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 15, Cited by 0]

Karnataka High Court

Alla Baksha Patel @ A B Patel vs State Of Karnataka on 4 June, 2024

Author: M.Nagaprasanna

Bench: M.Nagaprasanna

                                                -1-
                                                            NC: 2024:KHC:19202
                                                        CRL.P No. 1995 of 2022




                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                             DATED THIS THE 4TH DAY OF JUNE, 2024
                                            BEFORE                               R
                          THE HON'BLE MR JUSTICE M.NAGAPRASANNA
                             CRIMINAL PETITION NO. 1995 OF 2022


                   BETWEEN:

                         ALLA BAKSHA PATEL @ A B PATEL
                         S/O LATE IMAM HUSSAIN
                         AGED ABOUT 38 YEARS,
                         R/AT NO. 2058/1, C/O. LATHA HOUSE,
                         MANJUNATHA NILAYA, KSRTC DEPO ROAD,
                         NEAR GURUKUL SCHOOL,
                         CHITRADURGA TOWN AND DISTRICT - 515 281.

                                                                 ...PETITIONER
                   (BY SRI. TEJAS N., ADVOCATE)
                   AND:

                   1.    STATE OF KARNATAKA
Digitally signed
by NAGAVENI              BY UPPARPET POLICE
Location: HIGH           BANGALORE - 560 053.
COURT OF
KARNATAKA
                         (REPRESENTED BY LEARNED
                         STATE PUBLIC PROSECUTOR HCK,
                         BANGALORE-01)

                   2.    SMT. HASEENA BI
                         W/O DADAPEER,
                         AGED 32 YEARS
                         R/AT: BHARAMANNA NAYAKANADURGA
                         (B DURGA) VILLAGE
                         HOLALKERE TALUK
                               -2-
                                            NC: 2024:KHC:19202
                                       CRL.P No. 1995 of 2022




    CHITRADURGA - 577 518.

                                               ...RESPONDENTS
(BY SRI. B. N. JAGADEESH, ADDL. SPP FOR R1;
   SRI. R GOPALA KRISHNAN, ADVOCATE FOR R2)


     THIS CRL.P FILED U/S.482 CR.P.C PRAYING TO QUASH
THE PROCEEDINGS IN C.C.NO.16321/2020, WHCIH IS
PENDING ON THE FILE OF V ADDITIONAL CHIEF
METROPOLITAN MAGISTRATE COURT, BENGALURU AS AN
ABUSE OF PROCESS OF LAW, WHICH IS ARISING OUT OF
CRIME NO. 60/2020 OF UPPARPET POLICE STATION,
BANGALORE FOR THE OFFENCES PUNISHBALE U/S 501, 504,
507 AND 509 OF IPC.


     THIS PETITION, COMING ON FOR ADMISSON, THIS DAY,
THE COURT MADE THE FOLLOWING:
                        ORDER

The petitioner/accused No.1 is before this Court calling in question proceedings in C.C.No.16321 of 2020, arising out of a crime in Crime No.60 of 2020 pending before the V Additional Chief Metropolitan Magistrate Court, Bengaluru, for the offences under Sections 501, 504, 507 and 509 of IPC.

2. Facts, adumbrated, are as follows:-

A complaint comes to be registered on 19-03-2020 by the 2nd respondent/complainant, a married woman alleging that she -3- NC: 2024:KHC:19202 CRL.P No. 1995 of 2022 was working as a Junior Health Assistant at a Primary Health Centre, Muttugaduru Village, Holalkere Taluk, Chitradurga District and while discharging her duty had given her mobile number to the officers at the Centre. She began getting unexpected calls at odd hours from various numbers who also threatened to her life. When she made enquires about the phone calls received, it is informed that her mobile number was displayed on the walls of gents toilet at Majestic bus stand, Bangalore calling her "a call girl". The complaint further alleged that some staff known to her and being with her had done this and sought investigation to be conducted through a complaint. The crime comes to be registered by CEN Crime Police Station in Crime No.60 of 2020.

3. The Police conduct investigation and file a charge sheet against the petitioner and another for offences punishable under Sections 501, 504, 507 and 509 of the IPC. The filing of the charge sheet drives the petitioner to this Court in the subject petition. This Court in terms of its order dated 09.03.2022 grants an interim order of stay on the score that the offences registered at the time of registration of crime were -4- NC: 2024:KHC:19202 CRL.P No. 1995 of 2022 the ones punishable under Sections 504 and 506 of the IPC, both of which were non-cognizable offences and for non- cognizable offences permission of the learned Magistrate to register the FIR was imperative and such permission was granted in the case at hand by the word "permitted". Therefore, all further proceedings were interdicted and the said interim order is in subsistence even to-day and no further trial has taken place against the petitioner.

4. Heard Sri Tejas N., learned counsel appearing for the petitioner, Sri B.N. Jagadeesh, learned Additional Special Public Prosecutor appearing for respondent No.1 and Sri R. Gopala Krishnan, learned counsel appearing for respondent No.2 / complainant.

