Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 0]

Karnataka High Court

Smt.Sadiya Husna And Ors vs Sri Maksood Ahmed S/O Sarmuddin ... on 31 August, 2024

Author: K Natarajan

Bench: K Natarajan

                                                 -1-
                                                            NC: 2024:KHC-K:6483
                                                       CRL.P No. 200267 of 2020




                                 IN THE HIGH COURT OF KARNATAKA

                                        KALABURAGI BENCH

                             DATED THIS THE 31ST DAY OF AUGUST, 2024

                                              BEFORE
                              THE HON'BLE MR. JUSTICE K NATARAJAN

                              CRIMINAL PETITION NO.200267 OF 2020
                                      (482(Cr.PC)/528(BNSS))
                      BETWEEN:

                      1.   SMT. SADIYA HUSNA
                           W/O MOHD. ABDUL REHEMAN MUQEET, D/O: M.
                           ABDUL JABBAR,
                           AGED ABOUT 27 YEARS, OCC: HOUSEHOLD WORK,
                           R/O: KHAN COLONY, 2 ND CROSS, KALABURAGI-
                           585104.

                      2.   MOHD. ABDUL REHEMAN MUQEET
                           S/O MOHD. ABDUL MAJID,
                           AGED ABOUT 32 YEARS, OCC: PRIVATE SERVICE,
                           R/O: HYDERABAD.
Digitally signed by
SHIVALEELA            3.   SRI. M. ABDUL JABBAR
DATTATRAYA                 S/O MOHD. ABDUL MAJID,
UDAGI
                           AGED ABOUT 60 YEARS, OCC: LECTURER IN
Location: High
Court Of                   CHEMISTRY DEPARTMENT, KBN ENGINEERING
Karnataka                  COLLEGE,
                           R/O: H.NO. 7-1202/27/A2/1,
                           R/O: KHAN COLONY, 2 ND CROSS, KALABURAGI-
                           585104.

                      4.   SRI. FAISAL IZHAR
                           S/O M. ABDUL JABBAR,
                           AGED ABOUT 31 YEARS, OCC: PRIVATE SERVICE,
                           R/O: H.NO. 7-1202/27/A2/1, NEAR SHAHABAD
                           SCHOOL, BEHIND FAISAL FUNCTION HALL, KHAN
                           COLONY, KALABURAGI.
                           -2-
                                     NC: 2024:KHC-K:6483
                                CRL.P No. 200267 of 2020




5.   SRI. NAVEED ABRAR
     S/O M. ABDUL JABBAR,
     AGED ABOUT 39 YEARS, OCC: BUSINESS,
     R/O: H.NO. 7-1202/27/A2/1, NEAR SHAHABAD
     SCHOOL, BEHIND FAISAL FUNCTION HALL, KHAN
     COLONY, KALABURAGI.

6.  SRI. AMEER ISRAR
    S/O M. ABDUL JABBAR,
    AGED ABOUT 37 YEARS, OCC: BUSINESS,
    R/O: H.NO. 7-1202/27/A2/1,
    NEAR SHAHABAD SCHOOL, BEHIND FAISAL
    FUNCTION HALL, KHAN COLONY, KALABURAGI.
                                        ...PETITIONERS
(BY SRI. S. S. MAMADAPUR, ADVOCATE)

AND:

SRI MAKSOOD AHMED
S/O SARMUDDIN NAGNOORI,
AGED ABOUT 30 YEARS, OCC: PRIVATE SERVICE,
R/O: KUMAR NAYAK COLONY, RANGAMPET,
SHORAPUR,
DIST: YADGIR-585201.
                                         ...RESPONDENT
(BY V/O DATED 22.08.2024, NOTICE TO R-2)

     THIS CRIMINAL PETITION IS FILED UNDER SECTION 482
OF CR.P.C., PRAYING TO QUASH THE ORDER ISSUING
PROCESS AGAINST THE PETITIONERS DATED 16.04.2019
PASSED    BY   THE   HON'BLE     JMFC,  SHORAPUR    IN
C.C.NO.230/2019 (PC NO.13/2018) REGISTERED FOR THE
OFFENCE PUNISHABLE UNDER SECTION 494 OF IPC.

