40. S. Jagannath, Bangalore
41. Prasad Chuilal, Pune
42. Biswadeep Paul, Pune
43. Avinash D. Gune, Pune
44. Damodar Varde, Indore
45. Kedar Ambedakar, Pune
46. Sandesh V. Chopdekar, Pune
47. Devkant Varde, Pune
48. Sanjeet Gupta, Pune
49. Cedric D'Souza, Pune
50. Amandeep Bhatia, Pune
51. Arjun Singh Rawat, Pune
52. N.K. Jain, Ujjain
53. Raj Kumar Jain, Ujjain
39
54. Shashidhar Rao, Hyderabad
55. Mohammed Hidayatullah, Hyderabad
56. Chandra Shekhar, Hyderabad.
57. P. Sugunavathi, Hyderabad
58. V. David, Hyderabad
59. Reddy Vidyadhar, R.R. District, Hyderabad.
60. Eshwar Lal, R.R. District, Hyderabad.
61. A. Satyanarayana, Hyderabad
62. M.V. Rama Mohan, Hyderabad
63. K.V. Indira, Kerala
64. P. Raju, Bangalore
65. G.R. Reddy, Hyderabad
66. D.S. Nathaniel, Hyderabad
67. K. Sriram, Hyderabad
68. Rajneesh K.V. Hyderabad
69. M. V. Aditya, Hyderabad
70. P. Ranga Rao, Hyderabad
71. T.V. S. Ram Reddy, R.R. District, Hyderabad.
72. R. Rahul, Nizamabad
73. J.P. Sahu, Damoh
74. B. Vinod Kumar, Nizamabad
75. Ponviah Catari, Hyderabad
76. P.K. Acharya, Hyderabad
77. B. Yamuna, Chennai
78. J.Sarat Chandra, Anantpur
79. P.N. Rao, Amalapuram
80. K. Narasaiah, Hyderabad
81. K. Ramakrishna Rao, Rajamundry
82. D.N. Samuel Raj, Hyderabad
83. D.N. Lavaney, Hyderabad
84. V. Madhani, Secunderabad
40
85. R. Rajashekhar Reddy, Hyderabad
86. P. Srirama Murthy, Hyderabad
87. K.L. Swapana, Rajamundry
88. Gauri Sankar, Hyderabad
89. L. Narsinga Rao, Hyderabad
90. Sushil Kumara Acharya, Hyderabad
91. D.N. Kerupavasam, Hyderabad
92. T. Ramesh, Hyderabad
93. P. Satish Kumar, Hyderabad
94. T. Srinivas, Nalgouda
95. M. Satish Kiran, R.R. District, Hyderabad
96. Parthasarathi, Secunderabad
97. Saraswati Devi, Hyderabad
98. A. Rangabyha, Hyderabad
99. T. Annapurna, R.R. District, Hyderabad
100. Saah Ali Ahmed, Secunderabad
101. A.Sai Nath, Hyderabad
102. S. Manasa, Hyderabad
103. Sameer Baksi, Kharagpur, West Bengal
104. Rumi Dey, West Bengal
105. Bhanu Dey, Kharagpur, W. Bengal
106. Suman Kr. Dey, Kharagpur, W. Bengal
107. Tinni Gaur, Jabalpur
108. Arun Yadav, Jabalpur
109. T. Salgu, Ujjain
110. Ashish Gupta, Ujjain
111. T. M. Kamran, Pune
112. Pushpal Swarnkar, Durg
113. Col. H. Sharma, Noida
114. Rana Mukherjee, Advocate, Hony. Secy, Bar
41
Association, High Court, Kolkata
115. Nagarathna A., Asstt. Professor Law, NLSIU,
Nagarbhavi, Bangalore.
116. Raj Ghosal, Thane (W), Maharashtra
117. Pankaj R. Sontakke, Kandivali (E), Maharashtra
118. Ashish Agarwal, Vikhroli (W), Maharashtra
119. Savio Fernandez, Thane (W), Maharashtra
120. Anand M. Jha, Kalyan (W), Maharashtra
121. Sachchidanand Singh Patel, Navi Mumbai, Maharashtra
122. Arghya Dutta, Nerul, Maharashtra
123. Debabrata Bhadra, Jamsedpur, Jharkhand
124. Vikas Jhunjhun wala, Worli, Maharashtra
125. Mukund Jhala, Singh Darwaza, Burdwan.W. Bengal.
126. Sandip De, Dombivalli (E), Maharashtra
127. Anurag Joshi, Thane (W), Maharashtra
128. Gayatri Devi, Sagar Road, Hyderabad
129. Ramesh Lal, Shalimar Bagh, Delhi.
130. Priyank Prakh, Manchester, USA
131. Katri Ram Venkatesh, Ranga Reddy, Distt.Andhra
Pradesh
132. Sarath Chandra P., Panjagutta, Hyderabad
133. Subba Rao P., Panjagutta Hyderabad
134. V. Kamalamma, Chandanagar, Hyderabad
135. Dr. P. Sudhir, Kakinada, Andhra Pradesh
136. S.N. Kumar, Hyderabad
137. K.V.N.S. Laxmi, Rajamundry
138. Manoj Kumar Sahu, Kanchanbagh, Hyderabad
139. K.S. Ram, Vijayanagar Colony, Hyderabad
140. M. Ram Babu, Janapriya Nagar Colony, Ranga Reddy
Distt. A.P.
141. Ram Prakash Sharma, Rohini, New Delhi
42
142. Manju Yadav, Jabalpur
143. Teeja Yadav, Adhartal, Jabalpur
144. Chandra Yadav,Adhartal, Jabalpur
145. Santosh Vishvakarma, Adhartal, Jabalpur
146. Ashutosh Yadav,Adhartal, Jabalpur
147. Amitabh Bhattacharya, Wardha Road, Nagpur
148. Krishna R.K. V., [email protected]
149. Milap Choraria, Rohini, New Delhi
150. Anand Ballabh Lohani, Haldwani, Uttarakhand
151. Partha Sadhukhan, Hyderabad
152. Ramesh Kumar Jain, [email protected]
153. Namadevan N., [email protected]
154. Pronoy Ghose, Cachar, Assam
155. Sibi Thomas, Baruch, Gujarat
156. R.S. Sharma, Amity University, Uttar Pradesh
157. T. Gopala Krishna, Chichmagular
158. N.S. Mahesh, Bangalore, Karnataka
159. Shailaja G. Harinath, Bangalore
160. V.V. Lakshmanan, Ambattur, Chennai
161. Jayesh M. Poria
162. P. Rukma Chary, Bangalore
163. Deepak Kesari, Bangalore
164. Rajshekhar C.R., Bangalore.
165. N.H. Shiggaon, Vignan Nagar, Bangalore
166. Ajay M.U. Electronic City, Bangalore.
167. Vardhaman Nair, Bangalore.
168. Krishna Murthy, Bangalore
169. Sashidhar CM, Vinayaka Extn. Bangalore,
170. Narayan Kumar, Bangalore
171. Amjad F. Jamador, Belgam, Karnataka
43
172. Mohd. Arshad, Ranganath Colony, Bangalore.
173. B.A. Pathan, Hubli, Karnatka
174. Pronoy Kumar Ghosh, Cachar, Assam
175. N. N. Suiggaon, Vignan Nagar, Bangalore
176. Radhikanath Mallick, Kolkata, West Bengal
177. Maqsud Mujawar, [email protected]
178. Saroj Bala Dhawan, DLF Gurgaon, Haryana
179. Virag R. Dhulia, C.C. Raman Nagar, Bangalore.
180. Rahmatulla Sheriff, Ganga Nagar, Bangalore
181. Avinash Kumar, Main HSR Layout, Bangalore
182. Ramakrishna, [email protected]
183. Rajkumar, Rohtak.
184. Ritesh Dehia, [email protected]
185. Viresh Verma, [email protected]
186. Sudha Chouranga Chakrabatrti, Hoogly, West Bengal.
44
Officials/Judicial Officers.
S/Shri/Ms
1. Renchamo P. Kikon, IPS, DIG, Nagaland, Kohima,
2. Mrinalini Srivastava, Supdt. Of Police, CID, Gangtok, Sikkim.
3. M. M. Banerjee, Distt Judge, Birbhum, Suri.
4. Abhai Kumar, Registrar, High Court of M.P, Jabalpur.
(on behalf of Judicial officers, Traiing Institute)
5. Nungshitombi Athokpam, Dy. Legal Rememberancer, Govt.of Manipur.
6. Bimal N. Patel, Director, GLNU, Gandhinagar, Gujarat.
7. Vijay Kumar Singh, Distt. & Sessions Judge, Jammu.
8. Shrikant D. Babaladi, Distt. Judge Member, Karnataka, Appellate Tribunal,
Bangalore.
9. Bijender Kumar Singh, Distt. & Sessions Judge, Gopalgunj, Bihar.
10. PMS Narayanan, National Commission for Minority, Khan Mkt, New Delhi
11. R.K. Watel, Distt. & Session Judge, Reasi(J&K)
12. *Dy. SP(HQ), O/o DGP, Andaman & Nicobar Islands, Port Blair.
13. *Principal Distt. & Sessions Judge, Kishtwar
14. S. N. Kempagoudar, Distt. Judge, Member, Karnataka Appellate Tribunal,
Bangalore.
15. Deepak Purohit, Supdt. Of Police, D&NH, Silvasa.
16. Udayan Mukhopadhyay, Distt. & Sessions Judge, Purbi Medinapur.
17. *Distt. & Sessions Judge, Vaishali, Hajipur.
18. S.H. Mittalkod, Distt. & Sessions Judge, AIG-1, Govt. of Mizoram.
19. P.C. Lalchhuanawama, AIG-1 (for DGP), Govt. of Mizoram, Aizwal.
20. Prabhat Kumar Adhikari, Secretary (Law), A&N Admn., Port Blair.
21. *Pr. Secretary(Law-Legislation), Govt. of Himachal Pradesh.
22. L.M. Sangma, Secretary to Govt. of Meghalaya, Law Deptt.
45
23. S. R. Dass, Asstt. I.G. Police(Pers), Govt. of Tripura, Agartala.
24. B.K. Srivastava, Secretary in charge, Law Deptt., Govt. of W. Bengal
25. Ranjit Kumar Baig, Distt. Judge, Malda, West Bengal.
26. Sanjit Mazumdar, Addl. Distt. & Sessions Judge, Malda, W. Bengal.
27. Anant Kumar Kapri, Addl. Distt. & Sessions Judge, Malda, W. Bengal.
28. Kaushik Bhattacharaya, Addl. Distt. & Sessions Judge, Malda, W. Bengal
29. Subodh Kumar Batabayal, Addl. Distt. & Sessions Judge, Malda, W. Bengal
30. Sanjay Mukhopadhyay, Addl. Distt. & Sessions Judge, Malda, W. Bengal
31. Sibasis Sarkar, Addl. Distt. & Sessions Judge, Malda, W. Bengal
32. Sabyasahi Chattoraj, Civil Judge (Sr. Divn.), Malda.
33. Thejegu-U-Kire, Dy. Legal Remembrancer to Govt of Nagaland, Kohima.
34. Ishan Chandra Das, Distt Judge, Burdwan.
35. *Inspector General of Police (HQ), Bihar, Patna.
36. Arindham Paul, DLR & Dy. Secretary, Law, Tripura.
37. *Home Secreatry, Chandigarh Administration
38. *Suptd. Of Police, Panaji, Goa.
39. Justice Amarbir Singh Gill, Chairman, Punjab State Law Commission,
Chandigarh.
40. *Addl. DG of Police (Crime), Punjab Chandigarh.
41. L.K. Gaur, Special Judge, CBI-9, Tis Hazari Courts, Delhi.
42. M.K. Nagpal, ASJ/Special Judge, NDOS, South & South East Distt., Saket
Courts, New Delhi.
43. Dr. Neera Bharihoke, ADJ-V, South Saket Court, New Delhi.
44. Sanjeev Kumar, Metropolitan Magistrate, South-Saket Court, New Delhi.
45. Chetna Singh, Metropolitan Magistrate, South- Saket Court, New Delhi.
46. Sandeep Garg, Metropolitan Magistrate, South- Saket Court, New Delhi.
47. Anu Aggarwal, Civil Judge, South- Saket Court, New Delhi.
48. *District & Sessions Judge, Ambala
49. S.S. Lamba, District & Sessions Judge, Rohtak.
50. *District & Sessions Judge, Fatehbad.
46
51. *District & Sessions Judge, Rewari.
52. R.S. Virk, District & Sessions Judge, Gurgaon.
53. K. C. Sharma, District & Sessions Judge, Panipat.
54. *District & Sessions Judge, Kaithal.
55. * District & Sessions Judge, Jind.
56. Deepak Aggarwal, District & Sessions Judge, Jind.
57. D. N. Bhardwaj, District & Sessions Judge, Jind.
58. Dr. Chander Dass, Judicial Magistrate, Jind.
59. Praveen Kumar, Addl. Civil Judge (Sr. Divn.-cum-Sub-Divn. Judicial
Magistrate), Safidon.
60. Kumud Gungwani, Sub-Divn. Judicial Magistrate, Narwana.
61. Gurvinder Singh, Gill, District & Sessions Judge, Fatehgarh Sahib.
62. Raj Rahul Garg, District & Sessions Judge, Karnal.
63. *District & Sessions Judge, Bhiwani.
64. Narender Kumar, District Judge(Family Court), Bhiwani.
65. Rajinder Goel, Addl. District & Sessions Judge, Bhiwani.
66. Rajesh Kumar Bhankhar, Chief Judicial Magistrate, Bhiwani
67. Tarun Singal, Chief Judge (Jr.Divn.), Bhiwani.
68. Narender Singh, Chief Magistrate, Ist Class, Bhiwani.
69. Rajni Yadav, Addl. Civil Judge (Sr.Divn.) cum-Sub- Divisional Judicial
Magistrate, Loharu.
70. Balwant Singh, Civil Judge (Jr.Divn.) cum-Sub-Divisional Judicial
st
Magistrate, 1 class, Bhiwani.
71. Narender Sharma, Sub-Divn. Judicial Magistrate, Charkhi Dadri.
72. A.S. Nayyar, Civil Judge (Jr.Divn.), Charkhi Dadri.
73. Parvesh Singla, Civil Judge, Charkhi Dadri.
74. Kuldeep Jain, Addl. Distt. & Sessions Judge, Sonepat.
75. Sanjiv Kumar, Addl. Distt. & Sessions Judge, Sonepat.
76. Gulab Singh, Addl. Distt. & Sessions Judge, Sonepat.
77. Vivek Bharti, Addl. Distt. & Sessions Judge, Sonepat.
78. Ritu Garg, Addl. Distt. & Sessions Judge, Sonepat.
47
79. Lal Chand, Civil Judge (Sr.Divn.)-cum-ACJM, Sonepat.
80. Madhulika, C.J.(J.D.)-cum-JMIC, Sonepat.
81. Ranjana Aggarwal, Addl. Civil.(Sr.Divn.), Sonepat.
82. Rajesh Kumar Yadav, C.J.(S.D.)-cum-JMIC, Sonepat.
83. Harish Gupta, Addl. Civil.(Sr.Divn.), Ganaur.
84. K.P. Singh, Addl. Civil.(Sr.Divn.), Gohana.
85. Sanjiv Jindal, Addl. Distt. & Sessions Judge, Narnaul.
86. Rajneesh Bansal, Addl. Distt. & Sessions Judge, Narnaul.
87. Sudhir Jiwan, Addl. Distt. & Sessions Judge, Fast Track Court, Narnaul.
88. Praveen Gupta, Addl. Chief Judicial Magistrate, Narnaul.
89. Chander Hass, Chief Judicial Magistrate, Narnaul.
90. *Distt. & Sessions Judge, Gurdaspur.
91. Chandigarh Judicial Academy, Dr. Virender Aggarwal, Director
(Academics), Chandigarh.
92. Rajesh Kumar Yadav, Addl. Distt. & Sessions Judge, C.J.(JD)-cum-JMIC,
Sonepat.
93. * Distt. & Sessions Judge, Chandigarh.
94. *Distt. & Sessions Judge, Sirsa.
95. *Distt. & Sessions Judge, Jhajjar.
96. *Distt. & Sessions Judge, Faridabad.
97. *Distt. & Sessions Judge, Yamuna Nagar at Jagadhri.
98. *Distt. & Sessions Judge, Panchkula.
99. *Distt. & Sessions Judge, Pehowa.
100. Rajinder Pal Singh, Addl. Civil Judge (Sr. Divn.), Pehowa.
101. Gurcharan Singh Saran, . Distt. & Sessions Judge, Shaheed Bhagat Singh
Nagar.
102. *Distt. & Sessions Judge, Rupnagar.
103. Inderjit Singh, . Distt. & Sessions Judge, Jalandhar.
104. *Distt. & Sessions Judge, Ferozpur.
105. *Distt. & Sessions Judge, Kapurthala.
48
106. *Distt. & Sessions Judge, Mansa.
107. Amit Kumar Garg, Judicial Magistrate 1st Class, Kurushetra.
108. *Distt. & Sessions Judge, Kurushetra.
109. Manish Batra, Addl. Distt. & Sessions Judge, Kurushetra.
110. Harleen Sharma, Civil Judge (Jr. Divn), Kurushetra.
111. Sanjiv Kumar, Addl. Distt. & Sessions Judge, Kurushetra.
112. Sanjiv Arya, Judicial Magistrate 1st Class, Kurushetra.
113. Arun Kumar Singhal, Addl. Distt. & Sessions Judge, Kurushetra.
114. Jagjit Singh, Civil Judge (Sr. Divn), Kurushetra.
115. Amarinder Sharma, Civil Judge (Jr. Divn), Kurushetra.
116. Raj Gupta, Civil Judicial Judge, Kurushetra.
117. Anudeep Kaur Bhatti, Judicial Magistrate 1st Class, Kurushetra.
118. Akshdeep Mahajan, Judicial Magistrate 1st Class, Mohindergarh.
119. Narender Pal, Judicial Magistrate 1st Class, Narnaul.
120. *Distt. & Sessions Judge, Hisar.
121. *Distt. & Sessions Judge, Amritsar.
122. *Distt. & Sessions Judge, Patiala.
123. *Distt. & Sessions Judge, Hoshiapur.
124. *Distt. & Sessions Judge, Ludhiana.
125. *Distt. & Sessions Judge, Bathinda.
126. *Distt. & Sessions Judge, Sri Muktsar Sahib.
127. *Distt. & Sessions Judge, Sri Muktsar Sahib.
128. Shri Hari S. D. Shirodkar, Under Secretary, Law Department, Govt. of Goa.
129. Shri S. G. Marathe, Joint Secretary (Law), Govt. of Goa.
130. Shri Pramod Kamat, Law Secretary, Govt. of Goa
131. Shri Mangesh Kashyap, DCP (HQ), O/o the Commissioner of Police, Delhi
132. Shri D. V. K. Rao, Under Secretary, M/o of Women and Child Development.
133. Shri T. Pachuau, IG of Police (Adm), Police Department, Govt. of Manipur.
134. Shri S. Sivaiah Naidu, Registrar General, Government of Andhra Pradesh.
135. Shri G. Rime, Deputy Secretary (Home), Department of Home and Inter State
Border Affairs, Government of Arunachal Pradesh, Itanagar
49
Organizations:
1. Save India Harmony, (Shri B.K. Aggarwal, President),
Vishakhapatnam
2. SIFFMWB, (Shri S. Bhattacharjee) Kolkata
3. Vigilant Women Munch, (Secretary, Ms Suman Jain), Delhi.
4. National Family Harmony Society, President, (Shri P. Suresh),
Karnataka. & 41 others
5. Mothers and Sisters Initiative -MASI, (Mrs. Shalini Sharma),
General Secretary
6. Bharat Bachao Sangthan, (Shri Vineet Ruia), President,
Kolkata.
7. Pirito Purush Porishad, NGO, Kolkata
8. INSAAF, New Delhi.
9. All India Forgotten Women's Association, Hyderabad.
10. Members of Million Women Arrested Campaign (org), FBD,
Haryana
11. KFWL, Secretary, (Ms. Aneetha AG), Kerala High Court
Bldg, Kochi.
12. Lawyers Collective, (Ms. Indira Jaising), Jangpura Extn., New
Delhi.
13. Rakshak Foundation, Shri Sachin Bansal, USA.
14. AWAG, Ila Pathak, Ahmedabad
15. AIDWA, (Ms Kirti Singh), Legal Convenor, Advocate, Delhi
16. PLD (Partners for Law in Development), Ms. Madhu Mehra,
Ex. Director, New Delhi
17. Bharat Vikas Parishad (Shri Raj Pal Singla, President),
Chandigarh, Punjab
50
ANNUXURE - 2
LAW COMMISSION OF INDIA
Consultation Paper-cum-Questionnaire regarding Section
498-A of Indian Penal Code
1. Keeping in view the representations received from various quarters
and observations made by the Supreme Court and the High Courts, the
Home Ministry of the Government of India requested the Law Commission
of India to consider whether any amendments to s.498A of Indian Penal
Code or other measures are necessary to check the alleged misuse of the
said provision especially by way of over-implication.
2. S.498A was introduced in the year 1983 to protect married women
from being subjected to cruelty by the husband or his relatives. A
punishment extending to 3 years and fine has been prescribed. The
expression 'cruelty' has been defined in wide terms so as to include
inflicting physical or mental harm to the body or health of the woman and
indulging in acts of harassment with a view to coerce her or her relations
to meet any unlawful demand for any property or valuable security.
Harassment for dowry falls within the sweep of latter limb of the section.
Creating a situation driving the woman to commit suicide is also one of
the ingredients of 'cruelty'. The offence under s.498A is cognizable, non-
compoundable and non-bailable.
3. In a recent case of Preeti Gupta v. State of Jharkhand, the Supreme
Court observed that a serious relook of the provision is warranted by the
51
Legislature. "It is a matter of common knowledge that exaggerated
versions of the incidents are reflected in a large number of complaints.
The tendency of over-implication is also reflected in a very large number
of cases". The Court took note of the common tendency to implicate
husband and all his immediate relations. In an earlier case also - Sushil
Kumar Sharma v. UOI (2005), the Supreme Court lamented that in many
instances, complaints under s.498A were being filed with an oblique
motive to wreck personal vendetta. "It may therefore become necessary
for the Legislature to find out ways how the makers of frivolous
complaints or allegations can be appropriately dealt with", it was
observed. It was also observed that "by misuse of the provision, a new
legal terrorism can be unleashed".
4. The factum of over-implication is borne out by the statistical data of
the cases under s.498A. Such implication of the relatives of husband was
found to be unjustified in a large number of decided cases. While so, it
appears that the women especially from the poor strata of the society
living in rural areas rarely take resort to the provision.
5. The conviction rate in respect of the cases under s.498A is quite
low. It is learnt that on account of subsequent events such as amicable
settlement, the complainant women do not evince interest in taking the
prosecution to its logical conclusion.
6. The arguments for relieving the rigour of s.498A by suitable
amendments (which find support from the observations in the Court
judgments and Justice Malimath Committee's report on Reforms of
52
Criminal Justice System) are: Once a complaint (FIR) is lodged with the
Police under s.498A/406 IPC, it becomes an easy tool in the hands of the
Police to arrest or threaten to arrest the husband and other relatives
named in the FIR without even considering the intrinsic worth of the
allegations and making a preliminary investigation. When the members
of a family are arrested and sent to jail without even the immediate
prospect of bail, the chances of amicable re-conciliation or salvaging the
marriage, will be lost once and for all. The possibility of reconciliation, it is
pointed out, cannot be ruled out and it should be fully explored. The
imminent arrest by the Police will thus be counter-productive. The long
and protracted criminal trials lead to acrimony and bitterness in the
relationship among the kith and kin of the family. Pragmatic realities
have to be taken into consideration while dealing with matrimonial
matters with due regard to the fact that it is a sensitive family problem
which shall not be allowed to be aggravated by over-zealous/callous
actions on the part of the Police by taking advantage of the harsh
provisions of s.498A of IPC together with its related provisions in CrPC. It
is pointed out that the sting is not in s.498A as such, but in the provisions
of CrPC making the offence non-compoundable and non-bailable.
7. The arguments, on the other hand, in support of maintaining the
status quo are briefly:
S.498A and other legislations like Protection of Women from
Domestic Violence Act have been specifically enacted to protect a
vulnerable section of the society who have been the victims of cruelty and
53
harassment. The social purpose behind it will be lost if the rigour of the
provision is diluted. The abuse or misuse of law is not peculiar to this
provision. The misuse can however be curtailed within the existing
framework of law. For instance, the Ministry of Home Affairs can issue
'advisories' to State Governments to avoid unnecessary arrests and to
strictly observe the procedures laid down in the law governing arrests.
The power to arrest should only be exercised after a reasonable
satisfaction is reached as to the bona fides of a complaint and the
complicity of those against whom accusations are made. Further, the first
recourse should be to effect conciliation and mediation between the
warring spouses and the recourse to filing of a chargesheet under s.498A
shall be had only in cases where such efforts fail and there appears to be a
prima facie case. Counselling of parties should be done by professionally
qualified counsellors and not by the Police.
7.1 These views have been echoed among others by the Ministry of
Women and Child Development.
7.2 Further, it is pointed out that a married woman ventures to go to
the Police station to make a complaint against her husband and other
close relations only out of despair and being left with no other remedy
against cruelty and harassment. In such a situation, the existing law
should be allowed to take its own course rather than over-reacting to the
misuse in some cases.
7.3 There is also a view expressed that when once the offending family
members get the scent of the complaint, there may be further torture of
54
the complainant and her life and liberty may be endangered if the Police
do not act swiftly and sternly. It is contended that in the wake of ever
increasing crimes leading to unnatural deaths of women in marital homes,
any dilution of Section 498-A is not warranted. Secondly, during the long-
drawn process of mediation also, she is vulnerable to threats and
torture. Such situations too need to be taken care of.
8. There is preponderance of opinion in favour of making the said
offence compoundable with the permission of the court. Some States,
for e.g., Andhra Pradesh have already made it compoundable. The
Supreme Court, in a recent case of --*---, observed that it should be made
compoundable. However, there is sharp divergence of views on the point
whether it should be made a bailable offence. It is pleaded by some that
the offence under s.498A should be made bailable at least with regard to
husband's relations.*Ramgopal v. State of M. P. in SLP (Crl.) No. 6494 of 2010 (Order dt. July 30,
2010.
8.1 Those against compoundability contend that the women especially
from the rural areas will be pressurized to enter into an unfair
compromise and further the deterrent effect of the provision will be lost.
9. The Commission is of the view that the Section together with its
allied CrPC provisions shall not act as an instrument of oppression and
counter-harassment and become a tool of indiscreet and arbitrary actions
on the part of the Police. The fact that s.498A deals with a family problem
and a situation of marital discord unlike the other crimes against society at
large, cannot be forgotten. It does not however mean that the Police
55
should not appreciate the grievance of the complainant woman with
empathy and understanding or that the Police should play a passive role.
10. S.498A has a lofty social purpose and it should remain on the
Statute book to intervene whenever the occasion arises. Its object and
purpose cannot be stultified by overemphasizing its potentiality for abuse
or misuse. Misuse by itself cannot be a ground to repeal it or to take
away its teeth wholesale.
11. While the Commission is appreciative of the need to discourage
unjustified and frivolous complaints and the scourge of over-implication, it
is not inclined to take a view that dilutes the efficacy of s.498A to the
extent of defeating its purpose especially having regard to the fact that
atrocities against women are on the increase. A balanced and holistic
view has to be taken on weighing the pros and cons. There is no doubt a
need to address the misuse situations and arrive at a rational solution -
legislative or otherwise.
12. There is also a need to create awareness of the provisions especially
among the poor and illiterate living in rural areas who face quite often the
problems of drunken misbehavior and harassment of women folk. More
thanthe women,the men should be apprised of the penal provisions of law
protecting the women against harassment at home. The easy access of
aggrieved women to the Taluka and District level Legal Service Authorities
and/or credible NGOs with professional counsellors should be ensured by
appropriate measures. There should be an extensive and well-planned
campaign to spread awareness. Presently, the endeavour in this direction
56
is quite minimal. Visits to few villages once in a way by the representatives
of LSAs, law students and social workers is the present scenario.
13. There is an all-round view that the lawyers whom the aggrieved
women or their relations approach in the first instance should act with a
clear sense of responsibility and objectivity and give suitable advice
consistent with the real problem diagnosed. Exaggerated and tutored
versions and unnecessary implication of husband's relations should be
scrupulously avoided. The correct advice of the legal professionals and
the sensitivity of the Police officials dealing with the cases are very
important, and if these are in place, undoubtedly, the law will not take a
devious course. Unfortunately, there is a strong feeling that some
lawyers and police personnel have failed to act and approach the problem
in a manner morally and legally expected of them.
14. Thus, the triple problems that have cropped up in the course of
implementation of the provision are:(a) the police straightaway rushing to
arrest the husband and even his other family members (named in the FIR),
(b) tendency to implicate, with little or no justification, the in-laws and
other relations residing in the marital home and even outside the home,
overtaken by feelings of emotion and vengeance or on account of wrong
advice, and (c) lack of professional, sensitive and empathetic approach on
the part of the police to the problem of woman under distress.
15. In the context of the issue under consideration, a reference to the
provisions of Protection of Women from Domestic Violence Act, 2005 (for
short PDV Act) which is an allied and complementary law,is quite apposite.
57
The said Act was enacted with a view to provide for more effective
protection of rights of women who are victims of violence of any kind
occurring within the family. Those rights are essentially of civil nature with
a mix of penal provisions. Section 3 of the Act defines domestic violence in
very wide terms. It encompasses the situations set out in the definition of
'cruelty' under Section 498A. The Act has devised an elaborate machinery
to safeguard the interests of women subjected to domestic violence. The
Act enjoins the appointment of Protection Officers who will be under the
control and supervision of a Judicial Magistrate of First Class. The said
officer shall send a domestic incident report to the Magistrate, the police
station and service providers. The Protections Officers are required to
effectively assist and guide the complainant victim and provide shelter,
medical facilities, legal aid etc. and also act on her behalf to present an
application to the Magistrate for one or more reliefs under the Act. The
Magistrate is requiredto hear the application ordinarily within 3 days from
the date of its receipt. The Magistrate may at any stage of the proceedings
direct the respondent and/or the aggrieved person to undergo counseling
with a service provider. 'Service Providers' are those who conform to the
requirements of Section 10 of the Act. The Magistrate can also secure the
services ofawelfare expert preferablya woman for the purpose of assisting
him. Under Section 18, the Magistrate, after giving an opportunity of
hearing to the Respondentandon being prima facie satisfied that domestic
violence has taken place or is likely to take place, is empowered to pass a
protection order prohibiting the Respondent from committing any act of
domestic violence and/or aiding or abetting all acts of domestic violence.
58
There are other powers vested in the Magistrate including granting
residence orders and monetary reliefs. Section 23 further empowers
the Magistrate to pass such interim order as he deems just and
proper including an ex-parte order. The breach of protection order
by the respondent is regarded as an offence which is cognizable and non-
bailable and punishable with imprisonment extending to one year (vide
Section 31). By the same Section, the Magistrate is also empowered to
frame charges under Section 498A of IPC and/or Dowry Prohibition Act. A
Protection Officer who fails or neglects to discharge his duty as per the
protection order is liable to be punished with imprisonment (vide Section
33). The provisions of the Act are supplemental to the provisions of any
other law in force. A right to file a complaint under Section 498A is
specifically preserved under Section 5 of the Act.
15.1 An interplay of the provisions of this Act and the proceedings under
s.498A assumes some relevance on two aspects: (1) Seeking Magistrate's
expeditious intervention by way of passing a protective interim order to
prevent secondary victimization of a complainant who has lodged FIR
under s.498A. (2) Paving the way for the process of counselling under the
supervision of Magistrate at the earliest opportunity.
16. With the above analysis and the broad outline of the approach
indicated supra, the Commission invites the views of the
public/NGOs/institutions/Bar Associations etc. on the following points,
before preparing and forwarding to the Government the final report:
59
Questionnaire
1) a) What according to you is ideally expected of Police, on receiving the
FIR alleging an offence u/s 498A of IPC? What should be their approach
and plan of action?
b) Do you think that justice will be better meted out to the aggrieved
woman by the immediate arrest and custodial interrogation of the
husband and his relations named in the FIR? Would the objective of
s.498A be better served thereby?
2) a) The Supreme Court laid down in D.K. Basu (1996) and other cases
that the power of arrest without warrant ought not to be resorted to in a
routine manner and that the Police officer should be reasonably satisfied
about a person's complicity as well as the need to effect arrest. Don't you
agree that this rule applies with greater force in a situation of matrimonial
discord and the police are expected to act more discreetly and cautiously
before taking the drastic step of arrest?
b) What steps should be taken to check indiscriminate and unwarranted
arrests?
3) Do you think that making the offence bailable is the proper solution to
the problem? Will it be counter-productive?
4) There is a view point supported by certain observations in the courts'
judgments that before effecting arrest in cases of this nature, the proper
course would be to try the process of reconciliation by counselling both
sides. In other words, the
60
possibility of exploring reconciliation at the outset should precede
punitive measures. Do you agree that the conciliation should be the first
step, having regard to the nature and dimension of the problem? If so,
how best the conciliation process could be completed with utmost
expedition? Should there be a time-limit beyond which the police shall
be free to act without waiting for the outcome of conciliation process?
5) Though the Police may tender appropriate advice initially and facilitate
reconciliation process, the preponderance of view is that the Police should
not get involved in the actual process and their role should be that of
observer at that stage? Do you have a different view?
6) a) In the absence of consensus as to mediators, who will be ideally
suited to act as mediators/conciliators - the friends or elders known to
both the parties or professional counsellors (who may be part of NGOs),
lady and men lawyers who volunteer to act in such matters, a Committee
of respected/retired persons of the locality or the Legal Services Authority
of the District?
b) How to ensure that the officers in charge of police stations can easily
identify and contact those who are well suited to conciliate or mediate,
especially having regard to the fact that professional and competent
counsellors may not be available at all places and any delay in initiating
the process will lead to further complications?
61
7) a) Do you think that on receipt of complaint under S.498A, immediate
steps should be taken by the Police to facilitate an application being filed
before the Judicial Magistrate under the PDV Act so that the Magistrate
can set in motion the process of counselling/conciliation, apart from
according interim protection?
b) Should the Police in the meanwhile be left free to arrest the accused
without the permission of the Magistrate?
c) Should the investigation be kept in abeyance till the conciliation
process initiated by the Magistrate is completed?
8)Do you think that the offence should be made compoundable (with the
permission of court)?
Are there any particular reasons not to make it compoundable?
9)Do you consider it just and proper to differentiate the husband from the
other accused in providing for bail?
10) a) Do you envisage a better and more extensive role to be played by
Legal Services Authorities (LSAs) at Taluka and District levels in relation to
s.498A cases and for facilitating amicable settlement? Is there a need for
better coordination between LSAs and police stations?
b) Do you think that aggrieved women have easy access to LSAs at the
grassroot level and get proper guidance and help from them at the pre-
complaint and subsequent stages?
62
c)Are the Mediation Centres in some States well equipped and better
suited to attend to the cases related to S,498-A?
11) What measures do you suggest to spread awareness of the protective
penal provisions and civil rights available to women in rural areas
especially among the poorer sections of people?
12) Do you have any informations about the number of and conditions in
shelter homes which are required to be set up under PDV Act to help the
aggrieved women who after lodging the complaint do not wish to stay at
marital home or there is none to look after them?
13)What according to you is the main reason for low conviction rate in the
prosecutions u/s 498A?
14)(a) Is it desirable to have a Crime Against Women Cell (CWC) in every
district to deal exclusively with the crimes such as S.498A? If so, what
should be its composition and the qualifications of women police
deployed in such a cell?
(b) As the present experience shows, it is likely that wherever a CWC is set
up, there may be substantial number of unfilled vacancies and the
personnel may not have undergone the requisite training. In this
situation, whether it would be advisable to entrust the investigation etc.
to CWC to the exclusion of the jurisdictional Police Station?
------