Telangana High Court
Damayanthi Vemuri And Another vs Vemuri Soujanya And Another on 9 March, 2023
HON'BLE SRI JUSTICE K.SURENDER
CRIMINAL PETITION Nos.1507 and 3175 OF 2021
COMMON ORDER:
1. Since the petitioners in both the Criminal Petitions are seeking to quash the proceedings against them in CC.No.134 of 2019 on the file of V Additional Junior Civil Judge-cum-XIII Additional Chief Metropolitan Magistrate at Kukatpally, Cyberabad, under the provisions of Section 498-A, 406 and 506 of IPC and Sections 3 and 4 of Dowry Prohibition Act, they are being heard together and disposed off by way of this Common Order.
2. Petitioner/A1 is the husband in Criminal Petition No.3175 of 2021 and the petitioners/A2 and A3 are the parents-in-law of the 1st respondent in Criminal Petition No.1507 of 2021.
3. Briefly, the case of the 1st respondent is that she is the wife of A1. She was married to A1 on 21.08.2013. An expenditure of Rs.50.00 lakhs was incurred at the time of marriage. The husband and her in-laws started harassing her 2 for various reasons. Money was demanded from her salary and an amount of Rs.2.00 Crores was withdrawn without the knowledge of the 1st respondent. She was ridiculed for her traditional way of life and forced to go to pub. Sister-in-law and the mother-in-law of the 1st respondent threatened her that if she does not modernize herself, she would be given divorce by A1. Mother-in-law went to US where A1 and 1st respondent were staying and she bore grudge against the 1st respondent for not treating her properly. The relatives of A1 and also the parents-in-law were playing mind games with her, for which reason, there were differences most of the times between A1 and the 1st respondent. Once the 2nd respondent called the Phoenix Police for help. Thereafter A1 brought her to India stating that they have to go for stamping. However, the 1st respondent was taken to her mother's house and left there. Thereafter, divorce petition was filed by A1. Aggrieved by such conduct of A1 to A3, the 1st respondent filed compliant on 30.03.2019 with Women Police Station, Gachibowli and same was investigated and charge sheet was filed. 3
4. Sri T.Padyumnakumar Reddy, learned Senior Counsel appearing for Sri T.Anirudh Reddy, learned counsel for the petitioners submits that even according to the allegations in the complaint, all the alleged instances have taken place in the USA, for which reason, criminal complaint cannot be filed here in India. In the event of complaint being filed, the Court is prohibited from taking cognizance of such complaint unless there is a sanction given by the Central Government as required under Section 188 of Cr.P.C. He further argued that in fact, in the Divorce Petition filed by A1/husband, in her counter, she stated as follows:
"26. Thus there is no cause of action for filing this case at any point of time and this Hon'ble Court at any rate has no jurisdiction to try the case as all the incidents alleged to have occurred in USA and that the petitioner is not entitled to seek divorce on any legally valid grounds and hence this petition is liable to be dismissed."
5. On the said basis, learned Senior Counsel would submit that even according to the 1st respondent, all the incidents have taken place in the USA and the Courts at Hyderabad did not have jurisdiction. When such is the claim, it is apparent that the police had to take sanction of the Central Government in prosecuting these petitioners. Accordingly, cognizance taken by 4 the Court below i.e. V Additional Junior Civil Judge-cum-XIII Additional Chief Metropolitan Magistrate at Kukatpally, Cyberabad is bad in law and the proceedings have to be quashed against A1 to A3. In support of his contentions he relied on the following judgments; i) Thota Venkateswarlu v. State of Andhra Pradesh [(2011) 9 Supreme Court Cases 527]. The Hon'ble Supreme Court while dealing with a similar situation held that the offences alleged to have taken place in the US, the proceedings cannot be continued in the absence of the sanction of the Central Government as required under Section 188 of Cr.P.C. However, for the other offences, the trial was directed to continue; He further relied on decisions of this Court in i) Criminal Petition No.8496 of 2017, dated 17.06.2022; ii) Criminal Petition No.6711 of 2019, dated 18.10.2022; iii) Criminal Petition No.2173 of 2016 dated 04.02.2022; iv) Criminal Petition No.7299 of 2018, dated 05.09.2022 and v) Criminal Petition No.2591 of 2014, dated 23.08.2022.
5
6. On behalf of the respondents, it was argued that the marriage had taken place in Hyderabad and also dowry was given. Even prior to proceeding to US, there are allegations of harassment and after coming from US also, the 1st respondent did not have any other option, but to stay with her parents.