    THIS PETITION, COMING ON FOR ADMISSION THIS DAY,
ORDER WAS MADE THEREIN AS UNDER:

CORAM:   HON'BLE MR. JUSTICE K NATARAJAN
                                 -3-
                                                NC: 2024:KHC-K:6483
                                        CRL.P No. 200267 of 2020




                            ORAL ORDER

(PER: HON'BLE MR. JUSTICE K NATARAJAN) This petition is filed by the petitioners/accused Nos.1 to 6 under Section 482 of Cr.P.C. for quashing the criminal proceedings in CC No.230/2019 arising out of PC No.13/2018 for the offence punishable under Section 494 of IPC pending on the file of JMFC, Shorapur.

2. Heard the arguments of learned counsel for the petitioners. Respondent served and remained unrepresented.

3. The case of the respondent before the learned Magistrate in the PC No.13/2018 filed under Section 200 of Cr.P.C. is that he married the petitioner No.1 on 14.06.2013 as per the Muslim customs in K.N.Z. Garden, Kalaburagi and they led a happy married life for a period of 3 years. Subsequently, she gave birth to a male child and the complainant went to Baroda for working in a private company as a Junior Engineer. Thereafter, he came to know the petitioner No.1 has developed intimate relationship with petitioner No.2 and petitioner Nos.3 to 6 -4- NC: 2024:KHC-K:6483 CRL.P No. 200267 of 2020 have helped petitioner No.1 and 2. He also alleged that they have married illegally on 28.02.2017 at Faisal Function Hall, Kalaburagi. Being married to the complainant, the petitioner No.1 has illegally married petitioner No.2 and petitioner Nos.3 to 6 have helped them, which attracts Section 494 of IPC. Hence, he prayed for the learned Magistrate to take cognizance of the offence. Learned Magistrate after recording sworn statement of the complainant and two witnesses and on production of some documents, took cognizance and issued summons to the petitioners, which is under challenge.

4. Learned counsel for the petitioners contended that the respondent/complainant has made a false complaint only to harass the petitioners. The respondent himself issued legal notice to the first petitioner on 22.05.2014 for divorcing her. Subsequently, an application was filed before the Quazi and both of them appeared before the Quazi. The petitioner No.1 and the respondent got divorced their in presence of the witnesses as per -5- NC: 2024:KHC-K:6483 CRL.P No. 200267 of 2020 Muslim custom on 01.01.2017. Subsequently, the mother of the complainant also filed a suit for declaration of the gift deed issued in favour of the petitioner No.1 by the complainant, where she has stated that the divorce has been granted between the respondent and petitioner No.1. Such being the case, the private complaint is filed only harass the petitioner. Hence, he prayed for quashing the criminal proceedings.

5. Respondent is served and remained unrepresented.

6. A perusal of the records would go to show that the marriage between petitioner No.1 and the respondent took place on 14.06.2013 at K.N.Z. Garden, Kalaburagi. It is stated by the learned counsel for the petitioner that the respondent/complainant himself sent a legal notice to the petitioner No.1 declaring divorce/Talaq on 22.05.2014. Subsequently, the respondent filed an application before the Quazi and both of them appeared before the Quazi along with witnesses and got Talaq as per Muslim customs. Subsequently, a Talaq certificate is also issued -6- NC: 2024:KHC-K:6483 CRL.P No. 200267 of 2020 by the Quazi Mohammad Hussain Siddiqui and Quazi Hamid Faisal Siddiqui on 06.03.2020 as per the Shareya custom, as per page No.40 of the register maintained by them in their office. It clearly reveals that the marriage of the petitioner No.1 with the respondent is already dissolved.

7. It is also noted that the mother of the respondent has filed a suit in OS No.54/2019, where she has categorically stated at para 4 that the marriage between the petitioner No.1 and the respondent has already been dissolved and the divorce has been granted. Subsequently, she has married petitioner No.2 herein. Very pleading the mother of the respondent would go to show that the respondent and petitioner No.1 got divorced on 01.01.2017 and subsequently, she married petitioner No.2. Hence, there is no offence committed punishable under Section 494 of IPC. It clearly appears that the respondent has willfully suppressed the material facts and filed a false complaint only to harass the petitioner No.1 and her family members. Therefore, continuation of the -7- NC: 2024:KHC-K:6483 CRL.P No. 200267 of 2020 criminal proceedings would amount to abuse of process of law. Accordingly, following order:

ORDER The petition is allowed.
Criminal proceedings in CC No.230/2019 arising out of PC No.13/2018 for the offence punishable under Section 494 of IPC pending on the file of JMFC, Shorapur is hereby quashed.

Sd/-

(K NATARAJAN) JUDGE KJJ List No.: 1 Sl No.: 14 CT:SI