5. The learned counsel appearing for the petitioner would vehemently contend that what was registered as a crime in Crime No.60 of 2020 was for offences punishable under Sections 504 and 506 of the IPC. They are admittedly non- cognizable offences. Therefore, the learned Magistrate ought to have applied his mind prior to grant of any permission to -5- NC: 2024:KHC:19202 CRL.P No. 1995 of 2022 register the FIR. He would submit that the lis stands covered by plethora of judgments rendered by this Court with particular reference to the decision reported in VAGGEPPA GURULINGA JANGALIGI v. STATE OF KARNATAKA reported in ILR 2020 Kar 630. On the merit of the matter, the learned counsel would submit that there is no independent evidence against the petitioner. CW-5 at the time of investigation reveals the name of the petitioner. The allegation against the petitioner is that, he was asked to write on the walls of a toilet for men at the Majestic Bus stand, Bangalore, that the complainant was a 'call girl'. It is only that has led the petitioner into these proceedings. He would submit that voluntary statement of another cannot be taken as evidence to pin down the petitioner. He would seek quashment of the entire proceedings.

6. Per contra, the learned counsel representing the complainant submits that the complainant was not aware of what offences should be alleged when she registers the complaint. It was the duty of the Station House Officer or the Officer in-charge of the Police Station to have registered appropriate crime looking at the facts of the complaint as the -6- NC: 2024:KHC:19202 CRL.P No. 1995 of 2022 complainant had produced all the necessary material to the Police Superintendent at Chitradurga District. It is the petitioner who has written on the walls at the Majestic Bus Stop, Bangalore taking the name of the complainant as a 'call girl' due to which, the complainant started getting innumerable calls from all quarters and, therefore, it was a clear case where it was an offence punishable under Section 509 of the IPC. Section 509 of the IPC being a cognizable offence whether the Magistrate has granted appropriate permission or not would not become relevant in the case at hand. He takes this Court through the application seeking vacation of the interim order and the documents appended thereto to demonstrate that about 20 pages of call records were taken prior to registration of crime. They were all put in a compact disc and given to the Station House Officer. All these led to the crime committed by the petitioner. He would submit that Section 509 of the IPC completely gets attracted in the case at hand and the interim order has caused grave prejudice to the victim. He would seek dismissal of the petition.

-7-

NC: 2024:KHC:19202 CRL.P No. 1995 of 2022

7. The learned Additional Special Public Prosecutor, Sri B.N.Jagadeesh, representing the State would also vehemently contend that while filing the charge sheet complete documents are collected, which clearly pin down the petitioner to be guilty of writing on the walls, as observed hereinabove. Therefore, it is his submission, that it is a matter of trial for the petitioner to come out clean.

8. I have given my anxious consideration to the submissions made by the respective learned counsel and have perused the material on record.

9. The afore-narrated facts are a matter of record. The genesis of the issue appears to be at a Primary Health Centre in Chitradurga District. CW-5, Smt. Shilpa, the complainant and another Smt. Kamalamma were all colleagues working in the Primary Health Centre. It is the case of the complainant that she began to get frantic calls at odd hours asking questions that were inappropriate and also hurling threats to her life. The complainant then collects the root of the problem and seeks to register a crime before the Police Superintendent, Chitradurga -8- NC: 2024:KHC:19202 CRL.P No. 1995 of 2022 Town, Chitradurga District. The compliant so registered before the jurisdictional Police Station at Chitradurga, which reads as follows:

"... ... ...

5. ¸ÀAzÀ±Àð£ÀzÀ GzÉÝñÀ:- ¢£ÁAPÀ:05.02.2020 gÀAzÀÄ ªÀÄzÁåºÀß 2.30 UÀAmÉAiÀÄ ¸ÀªÀÄAiÀÄzÀ°è ¦gÁå¢ oÁuÉUÉ ºÁdgÁV ¤ÃrzÀ zÀÆgÀ£ÀÄß ¹éÃPÀj¹ £ÉÆÃqÀ¯ÁV ºÉƼÀ¯ÉÌgÉ vÁ®ÆèQ£À ªÀÄÄGvÀÄÛUÀzÀÆgÀÄ UÁæªÀÄzÀ°è£À ¥ÁæxÀ«ÄPÀ DgÉÆÃUÀå PÉÃAzÀæzÀ°è »jAiÀÄ ªÀÄvÀÄÛ QjAiÀÄ ¸ÀºÁAiÀÄQAiÀÄgÁV PÉ®¸À ªÀiÁrPÉÆArzÀÄÝ, EªÀjUÉ E¯ÁSÉ ªÀw¬ÄAzÀ £ÀA: 1) 8277508992 & 2) 9886614868 gÀ ¹ªÀiï £ÀA§gïUÀ¼À£ÀÄß ¤ÃrzÀÄÝ, £ÀAvÀgÀ D £ÀA§gïUÀ½UÉ PÀgÉ ªÀiÁr «ZÁgÀ ªÀiÁrzÁUÀ ªÉÄeɹÖPï §¸ï ¤¯ÁÝtzÀ ±ËZÁ®AiÀÄzÀ°è AiÀiÁgÉÆÃ C¥ÀjavÀgÀÄ §gÉ¢gÀÄvÁÛgÉ. EzÀjAzÀ ¦gÁåzÀÄzÁgÀgÀ ªÉÄîÌAqÀ £ÀA§gïUÀ½UÉ EzÀĪÀgÉUÀÆ PÀÆqÀ UÉÆwÛ®èzÀ £ÀA§gïUÀ½AzÀ PÀgÉ ªