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 18, Cited by 0]

Karnataka High Court

Mr. Mali Subbiah vs State Of Karnataka on 2 June, 2025

Author: S.R.Krishna Kumar

Bench: S.R.Krishna Kumar

                                              -1-
                                                            NC: 2025:KHC:18582
                                                        CRL.P No. 5070 of 2023


              HC-KAR



                   IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                          DATED THIS THE 2ND DAY OF JUNE, 2025

                                            BEFORE                               R
                      THE HON'BLE MR JUSTICE S.R.KRISHNA KUMAR
                  CRIMINAL PETITION NO. 5070 OF 2023 (482(Cr.PC) / 528(BNSS)
             BETWEEN:

             MR. MALI SUBBIAH
             SON OF LATE MAHALINGAM SIDHAMBARAM
             AGED ABOUT 60 YEARS
             RESIDING AT NO. 133,
             ADARSH PALM RETREAT
             DEVARABISANAHALLI,
             NEAR INTEL, BELLANDUR
             BANGALORE- 560 103.
                                                                  ...PETITIONER

             (BY SRI. PRABHULING NAVADAGI, SENIOR ADVOCATE FOR
               SRI. SANGAMESH.R.B, AND SRI. CHANDRA CHOODA.R.N, ADVOCATES)
             AND:

             1.     STATE OF KARNATAKA
                    BY MARATHALLI P.S
                    BANGALORE CITY 560 037
                    REP. BY SPP, HIGH COURT BUILDING,
Digitally           BANGALORE - 560001
signed by
CHANDANA
BM           2.     SMT. GEETA SUBBIAH
Location:           W/O MALI SUBBIAH
High Court
of                  AGED ABOUT 50 YEARS
Karnataka           RESIDING AT NO. 133,
                    ADARSH PALM RETREAT
                    DEVARABISANAHALLI,
                    NEAR INTEL, BELLANDUR
                    BANGALORE - 560 103.
                                                                ...RESPONDENTS
             (BY SRI. P.P.HEGDE, SENIOR ADVOCATE FOR
                 SRI. SHARATH.S. KULKARNI, ADVOCATE FOR R-2
                 SRI. THEJESH.P, HCGP FOR R-1)

                 THIS CRL.P FILED U/S 482 CR.PC PRAYING TO QUASH THE
             CHARGE SHEET AND THE ENTIRE PROCEEDING AND IN
                                 -2-
                                              NC: 2025:KHC:18582
                                          CRL.P No. 5070 of 2023


 HC-KAR



C.C.NO.50676/2023 ARISING OUT OF CR.NO.258/2022 AGAINST THE
PETITIONER WHO IS THE ACCUSED FOR THE OFFENCES P/U/S 498A OF
IPC, PENDING ON THE FILE OF XXIX ACMM (29TH ADLL. CHIEF
METROPOLITAN MAGISTRATE COURT, MAYOHALL UNIT) BANGALORE
CITY PRODUCED AS ANNEXURE A AND D.
     THIS PETITION IS BEING HEARD AND RESERVED ON 21.02.2025
COMING ON FOR PRONOUNCEMENT OF ORDERS THIS DAY, THE
COURT MADE THE FOLLOWING:-


CORAM: HON'BLE MR JUSTICE S.R.KRISHNA KUMAR

                           CAV ORDER


      In this petition, petitioner - husband seeks quashing of the

impugned proceedings in C.C.No.50676/2023 arising out of Crime

No.258/2022 registered by the 1st respondent - Police for offences

punishable under Section 498-A IPC on the file of the XXIX ACMM,

Mayo Hall, Bangalore, initiated by the 2nd respondent - wife against

the petitioner.


      2. The brief facts giving rise to the present petition are as

under:-

      The petitioner - accused and 2nd respondent - complainant

got married in USA on 19.10.1999 and they have two children from

out of their wedlock. In the year 2002, all of them relocated to

Bangalore and are residing here. On 16.09.2022, the petitioner

instituted divorce proceedings in M.C.No.5728/2022 against the 2nd
                                -3-
                                              NC: 2025:KHC:18582
                                         CRL.P No. 5070 of 2023


HC-KAR




respondent for a decree for divorce and other reliefs and the said

proceedings which are contested by the 2nd respondent, who filed

her statement of objections on 05.11.2022 are pending adjudication

before the Family Court. Subsequently, the 2nd respondent filed the

impugned complaint on 08.11.2022 which was registered as an FIR

in Crime No.258/2022 against the petitioner- accused No.1 and

one Shilpa K.P. - accused No.2 for the alleged offences

punishable under Section 498-A, 406, 506, 120-B r/w 34 IPC

interalia alleging that the petitioner along with accused No.2 with

whom he was having an extra marital affair had not only treated the

complainant with cruelty but also cheated and stolen gold and

silver jewelry, silver utensils etc., worth about Rs.1,50,00,000/-

from the 2nd respondent. In pursuance of the same, the 1st

respondent seized the aforesaid movables and conducted

investigation and filed a charge sheet dated 03.02.2023 arraigning

only the petitioner as the sole accused in C.C.No.50676/2023 by

deleting / dropping not only accused No.2 from the array of

accused but also restricting the proceedings only to an offence

under Section 498-A IPC and deleting / dropping the remaining

aforesaid offences.
                                  -4-
                                                NC: 2025:KHC:18582
                                           CRL.P No. 5070 of 2023


 HC-KAR




      2.1 The petitioner filed a claim application under Sections

451 and 457 Cr.P.C. seeking release of the aforesaid movables

which was not only opposed by the 2nd respondent who also sought

for release of the said movables in her favour. By common order

dated 27.03.2023, the Sessions Court allowed the claim application

of the petitioner and rejected the claim application of the 2nd

respondent, thereby directing release of the movables in favour of

the petitioner. Aggrieved by the impugned proceedings, petitioner

is before this Court by way of the present petition.


      3.    Heard learned Senior counsel for the petitioner and

learned Senior counsel for the 2nd respondent as well as learned

HCGP for the 1st respondent - State and perused the material on

record.


      4. A perusal of the impugned complaint will indicate that

insofar as the allegations relating to alleged commission of offence

under Section 498-A is concerned, except general vague, bald and

omnibus allegations, specific details and material particulars in this

regard are conspicuously absent in the impugned complaint; in

fact, the allegations made in the entire complaint revolve

completely upon the alleged extra marital affair of the petitioner
                                 -5-
                                               NC: 2025:KHC:18582
                                          CRL.P No. 5070 of 2023


 HC-KAR




with one Shilpa K.P. and that both of them had stolen the movables

of the 2nd respondent and had intimidated her with common

intention and were guilty of offences punishable under Sections

406, 506, 120-B r/w 34 IPC; in this context, it is relevant to state

that after investigation, charge sheet has been filed only against

the petitioner - sole accused by deleting / dropping accused No.2 -

Smt.Shilpa K.P. as well as the alleged offences under Sections

406, 506, 120-B r/w 34 IPC and the impugned proceedings are

restricted to alleged offences only against petitioner - sole accused

and limited / restricted only to Section 498-A IPC.        It follows

therefrom that in the light of the majority / major portion of the

allegations contained in the complaint being in relation to and

revolving around Sections 406, 506, 120-B r/w 34 IPC               in

connection with accused No.2 - Smt.K.P.Shilpa, which have been

dropped from the charge sheet and are no longer pending

adjudication before the trial court. In other words, having regard to

the material on record which indicates that the impugned

proceedings are restricted and limited only to an offence

punishable under Sections 498-A IPC and only against the

petitioner herein coupled with general vague, bald and omnibus
                                  -6-
                                                NC: 2025:KHC:18582
                                          CRL.P No. 5070 of 2023


 HC-KAR




allegations, specific details and material particulars in this regard

are conspicuously absent in the impugned complaint, I am of the

view that the impugned proceedings deserve to be quashed.


       5. The undisputed material on record also establishes that

prior to the 2nd respondent filing the impugned complaint on

08.11.2022, the petitioner - husband had already instituted divorce

proceedings against 2nd respondent - wife on 16.09.2022, in which,

she had entered appearance on 05.11.2022 and filed her

statement of objections and is contesting the proceedings. It is

therefore clear that in the light of the prior / earlier matrimonial

dispute between the petitioner - husband and 2nd respondent -

wife   who   are   hotly   prosecuting   and   contesting   the   said

proceedings, the impugned complaint is clearly a counter blast by

the 2nd respondent to the matrimonial proceedings initiated earlier

by the petitioner and consequently, on this ground also, the

impugned proceedings deserve to be quashed.