Thereafter, aggrieved by the conduct of the petitioners/accused, she was forced to file complaint in India and accordingly, prayed to dismiss the petition.
7. The marriage of the 1st respondent and A1 was performed in Hyderabad. At the time of marriage there was demand for 15000 USD and thereafter more than Rs.2.00 Crores was also taken from the account of the 1st respondent. She was humiliated for various reasons. After she went to US also, there were differences between the 1st respondent and A1. According to 1st respondent, she was brought back to India after she filed a complaint with the police department in Phoenix, on the ground that they have to go for stamping. However, the 1st respondent was taken to her mother's house and left there by A1. The allegations made in the present complaint are both in 6 India and thereafter in US. On the pretext of stamping, the 1st respondent was brought back to India and left at her mother's house. The offence in the present case is continuing offence and the alleged harassment continued during her stay in the US and also when she was brought back to India and left at her mother's place. It cannot be said that all the events of beating etc., had taken place in the US, for which reason there is no necessity for the police to obtain sanction as required under Section 188 of Cr.P.C.
8. For the sake of convenience Section 188 of Cr.P.C is extracted hereunder:
"188. Offence committed outside India. When an offence is committed outside India- by a citizen of India, whether on the high seas or elsewhere; or by a person, not being such citizen, on any ship or aircraft registered in India, he may be dealt with in respect of such offence as if it had been com- mitted at any place within India at which he may be found: Provided that, notwithstanding anything in any of the preceding sections of this Chapter, no such offence shall be inquired into or tried in India except with the previous sanction of the Central Government."
9. There cannot be any dispute that for an offence which is committed outside India and when prosecuted within Indian Territory, previous sanction of the Central Government is necessary for enquiry and also for trial. It is mandatory that the police obtain sanction of the Central Government to both 7 investigate/enquire into the matter or commit the case for trial before the competent Court. In the present case the offence is a continuing offence as the incidents have taken place both in the US and also in India. Section 178 of Cr.P.C reads as follows:
"178. Place of inquiry or trial:
(a) When it is uncertain in which of several local areas an offence was committed, or where an offence is committed, partly in one local area and partly in another, or where an offence, is a continuing one, and continues to be committed in more local areas than one, or where it consists of several acts done in different local areas, it may be inquired into or tried by a Court having jurisdiction over any of such local areas."
10. In the present facts when the offence is continuing one, the local Court in Hyderabad has the jurisdiction to try the offence. Though part of the alleged harassment was in the US, it does not require sanction by the Central Government in view of the continuity of the offence. Since transactions have taken place in Hyderabad also which amounts to cruelty, in accordance with section 178 of CrPC, the local court i.e., V Additional Junior Civil Judge-cum-XIII Additional Chief Metropolitan Magistrate at Kukatpally, Cyberabad, where the case is being tried can be proceed with trial and sanction would not be necessary under Section 188 of Cr.P.C. 8
11. As far as petitioners 2 and 3 are concerned, who are the parents-in-law of the 1st respondent, the allegations appear to be vague in nature for the reason of the 1st respondent stating that the petitioners were complicit of harassing her and it was at the instance of A2 and A3, A1 subjected her to cruelty.
12. In Kahkashan Kausar @ Sonam and others v. State of Bihar (supra) the Hon'ble Supreme Court held that unless there are specific and distinct allegations against the accused, the proceedings can be quashed. Under Section 482 of Cr.P.C, the Court should be careful in proceeding against relatives who are roped in on the basis of vague and omnibus allegations.
13. The Hon'ble Supreme Court in the case of Preeti Gupta v. State of Jharkhand (supra) held that the Courts have to scrutinize the allegations made with great care and circumspection, especially against husband's relatives who were living in different cities and rarely have visited or stayed with the couple.
9
14. In the said circumstances, I do not find any valid reason to continue the proceedings against in-law's/A2 and A3.
15. In the result, the proceedings against petitioners /A2 and A3 in C.C.No.134 of 2019 V Additional Junior Civil Judge- cum-XIII Additional Chief Metropolitan Magistrate at Kukatpally, Cyberabad, are hereby quashed. However, the trial Court shall proceed against A1.
16. Accordingly, Criminal Petition No.1507 of 2021 is allowed and Criminal Petition No.3175 of 2021 is dismissed. Consequently, miscellaneous applications, if any, pending shall stand closed.
_________________ K.SURENDER, J Date: 09.03.2023 kvs 10 THE HON'BLE SRI JUSTICE K.SURENDER Crl.P.Nos.3175 and 1507 of 2021 Dated: 09.03.2023 kvs