       6. A perusal of the charge sheet and material collected by

the 1st respondent will indicate that the spot mahazar, seizure

mahazar etc., are only in relation to the movables seized by the 1st

respondent - police authorities, in relation to the alleged offences
                                  -7-
                                                NC: 2025:KHC:18582
                                           CRL.P No. 5070 of 2023


 HC-KAR




under Sections 406, 506, 120-B r/w 34 IPC and not in relation to

Section 498-A IPC; further, except the sole and self-serving

statement of the 2nd respondent - complainant, who is cited as

witness No.1 in the charge sheet, the remaining five witnesses

comprise of 4 panch witnesses and one police officer, all of whom

have given statements only in relation to the offences punishable

under Sections 406, 506, 120-B r/w 34 IPC and not in relation to

an offence punishable under Section 498-A IPC. Under these

circumstances, in the absence of any material whatsoever which

disclose the commission of the alleged offence under Section 498-

A IPC by the petitioner in the complaint, FIR, charge sheet,

statements, documents etc., I am of the view that the impugned

proceedings against the petitioner for an alleged offence under

Section 498-A are nothing but an abuse of process of law

warranting interference by this Court in the present petition.


      7. The undisputed material on record will also indicate that

the claim petition filed by the petitioner for release of movables was

allowed by the trial court vide order dated 27.03.2023, while the

claim petition filed by the 2nd respondent was rejected by the trial

court in the very same order which has attained finality and
                                      -8-
                                                     NC: 2025:KHC:18582
                                                CRL.P No. 5070 of 2023


 HC-KAR




become conclusive and binding upon the parties and consequently,

the impugned proceedings deserve to be quashed on this score

also.


        8. In Achin Gupta vs. State of Haryana - (2025) 3 SCC

756, the Apex Court held as under:-

               "17. The plain reading of the FIR and the charge-
        sheet papers indicate that the allegations levelled by the first
        informant are quite vague, general and sweeping, specifying
        no instances of criminal conduct. It is also pertinent to note
        that in the FIR no specific date or time of the alleged
        offence/offences has been disclosed. Even the police
        thought it fit to drop the proceedings against the other
        members of the appellant's family. Thus, we are of the view
        that the FIR lodged by Respondent 2 was nothing but a
        counterblast to the divorce petition and also the domestic
        violence case.
               18. It is also pertinent to note that Respondent 2
        lodged the FIR on 9-4-2021 i.e. nearly 2 years after the
        filing of the divorce petition by the appellant and 6
        months after the filing of the domestic violence case by her
        mother-in-law. Thus, the first informant remained silent for
        nearly 2 years after the divorce petition was filed. With such
        an unexplained delay in filing the FIR, we find that the
        same was filed only to harass the appellant and his family
        members.
                                 -9-
                                               NC: 2025:KHC:18582
                                          CRL.P No. 5070 of 2023


HC-KAR



           24. If a person is made to face a criminal trial on
     some general and sweeping allegations without bringing on
     record any specific instances of criminal conduct, it is
     nothing but abuse of the process of the court. The court
     owes a duty to subject the allegations levelled in the
     complaint to a thorough scrutiny to find out, prima facie,
     whether there is any grain of truth in the allegations or
     whether they are made only with the sole object of
     involving certain individuals in a criminal charge, more
     particularly when a prosecution arises from a matrimonial
     dispute.

           25. In Preeti Gupta v. State of Jharkhand [Preeti
     Gupta v. State of Jharkhand, (2010) 7 SCC 667 : (2010) 3
     SCC (Cri) 473] , this Court observed the following : (SCC
     pp. 676-77, paras 30-38)

                  "30. It is a matter of common knowledge that
           unfortunately matrimonial litigation is rapidly
           increasing in our country. All the courts in our
           country including this Court are flooded with
           matrimonial cases. This clearly demonstrates
           discontent and unrest in the family life of a large
           number of people of the society.
                  31. The courts are receiving a large number
           of cases emanating from Section 498-A of the Penal
           Code, 1860 which reads as under:
                       '498-A. Husband or relative of husband
                of a woman subjecting her to cruelty.--
                Whoever, being the husband or the relative of
                the husband of a woman, subjects such woman
                to cruelty shall be punished with imprisonment
                for a term which may extend to three years and
                shall also be liable to fine.
                                - 10 -
                                                  NC: 2025:KHC:18582
                                              CRL.P No. 5070 of 2023


HC-KAR



                Explanation.--For        the    purposes   of   this
         section, "cruelty" means:
                      (a) any wilful conduct which is of such
                a nature as is likely to drive the woman to
                commit suicide or to cause grave injury or
                danger to life, limb or health (whether mental
                or physical) of the woman; or
                       (b) harassment of the woman where
                such harassment is with a view to coercing
                her or any person related to her to meet any
                unlawful demand for any property or valuable
                security or is on account of failure by her or
                any person related to her to meet such
                demand.'
                 32. It is a matter of common experience that
         most of these complaints under Section 498-AIPC
         are filed in the heat of the moment over trivial issues
         without proper deliberations. We come across a
         large number of such complaints which are not even
         bona fide and are filed with oblique motive. At the
         same time, rapid increase in the number of genuine
         cases of dowry harassment is also a matter of
         serious concern.
                 33. The learned members of the Bar have
         enormous social responsibility and obligation to
         ensure that the social fibre of family life is not ruined
         or demolished. They must ensure that exaggerated
         versions of small incidents should not be reflected in
         the criminal complaints. Majority of the complaints
         are filed either on their advice or with their
         concurrence. The learned members of the Bar who
         belong to a noble profession must maintain its noble
         traditions and should treat every complaint under
         Section 498-A as a basic human problem and must
         make serious endeavour to help the parties in
         arriving at an amicable resolution of that human
         problem. They must discharge their duties to the
         best of their abilities to ensure that social fibre,
         peace and tranquillity of the society remains intact.
         The members of the Bar should also ensure that one
         complaint should not lead to multiple cases.
                                - 11 -
                                                NC: 2025:KHC:18582
                                          CRL.P No. 5070 of 2023


HC-KAR



                34. Unfortunately, at the time of filing of the
         complaint the implications and consequences are
         not properly visualised by the complainant that such
         complaint can lead to insurmountable harassment,
         agony and pain to the complainant, accused and his
         close relations.
                35. The ultimate object of justice is to find out
         the truth and punish the guilty and protect the
         innocent. To find out the truth is a herculean task in
         majority of these complaints. The tendency of
         implicating the husband and all his immediate
         relations is also not uncommon. At times, even after
         the conclusion of criminal trial, it is difficult to
         ascertain the real truth. The courts have to be
         extremely careful and cautious in dealing with these
         complaints and must take pragmatic realities into
         consideration while dealing with matrimonial cases.
         The allegations of harassment of husband's close
         relations who had been living in different cities and
         never visited or rarely visited the place where the
         complainant resided would have an entirely different
         complexion. The allegations of the complaint are
         required to be scrutinised with great care and
         circumspection.
                 36. Experience reveals that long and
         protracted criminal trials lead to rancour, acrimony
         and bitterness in the relationship amongst the
         parties. It is also a matter of common knowledge
         that in cases filed by the complainant if the husband
         or the husband's relations had to remain in jail even
         for a few days, it would ruin the chances of amicable
         settlement altogether. The process of suffering is
         extremely long and painful.
                37. Before parting with this case, we would
         like to observe that a serious relook of the entire
         provision is warranted by the legislature. 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 very large number of
         cases. The criminal trials lead to immense sufferings
                                 - 12 -
                                                 NC: 2025:KHC:18582
                                           CRL.P No. 5070 of 2023


HC-KAR



           for all concerned. Even ultimate acquittal in the trial
           may also not be able to wipe out the deep scars of
           suffering of ignominy. Unfortunately a large number
           of these complaints have not only flooded the courts
           but also have led to enormous social unrest affecting
           peace, harmony and happiness of the society. It is
           high time that the legislature must take into
           consideration the pragmatic realities and make
           suitable changes in the existing law. 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.
                  38. We direct the Registry to send a 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 and
           Justice to take appropriate steps in the larger
           interest of the society."
                                            (emphasis supplied)
           26. In the aforesaid context, we may refer to and rely
     upon the decision of this Court in Arnesh Kumar v. State of
     Bihar [Arnesh Kumar v. State of Bihar, (2014) 8 SCC 273 :
     (2014) 3 SCC (Cri) 449] . In the said case, the petitioner,
     apprehending arrest in a case under Section 498-AIPC and
     Section 4 of the Dowry Prohibition Act, 1961, prayed for
     anticipatory bail before this Court, having failed to obtain
     the same from the High Court [Arnesh Kumar v. State of
     Bihar, 2013 SCC OnLine Pat 770] . In that context, the
     observations made by this Court in paras 4, 5 and 6,
     respectively, are worth taking note of. They are reproduced
     below : (Arnesh Kumar case [Arnesh Kumar v. State of
     Bihar, (2014) 8 SCC 273 : (2014) 3 SCC (Cri) 449] , SCC
     pp. 276-77)
                                   - 13 -
                                                   NC: 2025:KHC:18582
                                             CRL.P No. 5070 of 2023


HC-KAR



                 "4. There is phenomenal increase in matrimonial
         disputes in recent years. The institution of marriage is
         greatly revered in this country. Section 498-AIPC was
         introduced with avowed object to combat the menace of
         harassment to a woman at the hands of her husband
         and his relatives. The fact that Section 498-AIPC is a
         cognizable and non-bailable offence has lent it a
         dubious place of pride amongst the provisions that are
         used as weapons rather than shield by disgruntled
         wives. The simplest way to harass is to get the husband
         and his relatives arrested under this provision. In quite a
         number of cases, bedridden grandfathers and
         grandfathers of the husbands, their sisters living abroad
         for decades are arrested. "Crime in India 2012
         Statistics" published by the National Crime Records
         Bureau, Ministry of Home Affairs shows arrest of
         1,97,762 persons all over India during the year 2012 for
         the offence under Section 498-AIPC, 9.4% more than
         the year 2011. Nearly a quarter of those arrested under
         this provision in 2012 were women i.e. 47,951 which
         depicts that mothers and sisters of the husbands were
         liberally included in their arrest net. Its share is 6% out
         of the total persons arrested under the crimes
         committed under Penal Code, 1860. It accounts for
         4.5% of total crimes committed under different sections
         of the Penal Code, more than any other crimes
         excepting theft and hurt. The rate of charge-sheeting in
         cases under Section 498-AIPC is as high as 93.6%,
         while the conviction rate is only 15%, which is lowest
         across all heads. As many as 3,72,706 cases are
         pending trial of which on current estimate, nearly
         3,17,000 are likely to result in acquittal.
                5. Arrest brings humiliation, curtails freedom and
         casts scars forever. Lawmakers know it so also the
         police. There is a battle between the lawmakers and the
         police and it seems that police has not learnt its lesson :
         the lesson implicit and embodied in CrPC. It has not
         come out of its colonial image despite six decades of
         Independence, it is largely considered as a tool of
         harassment, oppression and surely not considered a
         friend of public. The need for caution in exercising the
         drastic power of arrest has been emphasised time and
         again by the court but has not yielded desired result.
                                   - 14 -
                                                   NC: 2025:KHC:18582
                                             CRL.P No. 5070 of 2023


HC-KAR



         Power to arrest greatly contributes to its arrogance so
         also the failure of the Magistracy to check it. Not only
         this, the power of arrest is one of the lucrative sources
         of police corruption. The attitude to arrest first and then
         proceed with the rest is despicable. It has become a
         handy tool to the police officers who lack sensitivity or
         act with oblique motive.
                  6. Law Commissions, Police Commissions and
         this Court in a large number of judgments emphasised
         the need to maintain a balance between individual
         liberty and societal order while exercising the power of
         arrest. Police officers make arrest as they believe that
         they possess the power to do so. As the arrest curtails
         freedom, brings humiliation and casts scars forever, we
         feel differently. We believe that no arrest should be
         made only because the offence is non-bailable and
         cognizable and therefore, lawful for the police officers to
         do so. The existence of the power to arrest is one thing,
         the justification for the exercise of it is quite another.
         Apart from the power to arrest, the police officers must
         be able to justify the reasons thereof. No arrest can be
         made in a routine manner on a mere allegation of
         commission of an offence made against a person. It
         would be prudent and wise for a police officer that no
         arrest is made without a reasonable satisfaction
         reached after some investigation as to the genuineness
         of the allegation. Despite this legal position, the
         legislature did not find any improvement. Numbers of
         arrest have not decreased. Ultimately, Parliament had
         to intervene and on the recommendation of the 177th
         Report of the Law Commission submitted in the year
         2001, Section 41 of the Code of Criminal Procedure (for
         short "CrPC"), in the present form came to be enacted.
         It is interesting to note that such a recommendation was
         made by the Law Commission in its 152nd and 154th
         Report submitted as back in the year 1994."
                                              (emphasis supplied)
            31. If the submission canvassed by the counsel
     appearing for Respondent 2 and the State is to be
     accepted mechanically then in our opinion the very
                                   - 15 -
                                                   NC: 2025:KHC:18582
                                              CRL.P No. 5070 of 2023


HC-KAR



     conferment of the inherent power by CrPC upon the High
     Court would be rendered otiose. We are saying so for the
     simple reason that if the wife on account of matrimonial
     disputes decides to harass her husband and his family
     members then the first thing, she would ensure is to see
     that proper allegations are levelled in the first information
     report. Many times the services of professionals are availed
     for the same and once the complaint is drafted by a legal
     mind, it would be very difficult thereafter to weed out any
     loopholes or other deficiencies in the same. However, that
     does not mean that the Court should shut its eyes and
     raise its hands in helplessness, saying that whether true or
     false, there are allegations in the first information report
     and the charge-sheet papers disclose the commission of a
     cognizable offence. If the allegations alone as levelled,
     more particularly in the case like the one on hand, are to be
     looked into or considered then why the investigating
     agency thought it fit to file a closure report against the other
     co-accused? There is no answer to this at the end of the
     learned counsel appearing for the State. We say so,
     because allegations have been levelled not only against
     the appellant herein but even against his parents, brother
     and sister. If that be so, then why the police did not deem it
     fit to file charge-sheet against the other co-accused? It
     appears that even the investigating agency was convinced
     that the FIR was nothing but an outburst arising from a
     matrimonial dispute.

            32. Many times, the parents including the close
     relatives of the wife make a mountain out of a molehill.
                                   - 16 -
                                                   NC: 2025:KHC:18582
                                             CRL.P No. 5070 of 2023


HC-KAR



     Instead of salvaging the situation and making all possible
     endeavours to save the marriage, their action either due to
     ignorance or on account of sheer hatred towards the
     husband and his family members, brings about complete
     destruction of marriage on trivial issues. The first thing that
     comes in the mind of the wife, her parents and her relatives
     is the police, as if the police is the panacea of all evil. No
     sooner the matter reaches up to the police, then even if
     there are fair chances of reconciliation between the
     spouses, they would get destroyed. The foundation of a
     sound marriage is tolerance, adjustment and respecting
     one another. Tolerance to each other's fault to a certain
     bearable extent has to be inherent in every marriage. Petty
     quibbles, trifling differences are mundane matters and
     should not be exaggerated and blown out of proportion to
     destroy what is said to have been made in the heaven. The
     Court must appreciate that all quarrels must be weighed
     from that point of view in determining what constitutes
     cruelty in each particular case, always keeping in view the
     physical and mental conditions of the parties, their
     character and social status. A very technical and
     hypersensitive approach would prove to be disastrous for
     the very institution of the marriage. In matrimonial disputes
     the main sufferers are the children. The spouses fight with
     such venom in their heart that they do not think even for a
     second that if the marriage would come to an end, then
     what will be the effect on their children. Divorce plays a
     very dubious role so far as the upbringing of the children is
     concerned. The only reason why we are saying so is that
                                   - 17 -
                                                    NC: 2025:KHC:18582
                                             CRL.P No. 5070 of 2023


HC-KAR



     instead of handling the whole issue delicately, the initiation
     of criminal proceedings would bring about nothing but
     hatred for each other. There may be cases of genuine ill-
     treatment and harassment by the husband and his family
     members towards the wife. The degree of such ill-treatment
     or harassment may vary. However, the police machinery
     should be resorted to as a measure of last resort and that
     too in a very genuine case of cruelty and harassment. The
     police machinery cannot be utilised for the purpose of
     holding the husband at ransom so that he could be
     squeezed by the wife at the instigation of her parents or
     relatives or friends. In all cases, where wife complains of
     harassment or ill-treatment, Section 498-AIPC cannot be
     applied mechanically. No FIR is complete without Sections
     506(2) and 323IPC. Every matrimonial conduct, which may
     cause annoyance to the other, may not amount to cruelty.
     Mere trivial irritations, quarrels between spouses, which
     happen in day-to-day married life, may also not amount to
     cruelty.

            33. Lord   Denning,      in Kaslefsky    v.   Kaslefsky
     observed as under : (P p. 46)

            When the conduct consists of direct action by one
     against the other, it can then properly be said to be aimed
     at the other, even though there is no desire to injure the
     other or to inflict misery on him. Thus, it may consist of a
     display of temperament, emotion, or perversion whereby
     the one gives vent to his or her own feelings, not intending
                                     - 18 -
                                                      NC: 2025:KHC:18582
                                                CRL.P No. 5070 of 2023


HC-KAR



     to injure the other, but making the other the object--the
     butt--at whose expense the emotion is relieved.

            When there is no intent to injure, they are not to be
     regarded as cruelty unless they are plainly and distinctly
     proved to cause injury to health.

                 "When the conduct does not consist of direct
         action against the other, but only of misconduct
         indirectly affecting him or her, such as drunkenness,
         gambling, or crime, then it can only properly be said to
         be aimed at the other when it is done, not only for the
         gratification of the selfish desires of the one who does it,
         but also in some part with an intention to injure the other
         or to inflict misery on him or her. Such an intention may
         readily be inferred from the fact that it is the natural
         consequence of his conduct, especially when the one
         spouse knows, or it has already been brought to his
         notice, what the consequences will be, and
         nevertheless he does it, careless and indifferent
         whether it distresses the other spouse or not. The Court
         is, however not bound to draw the inference. The
         presumption that a person intends the natural
         consequences of his acts is one that may -- not must
         -- be drawn. If in all the circumstances it is not the
         correct inference, then it should not be drawn. In cases
         of this kind, if there is no desire to injure or inflict misery
         on the other, the conduct only becomes cruelty when
         the justifiable remonstrances of the innocent party
         provoke resentment on the part of the other, which
         evinces itself in actions or words actually or physically
         directed at the innocent party."
            34. What constitutes cruelty in matrimonial matters
     has been well explained in American Jurisprudence, 2nd
     Edn., Vol. 24, p. 206. It reads thus:

                "The    question   whether the        misconduct
         complained of constitute cruelty and the like for divorce
         purposes is determined primarily by its effect upon the
         particular person complaining of the acts. The question
                                     - 19 -
                                                    NC: 2025:KHC:18582
                                               CRL.P No. 5070 of 2023


HC-KAR



         is not whether the conduct would be cruel to a
         reasonable person or a person of average or normal
         sensibilities, but whether it would have that effect upon
         the aggrieved spouse. That which may be cruel to one
         person may be laughed off by another, and what may
         not be cruel to an individual under one set of
         circumstances may be extreme cruelty under another
         set of circumstances."
                                                (emphasis supplied)

             35. In one of the recent pronouncements of this
     Court    in Mahmood       Ali v. State    of    U.P. [Mahmood
     Ali v. State of U.P., (2023) 15 SCC 488] , authored by one
     of us (J.B. Pardiwala, J.), the legal principle applicable
     apropos Section 482CrPC was examined. Therein, it was
     observed that when an accused comes before the High
     Court, invoking either the inherent power under Section
     482CrPC or the extraordinary jurisdiction under Article 226
     of the Constitution, to get the FIR or the criminal
     proceedings quashed, essentially on the ground that such
     proceedings are manifestly frivolous or vexatious or
     instituted with the ulterior motive of wreaking vengeance,
     then in such circumstances, the High Court owes a duty to
     look into the FIR with care and a little more closely. It was
     further observed that it will not be enough for the Court to
     look into the averments made in the FIR/complaint alone
     for the purpose of ascertaining whether the necessary
     ingredients to constitute the alleged offence are disclosed
     or not as, in frivolous or vexatious proceedings, the court
     owes    a   duty   to   look    into    many   other   attending
     circumstances emerging from the record of the case over
                                     - 20 -
                                                    NC: 2025:KHC:18582
                                               CRL.P No. 5070 of 2023


HC-KAR



      and above the averments and, if need be, with due care
      and circumspection, to try and read between the lines.

              36. For the foregoing reasons, we have reached to
      the conclusion that if the criminal proceedings are allowed
      to continue against the appellant, the same will be nothing
      short of abuse of process of law and travesty of justice.
      This is a fit case wherein, the High Court should have
      exercised its inherent power under Section 482CrPC for
      the purpose of quashing the criminal proceedings.


      9. In Preeti Gupta vs. State of Jarkhand - (2010) 7 SCC

667, the Apex Court held as under:-

              "28. We have very carefully considered the averments
         of the complaint and the statements of all the witnesses
         recorded at the time of the filing of the complaint. There are
         no specific allegations against the appellants in the
         complaint and none of the witnesses have alleged any role
         of both the appellants.
              29. Admittedly, Appellant 1 is a permanent resident
      of Navasari, Surat, Gujarat and has been living with her
      husband for more than seven years. Similarly, Appellant 2
      is a permanent resident of Goregaon, Maharashtra. They
      have never visited the place where the alleged incident had
      taken place. They had never lived with Respondent 2 and
      her husband. Their implication in the complaint is meant to
      harass and humiliate the husband's relatives. This seems
      to be the only basis to file this complaint against the
                                  - 21 -
                                                  NC: 2025:KHC:18582
                                              CRL.P No. 5070 of 2023


HC-KAR



     appellants. Permitting the complainant to pursue this
     complaint would be an abuse of the process of law.
            30. It is a matter of common knowledge that
     unfortunately matrimonial litigation is rapidly increasing in
     our country. All the courts in our country including this
     Court are flooded with matrimonial cases. This clearly
     demonstrates discontent and unrest in the family life of a
     large number of people of the society.

            31. The courts are receiving a large number of
     cases emanating from Section 498-A of the Penal Code
     which reads as under:

                "498-A. Husband or relative of husband of a
         woman subjecting her to cruelty.--Whoever, being the
         husband or the relative of the husband of a woman,
         subjects such woman to cruelty shall be punished with
         imprisonment for a term which may extend to three
         years and shall also be liable to fine.
                   Explanation.--For the        purposes   of   this
            section, 'cruelty' means--
                   (a) any wilful conduct which is of such a
            nature as is likely to drive the woman to commit
            suicide or to cause grave injury or danger to life,
            limb or health (whether mental or physical) of the
            woman; or
                    (b) harassment of the woman where such
            harassment is with a view to coercing her or any
            person related to her to meet any unlawful demand
            for any property or valuable security or is on account
            of failure by her or any person related to her to meet
            such demand."
            32. It is a matter of common experience that most of
     these complaints under Section 498-A IPC are filed in the
     heat of the moment over trivial issues without proper
                                   - 22 -
                                                  NC: 2025:KHC:18582
                                            CRL.P No. 5070 of 2023


HC-KAR



     deliberations. We come across a large number of such
     complaints which are not even bona fide and are filed with
     oblique motive. At the same time, rapid increase in the
     number of genuine cases of dowry harassment is also a
     matter of serious concern.

            33. The learned members of the Bar have enormous
     social responsibility and obligation to ensure that the social
     fibre of family life is not ruined or demolished. They must
     ensure that exaggerated versions of small incidents should
     not be reflected in the criminal complaints. Majority of the
     complaints are filed either on their advice or with their
     concurrence. The learned members of the Bar who belong
     to a noble profession must maintain its noble traditions and
     should treat every complaint under Section 498-A as a
     basic human problem and must make serious endeavour to
     help the parties in arriving at an amicable resolution of that
     human problem. They must discharge their duties to the
     best of their abilities to ensure that social fibre, peace and
     tranquillity of the society remains intact. The members of
     the Bar should also ensure that one complaint should not
     lead to multiple cases.

            34. Unfortunately, at the time of filing of the
     complaint the implications and consequences are not
     properly visualised by the complainant that such complaint
     can lead to insurmountable harassment, agony and pain to
     the complainant, accused and his close relations.

            35. The ultimate object of justice is to find out the
     truth and punish the guilty and protect the innocent. To find
                                     - 23 -
                                                      NC: 2025:KHC:18582
                                                CRL.P No. 5070 of 2023


HC-KAR



     out the truth is a Herculean task in majority of these
     complaints. The tendency of implicating the husband and
     all his immediate relations is also not uncommon. At times,
     even after the conclusion of the criminal trial, it is difficult to
     ascertain the real truth. The courts have to be extremely
     careful and cautious in dealing with these complaints and
     must take pragmatic realities into consideration while
     dealing with matrimonial cases. The allegations of
     harassment of husband's close relations who had been
     living in different cities and never visited or rarely visited the
     place where the complainant resided would have an
     entirely different complexion. The allegations of the
     complainant are required to be scrutinised with great care
     and circumspection.

            36. Experience reveals that long and protracted
     criminal trials lead to rancour, acrimony and bitterness in
     the relationship amongst the parties. It is also a matter of
     common knowledge that in cases filed by the complainant if
     the husband or the husband's relations had to remain in jail
     even for a few days, it would ruin the chances of an
     amicable settlement altogether. The process of suffering is
     extremely long and painful.

            37. Before parting with this case, we would like to
     observe that a serious relook of the entire provision is
     warranted by the legislature. 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 very large number of
                                   - 24 -
                                                   NC: 2025:KHC:18582
                                              CRL.P No. 5070 of 2023


HC-KAR



     cases. The criminal trials lead to immense sufferings for all
     concerned. Even ultimate acquittal in the trial may also not
     be able to wipe out the deep scars of suffering of ignominy.
     Unfortunately a large number of these complaints have not
     only flooded the courts but also have led to enormous
     social unrest affecting peace, harmony and happiness of
     the society. It is high time that the legislature must take into
     consideration the pragmatic realities and make suitable
     changes in the existing law. 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."

     10. In the case of Digamber vs. State of Maharastra -

2024 INSC 1019, the Apex Court held as under:-

            "30. In the present case also, as discussed above,
     the facts when taken at face value, do not reveal any
     specific instance of cruelty committed by the appellants
     herein. In our view, only stating that cruelty has been
     committed by the appellants herein due to some reason,
     would not amount to the offence under Section 498-
     A of IPC being attracted. The next allegation regarding a
     specific incident relating to the miscarriage being caused
     by the appellants herein has also been discussed above. A
     bare perusal of the allegation and the analysis of the same
     when compared with the statement of the Doctor reveals
     that even if the allegations are accepted at the face value, it
     would not prima facie make out a case against the present
     appellants.
                                   - 25 -
                                                   NC: 2025:KHC:18582
                                             CRL.P No. 5070 of 2023


HC-KAR



            31. Furthermore, the complaint was lodged after the
     notice of Divorce was given by the complainant, wherein,
     there was not even a whisper of the allegation of the cruelty
     or the miscarriage caused by the appellants. The alleged
     incident took place in 2016, whereas the complaint was
     filed after the notice of Divorce was given by the
     complainant, i.e. in 2018. The latest alleged incident in the
     FIR is of the year 2016, wherein the most serious
     allegations   under    Sections 312 and 313 of      the IPC is
     raised. The explanation for the delay in filing of the
     complaint given by the complainant is that she did not want
     to spoil the marital relations. However, she has herself
     stated that she began residing separately and had moved
     out of the matrimonial house. Further, she had sent the
     notice of Divorce on 15th May 2018. This would certainly
     mean that she believed that the marriage had broken down
     without there being any hope of reconciliation. It is difficult
     to believe that despite the complainant taking such drastic
     steps, she did not file the present FIR for another six
     months after the notice of Divorce was sent. Moreover, the
     notice of Divorce was completely silent about the
     allegations raised in the FIR which was subsequently filed.
     The notice of Divorce on the other hand contained
     allegations relating to the demand of money and jewellery
     from the complainant by the son of the appellants. It also
     contained vague allegations of physical assault inflicted by
     the son of the appellants. No allegation of cruelty or the
     miscarriage allegedly caused by the appellants was raised.
                                  - 26 -
                                                 NC: 2025:KHC:18582
                                            CRL.P No. 5070 of 2023


HC-KAR



            32. These facts lead us to conclude that the
     proceedings were initiated with an ulterior motive of
     pressurizing the son of the appellant herein to consent to
     the divorce according to the terms of the complainant and
     the proceedings were used as a weapon by the
     complainant in the personal discord between the couple.

            33. It would again, be apposite to refer to the case
     of Dara Lakshmi Narayana (supra) wherein this Court has
     discussed the objective of Section 498-A of IPC and has
     also raised its concerns over the misuse of this Section in
     matrimonial disputes. This Court observed thus:

                 "28. The inclusion of Section 498A of the IPC by
         way of an amendment was intended to curb cruelty
         inflicted on a woman by her husband and his family,
         ensuring swift intervention by the State. However, in
         recent years, as there have been a notable rise in
         matrimonial disputes across the country, accompanied
         by growing discord and tension within the institution of
         marriage, consequently, there has been a growing
         tendency to misuse provisions like Section 498A of
         the IPC as a tool for unleashing personal vendetta
         against the husband and his family by a wife. Making
         vague and generalised allegations during matrimonial
         conflicts, if not scrutinized, will lead to the misuse of
         legal processes and an encouragement for use of arm
         twisting tactics by a wife and/or her family. Sometimes,
         recourse is taken to invoke Section 498A of
         the IPC against the husband and his family in order to
         seek compliance with the unreasonable demands of a
         wife. Consequently, this Court has, time and again,
         cautioned against prosecuting the husband and his
         family in the absence of a clear prima facie case against
         them.
              29. We are not, for a moment, stating that any
         woman who has suffered cruelty in terms of what has
         been    contemplated      under      Section 498A of
                                    - 27 -
                                                   NC: 2025:KHC:18582
                                              CRL.P No. 5070 of 2023


HC-KAR



         the IPC should remain silent and forbear herself from
         making a complaint or initiating any criminal proceeding.
         That is not the intention of our aforesaid observations
         but we should not encourage a case like as in the
         present one, where as a counterblast to the petition for
         dissolution of marriage sought by the first appellant-
         husband of the second respondent herein, a complaint
         under Section 498A of the IPC is lodged by the latter. In
         fact, the insertion of the said provision is meant mainly
         for the protection of a woman who is subjected to
         cruelty in the matrimonial home primarily due to an
         unlawful demand for any property or valuable security in
         the form of dowry. However, sometimes it is misused as
         in the present case."
            34. We therefore hold that the continuance of the
     criminal proceedings against the appellants would result in
     an abuse of process of law.

            35. In the present case, the High Court has held that
     the allegations made by the complainant cannot be
     presumed to be false and whether they are believable or
     not will be examined by the Trial Court. We hold that this
     was an erroneous approach taken by the High Court as
     according to the principles laid down in the case
     of Bhajanlal (supra),   the    allegations   levelled   in   the
     complaint should at the very least be given a prima
     facie consideration.

            36. In the result, we find that, this was a fit case
     wherein the High Court should have exercised its inherent
     powers under Section 482 of the Cr. P.C. to quash the
     criminal proceedings.

            37. We are therefore inclined to allow the present
     appeal.
                                   - 28 -
                                                    NC: 2025:KHC:18582
                                             CRL.P No. 5070 of 2023


HC-KAR



            38. We accordingly pass the following order:

               (i) The appeal is allowed;

               (ii) The impugned judgment and order dated
                     23rd January 2020 passed by the High Court
                     of Judicature at Bombay at Aurangabad in
                     Criminal Application No. 859 of 2019 is
                     quashed and set aside; and

               (iii) The   criminal   proceedings     against   the
                     appellants in FIR No. 339 of 2018 and Final
                     Report No. 10 of 2021 on the file of Chief
                     Judicial Magistrate, Latur and all subsequent
                     proceedings arising therefrom are quashed
                     and set aside.

            39. Pending application(s), if any, shall stand
     disposed of."


     11. Recently, in the case of Rajesh Chaddha vs. State of

Uttar Pradesh - 2025 INSC 671, the Apex court held as under:-

           "8. At the outset, an act of 'cruelty' for the purpose of
     Section 498A, corresponds to a willful conduct of such
     nature, that may cause danger to the life, limb and health of
     the woman, which is inclusive of the mental and physical
     health and the harassment caused to her, by coercing her
     to meet unlawful demands or impossible standards. Further,
     the demand for dowry in terms of Section 3 and Section 4 of
     the D.P. Act, 1961 refers to both a direct or indirect manner
                                 - 29 -
                                                NC: 2025:KHC:18582
                                           CRL.P No. 5070 of 2023


HC-KAR



     of demand for dowry made by the husband or his family
     members. In order to meet the threshold of the offences
     under Section 498A IPC & Sections 3 & 4 of the D.P. Act,
     1961, the allegations cannot be ambiguous or made in thin
     air.
            9. In the present case, the allegations made by the
     Complainant are vague, omnibus and bereft of any material
     particulars to substantiate this threshold. Apart from
     claiming that Appellant husband harassed her for want of
     dowry, the Complainant has not given any specific details
     or described any particular instance of harassment. The
     allegations in the FIR, and the depositions of the
     prosecution witnesses suggest that on multiple occasions,
     the Complainant wife was ousted from the matrimonial
     house, and kicked and punched in the presence of her
     father, PW-2 herein and she was repeatedly tormented with
     dowry demands, and when she was unable to honor them,
     the Appellant and her family physically beat her up;
     whereas she has not mentioned the time, date, place, or
     manner in which the alleged harassment occurred. It is
     alleged that the Complainant suffered a miscarriage, as
     she fell down, when the Appellant and her family who
     pushed her out of the house; however, no medical
     document from any medical institution or hospital or
     nursery was produced to substantiate the allegations.

            10. Upon carefully considering the record, we find
     that apart from the statements of PW-1 and PW-2, there is
     no evidence to substantiate the allegations of harassment
     and acts of cruelty within the scope of Section 498A of IPC,
                                    - 30 -
                                                   NC: 2025:KHC:18582
                                              CRL.P No. 5070 of 2023


HC-KAR



     and Section 4 of the D.P. Act, 1961. For this reason, we
     find merit in the submission of the learned Counsel for the
     Appellant, and are of the considered view that there is no
     material on record to establish the allegations of hurt or
     miscarriage, and of hurt and criminal intimidation in terms
     of   Section 323 r/w 34 and      Section 506 IPC respectively.
     The Trial Court has rightly held that evidence of the
     Complainant is the only strong evidence that she sustained
     injuries on various parts of her body due to the physical
     assault by the accused persons, and that there was no
     medical examination conducted by the Complainant, so as
     to prove that the miscarriage was a consequence of the
     physical assault.

            11. The Trial Court has indeed applied its judicial
     mind to the material on record whilst acquitting the
     Appellant and the co-accused parents-in-law for offences
     under Section 323 r/w 34 & Section 506 IPC. However, it
     appears that the Trial Court had passed the order of
     conviction of the Appellant under Section 498A IPC &
     Section 4 of the D.P. Act, 1961, merely on the possibility
     that the allegations and the depositions of the PW-1
     corroborated by PW2, are true and correct. Although one
     cannot deny the emotional or mental torture that the
     Complainant may have undergone in the marriage,
     however a cursory or plausible view cannot be conclusive
     proof to determine the guilt of an individual under Section
     498A & Section 4 of the D.P. Act, 1961, especially to
     obviate malicious criminal prosecution of family members in
     matrimonial disputes. In this respect, we also cannot ignore
                                        - 31 -
                                                           NC: 2025:KHC:18582
                                                       CRL.P No. 5070 of 2023


HC-KAR



     that the FIR dt. 20.12.1999 was registered after the
     Appellant       had    filed     the       Divorce    Petition   under
     Section 13 of Hindu Marriage Act, 1955 on 06.02.1999. In
     consideration thereof and that the Complainant had
     cohabited with the Appellant only for a period of about a
     year, it appears that the FIR registered by the Complainant
     was not genuine.

            12. In    respect       thereof,     the    High   Court while
     exercising its revisionary jurisdiction ought to have
     examined the correctness of decision of the Trial Court in
     light of the material on record, which reveals nothing
     incriminatory against the Appellant to sustain a conviction
     under Section 498A IPC or Section 4 of the D.P. Act, 1961.
     Although we do not agree with the submission on behalf of
     the Appellant that the Impugned Order dt. 14.11.2018 was
     passed in absentia, however the High Court was well within
     its revisionary powers to discern whether an FIR and the
     proceedings emanating therefrom were sustainable. In all
     certainty, it could have saved 6 years' worth of time for the
     Appellant, who has endured litigation for over 20 years as
     of today.

            13. Notwithstanding the merits of the case, we are
     distressed      with   the      manner,       the    offences    under
     Section 498A IPC, and Sections 3 & 4 of the D.P. Act,
     1961 are being maliciously roped in by Complainant wives,
     insofar as aged parents, distant relatives, married sisters
     living separately, are arrayed as accused, in matrimonial
     matters. This growing tendency to append every relative of
                                  - 32 -
                                                  NC: 2025:KHC:18582
                                            CRL.P No. 5070 of 2023


HC-KAR



     the husband, casts serious doubt on the veracity of the
     allegations made by the Complainant wife or her family
     members, and vitiates the very objective of a protective
     legislation. The observations made by this Hon'ble Court in
     the case of Dara Lakshmi Narayana v. State of Telangana
     -(2025) 3 SCC 735         appropriately encapsulates this
     essence as under:

           "25. A mere reference to the names of family
           members in a criminal case arising out of a
           matrimonial     dispute,     without     specific
           allegations indicating their active involvement
           should be nipped in the bud. It is a well-
           recognised fact, borne out of judicial
           experience, that there is often a tendency to
           implicate all the members of the husband's
           family when domestic disputes arise out of a
           matrimonial discord. Such generalised and
           sweeping accusations unsupported by
           concrete      evidence      or     particularised
           allegations cannot form the basis for criminal
           prosecution. Courts must exercise caution in
           such cases to prevent misuse of legal
           provisions and the legal process and avoid
           unnecessary harassment of innocent family
           members. In the present case, appellant Nos.
           2 to 6, who are the members of the family of
           appellant No. 1 have been living in different
           cities and have not resided in the matrimonial
           house of appellant No. 1 and respondent No.
           2 herein. Hence, they cannot be dragged into
           criminal prosecution and the same would be
           an abuse of the process of the law in the
           absence of specific allegations made against
           each of them."
           14. The term "cruelty" is subject to rather cruel
     misuse by the parties, and cannot be established
     simpliciter without specific instances, to say the least. The
                                   - 33 -
                                                   NC: 2025:KHC:18582
                                             CRL.P No. 5070 of 2023


HC-KAR



      tendency of roping these sections, without mentioning any
      specific dates, time or incident, weakens the case of the
      prosecutions, and casts serious suspicion on the viability of
      the version of a Complainant. We cannot ignore the
      missing specifics in a criminal complaint, which is the
      premise of invoking criminal machinery of the State. Be that
      as it may, we are informed that the marriage of the
      Appellant has already been dissolved and the divorce
      decree has attained finality, hence any further prosecution
      of the Appellant will only tantamount to an abuse of
      process of law.

             15. We accordingly allow the Appeals and the Order
      dt.14.11.2018 passed by the High Court of Allahabad in
      Criminal Revision No. 612/2004 convicting the Appellant
      under Section 498A of IPC & Section 4 of D.P. Act, 1961, is
      set aside and the Appellant is acquitted of all the charges.

             16. Pending application(s), if any, stands disposed
      of."

     12. A co-ordinate Bench of this Court in the case of Aiyappa

M.B. vs. State of Karnataka - 2023 SCC OnLine KAR 30, held

as under:-

             "15. Insofar as accused 2 and 3/mother-in-law and
     father-in-law are concerned, the complaint or the summary of
     the charge sheet on the face of it, does not make out an iota
     of ingredient of Section 498A of the IPC. Section 498A of
     the IPC reads as follows:
                                  - 34 -
                                                 NC: 2025:KHC:18582
                                            CRL.P No. 5070 of 2023


HC-KAR



                "498-A. Husband or relative of husband of a
         woman subjecting her to cruelty.-Whoever, being the
         husband or the relative of the husband of a woman,
         subjects such woman to cruelty shall be punished with
         imprisonment for a term which may extend to three
         years and shall also be liable to fine.
                   Explanation.-For the purposes of this section,
            "cruelty" means-
                   (a) any willful conduct which is of such a
            nature as is likely to drive the woman to commit
            suicide or to cause grave injury or danger to life,
            limb or health (whether mental or physical) of the
            woman; or
                    (b) harassment of the woman where such
            harassment is with a view to coercing her or any
            person related to her to meet any unlawful demand
            for any property or valuable security or is on account
            of failure by her or any person related to her to meet
            such demand."
            16. Section 498A of the IPC has two parts in it which
     define cruelty. Cruelty would mean any willful conduct
     which is of the nature as is likely to drive a woman to
     commit suicide or cause grave injury or danger to the life of
     the woman. The other part is harassment, where such
     harassment is with a view to coercing her or any person
     related to her to meet any unlawful demand. The section
     itself punishes the husband or the relative who subjects a
     woman to such cruelty.

            17. A perusal at the complaint would indicate no
     ingredient of any cruelty by the in-laws i.e., father-in-law
     and the mother-in-law and it is an admitted fact that the
     parents never stayed with the couple. In the teeth of such
     facts, if further proceedings are permitted to continue
                                   - 35 -
                                                 NC: 2025:KHC:18582
                                            CRL.P No. 5070 of 2023


HC-KAR



     against the parents, it would become an abuse of the
     process of law and run foul of the judgment of the Apex
     Court in the case of KAHKASHAN KAUSAR v. STATE OF
     BIHAR - 2022 SCC Online SC 162, wherein it is held as
     follows:

                "Issue Involved
                "10. Having perused the relevant facts and
         contentions made by the Appellants and
         Respondents, in our considered opinion, the
         foremost issue which requires determination in the
         instant case is whether allegations made against
         the in-laws Appellants are in the nature of general
         omnibus allegations and therefore liable to be
         quashed?
                11. Before we delve into greater detail on the
         nature and content of allegations made, it becomes
         pertinent to mention that incorporation of
         section 498A of IPC was aimed at preventing cruelty
         committed upon a woman by her husband and her
         in-laws, by facilitating rapid state intervention.
         However, it is equally true, that in recent times,
         matrimonial litigation in the country has also
         increased significantly and there is a greater
         disaffection and friction surrounding the institution
         of marriage, now, more than ever. This has resulted
         in an increased tendency to employ provisions
         such as 498A IPC as instruments to settle personal
         scores against the husband and his relatives.
              12. This Court in its judgment            in Rajesh
         Sharma v. State of U.P.4, has observed:--
                    "14. Section 498-A was inserted in the statute
            with the laudable object of punishing cruelty at the
            hands of husband or his relatives against a wife
            particularly when such cruelty had potential to result
            in suicide or murder of a woman as mentioned in the
            statement of Objects and Reasons of the Act 46 of
            1983. The expression "cruelty" in Section 498A
                                  - 36 -
                                                 NC: 2025:KHC:18582
                                            CRL.P No. 5070 of 2023


HC-KAR



            covers conduct which may drive the woman to
            commit suicide or cause grave injury (mental or
            physical) or danger to life or harassment with a view
            to coerce her to meet unlawful demand. It is a matter
            of serious concern that large number of cases
            continue to be filed under already referred to some
            of the statistics from the Crime Records Bureau.
            This Court had earlier noticed the fact that most of
            such complaints are filed in the heat of the moment
            over trivial issues. Many of such complaints are not
            bona fide. At the time of filing of the complaint,
            implications and consequences are not visualized.
            At times such complaints lead to uncalled for
            harassment not only to the accused but also to the
            complainant. Uncalled for arrest may ruin the
            chances of settlement."
                   13. Previously, in the landmark judgment of
            this court in Arnesh Kumar v. State of Bihar5, it was
            also observed:--
                    "4. There is a phenomenal increase in
            matrimonial disputes in recent years. The institution
            of marriage is greatly revered in this country.
            Section 498-A IPC was introduced with avowed
            object to combat the menace of harassment to a
            woman at the hands of her husband and his
            relatives. The fact that Section 498-A IPC is a
            cognizable and non-bailable offence has lent it a
            dubious place of pride amongst the provisions that
            are used as weapons rather than shield by
            disgruntled wives. The simplest way to harass is to
            get the husband and his relatives arrested under this
            provision. In a quite number of cases, bed-ridden
            grandfathers and grand-mothers of the husbands,
            their sisters living abroad for decades are arrested."
               14.     Further    in Preeti Gupta v. State      of
         Jharkhand6, it has also been observed:--
                   "32. It is a matter of common experience that
            most        of      these       complaints     under
            section 498A IPC are filed in the heat of the moment
            over trivial issues without proper deliberations. We
            come across a large number of such complaints
                                - 37 -
                                                 NC: 2025:KHC:18582
                                           CRL.P No. 5070 of 2023


HC-KAR



         which are not even bona fide and are filed with
         oblique motive. At the same time, rapid increase in
         the number of genuine cases of dowry harassment
         are also a matter of serious concern.
                 33. The learned members of the Bar have
         enormous social responsibility and obligation to
         ensure that the social fiber of family life is not ruined
         or demolished. They must ensure that exaggerated
         versions of small incidents should not be reflected in
         the criminal complaints. Majority of the complaints
         are filed either on their advice or with their
         concurrence. The learned members of the Bar who
         belong to a noble profession must maintain its noble
         traditions and should treat every complaint under
         section 498A as a basic human problem and must
         make serious endeavour to help the parties in
         arriving at an amicable resolution of that human
         problem. They must discharge their duties to the
         best of their abilities to ensure that social fiber,
         peace and tranquility of the society remains intact.
         The members of the Bar should also ensure that one
         complaint should not lead to multiple cases.
                34. Unfortunately, at the time of filing of the
         complaint the implications and consequences are
         not properly visualized by the complainant that such
         complaint can lead to insurmountable harassment,
         agony and pain to the complainant, accused and his
         close relations.
                35. The ultimate object of justice is to find out
         the truth and punish the guilty and protect the
         innocent. To find out the truth is a herculean task in
         majority of these complaints. The tendency of
         implicating husband and all his immediate relations
         is also not uncommon. At times, even after the
         conclusion of criminal trial, it is difficult to ascertain
         the real truth. The courts have to be extremely
         careful and cautious in dealing with these complaints
         and must take pragmatic realities into consideration
         while dealing with matrimonial cases. The
         allegations of harassment of husband's close
         relations who had been living in different cities and
                                  - 38 -
                                                 NC: 2025:KHC:18582
                                            CRL.P No. 5070 of 2023


HC-KAR



            never visited or rarely visited the place where the
            complainant resided would have an entirely different
            complexion. The allegations of the complaint are
            required to be scrutinized with great care and
            circumspection.
                    36. Experience reveals that long and
            protracted criminal trials lead to rancour, acrimony
            and bitterness in the relationship amongst the
            parties. It is also a matter of common knowledge
            that in cases filed by the complainant if the husband
            or the husband's relations had to remain in jail even
            for a few days, it would ruin the chances of amicable
            settlement altogether. The process of suffering is
            extremely long and painful."
               15. In Geeta Mehrotra v. State of UP7, it was
         observed:--
                   "21. It would be relevant at this stage to take
            note of an apt observation of this Court recorded in
            the matter of G.V. Rao v. L.H.V. Prasad reported
            in (2000) 3 SCC 693 wherein also in a matrimonial
            dispute, this Court had held that the High Court
            should have quashed the complaint arising out of a
            matrimonial dispute wherein all family members had
            been roped into the matrimonial litigation which was
            quashed and set aside. Their Lordships observed
            therein with which we entirely agree that:
                     "12.....there has been an outburst of
            matrimonial dispute in recent times. Marriage is a
            sacred ceremony, main purpose of which is to
            enable the young couple to settle down in life and
            live peacefully. But little matrimonial skirmishes
            suddenly erupt which often assume serious
            proportions resulting in heinous crimes in which
            elders of the family are also involved with the result
            that those who could have counselled and brought
            about rapprochement are rendered helpless on their
            being arrayed as accused in the criminal case.
            There are many reasons which need not be
            mentioned here for not encouraging matrimonial
            litigation so that the parties may ponder over their
            defaults and terminate the disputes amicably by
                                   - 39 -
                                                   NC: 2025:KHC:18582
                                             CRL.P No. 5070 of 2023


HC-KAR



            mutual agreement instead of fighting it out in a court
            of law where it takes years and years to conclude
            and in that process the parties lose their "young"
            days in chasing their cases in different courts." The
            view taken by the judges in this matter was that the
            courts would not encourage such disputes."
               16. Recently, in K. Subba Rao v. The State of
         Telangana8, it was also observed that:--
                   "6.....The Courts should be careful in
            proceeding against the distant relatives in crimes
            pertaining to matrimonial disputes and dowry
            deaths. The relatives of the husband should not be
            roped in on the basis of omnibus allegations unless
            specific instances of their involvement in the crime
            are made out."
                 17. The above-mentioned decisions clearly
         demonstrate that this court has at numerous instances
         expressed        concern     over    the     misuse      of
         section 498A IPC and the increased tendency of
         implicating relatives of the husband in matrimonial
         disputes, without analysing the long term ramifications
         of a trial on the complainant as well as the accused. It is
         further manifest from the said judgments that false
         implication by way of general omnibus allegations made
         in the course of matrimonial dispute, if left unchecked
         would result in misuse of the process of law. Therefore,
         this court by way of its judgments has warned the courts
         from proceeding against the relatives and in-laws of the
         husband when no prima facie case is made out against
         them.
                18. Coming to the facts of this case, upon a
         perusal of the contents of the FIR dated 01.04.19, it
         is revealed that general allegations are levelled
         against the Appellants. The complainant alleged
         that 'all accused harassed her mentally and
         threatened her of terminating her pregnancy'.
         Furthermore, no specific and distinct allegations
         have been made against either of the Appellants
         herein, i.e., none of the Appellants have been
         attributed any specific role in furtherance of the
         general allegations made against them. This simply
                                   - 40 -
                                                   NC: 2025:KHC:18582
                                             CRL.P No. 5070 of 2023


HC-KAR



         leads to a situation wherein one fails to ascertain
         the role played by each accused in furtherance of
         the offence. The allegations are therefore general
         and omnibus and can at best be said to have been
         made out on account of small skirmishes. Insofar
         as husband is concerned, since he has not
         appealed against the order of the High court, we
         have not examined the veracity of allegations made
         against him. However, as far as the Appellants are
         concerned, the allegations made against them
         being general and omnibus, do not warrant
         prosecution.
                19. Furthermore, regarding similar allegations of
         harassment and demand for car as dowry made in a
         previous FIR. Respondent No. 1 i.e., the State of Bihar,
         contends that the present FIR pertained to offences
         committed in the year 2019, after assurance was given
         by the husband Md. Ikram before the Ld. Principal
         Judge Purnea, to not harass the Respondent wife
         herein for dowry, and treat her properly. However,
         despite the assurances, all accused continued their
         demands and harassment. It is thereby contended that
         the acts constitute a fresh cause of action and therefore
         the FIR in question herein dated 01.04.19, is distinct
         and independent, and cannot be termed as a repetition
         of an earlier FIR dated 11.12.17.
                 20. Here it must be borne in mind that although
         the two FIRs may constitute two independent instances,
         based on separate transactions, the present complaint
         fails to establish specific allegations against the in-laws
         of the Respondent wife. Allowing prosecution in the
         absence of clear allegations against the in-laws
         Appellants would simply result in an abuse of the
         process of law.
               21. Therefore, upon consideration of the
         relevant circumstances and in the absence of any
         specific role attributed to the accused appellants, it
         would be unjust if the Appellants are forced to go
         through the tribulations of a trial, i.e., general and
         omnibus allegations cannot manifest in a situation
         where the relatives of the complainant's husband
                                     - 41 -
                                                       NC: 2025:KHC:18582
                                                   CRL.P No. 5070 of 2023


HC-KAR



         are forced to undergo trial. It has been highlighted
         by this court in varied instances, that a criminal trial
         leading to an eventual acquittal also inflicts severe
         scars upon the accused, and such an exercise must
         therefore be discouraged.
                22. Therefore, upon consideration of the
         relevant circumstances and in the absence of any
         specific role attributed to the accused appellants, it
         would be unjust if the Appellants are forced to go
         through the tribulations of a trial, i.e., general and
         omnibus allegations cannot manifest in a situation
         where the relatives of the complainant's husband
         are forced to undergo trial. It has been highlighted
         by this court in varied instances, that a criminal trial
         leading to an eventual acquittal also inflicts severe
         scars upon the accused, and such an exercise must
         therefore be discouraged."
                                                   (Emphasis supplied)
            18. In the light of the judgment of the Apex Court as
     afore-extracted, the proceedings against in-laws are
     required to be obliterated.

            19. Insofar     as     the       husband/1st petitioner    is
     concerned, the complaint narrates several grievances and
     those grievances are trivial in nature. It is the averment that
     the complainant knew about the attitude of the husband.
     Even then, she gets married due to the force of elders of
     the family thinking that the husband would become alright
     and stayed only for 28 days in the matrimonial house. In
     those 28 days, neither the complaint nor the summary
     charge sheet narrates any factum/incident that would
     become an ingredient of Section 498A of the IPC. The only
     allegation is that, he is a follower of Brahmakumari; always
     was    watching      videos    of       one   sister   Shivani,   a
                                   - 42 -
                                                 NC: 2025:KHC:18582
                                            CRL.P No. 5070 of 2023


HC-KAR



     Brahmakumari; gets inspired by watching those videos,
     always told that love is never getting physical, it should be
     soul to soul. On this score, he never intended to have
     physical relationship with his wife. This would undoubtedly
     amount to cruelty due to non-consummation of marriage
     under Section 12(1)(a) of the Hindu Marriage Act and not
     cruelty as is defined under Section 498A of the IPC. It is on
     the basis of such cruelty a decree of divorce is granted to
     the complainant and on the same basis, criminal
     proceedings cannot be permitted to be continued. Finding
     no ingredient even against the husband, the proceedings if
     permitted to continue would degenerate into harassment,
     become an abuse of the process of law and ultimately
     result in miscarriage of justice.

            20. In matrimonial cases, the Apex Court has time
     and again directed that unless the offences are found albeit
     prima facie, such proceedings should not be permitted to
     continue. The Apex Court in the case of SHAFIYA
     KHAN v. STATE OF UTTAR PRADESH - (2022) 4 SCC
     549, has held as follows:

                "18. Although it is true that it was not open
         for the Court to embark upon any enquiry as to the
         reliability or genuineness of the allegations made in
         the FIR, but at least there has to be some factual
         supporting material for what has been alleged in the
         FIR which is completely missing in the present case
         and documentary evidence on record clearly
         supports that her Nikah Nama was duly registered
         and issued by competent authority and even the
         charge-sheet filed against her does not prima facie
         disclose how the marriage certificate was forged.
                                    - 43 -
                                                        NC: 2025:KHC:18582
                                                CRL.P No. 5070 of 2023


HC-KAR



                19. In the given circumstances and going
         through the complaint on the basis of which FIR
         was registered and other material placed on record,
         we are of the considered view that no offence of any
         kind as has been alleged in the FIR, has been made
         out against the appellant and if we allow the
         criminal proceedings to continue, it will be nothing
         but a clear abuse of the process of law and will be a
         mental trauma to the appellant which has been
         completely overlooked by the High Court while
         dismissing the petition filed at her instance under
         Section 482 CrPC."
                                                    (Emphasis supplied)
            21. In the light of the judgments rendered by the
     Apex     Court      in      the        cases      of KAHKASHAN
     KAUSAR and SHAFIYA           KHAN (supra),          I    deem    it
     appropriate to exercise the inherent jurisdiction under
     Section 482 of    the Cr.      P.C. and         obliterate   entire
     proceedings against all the accused.

            22. For the aforesaid reasons, I pass the following:

                                       ORDER

a. The Criminal petition is allowed.

b. The proceedings in C.C. No. 15166 of 2020 pending on the file of the XXX Additional Chief Metropolitan Magistrate, Bengaluru, arising out of Crime No. 15 of 2020 of Jayaprakash Nagar Police Station, Bengaluru, stand quashed."

13. In view of the aforesaid facts and circumstances and the principles laid down in the aforesaid judgments, I am of the

- 44 -

NC: 2025:KHC:18582 CRL.P No. 5070 of 2023 HC-KAR considered opinion that continuation of the impugned proceedings would amount to an abuse of process of law, warranting interference by this Court in the present petition.

14. In the result, I pass the following:

ORDER
(i) Petition is hereby allowed.
(ii) The impugned proceedings in C.C.No.50676/2023 arising out of Crime No.258/2022 registered by the 1st respondent - Police for offences punishable under Section 498-A IPC on the file of the XXIX ACMM, Mayo Hall, Bangalore, insofar as the petitioner is concerned are hereby quashed.

Sd/-

(S.R.KRISHNA KUMAR) JUDGE Srl.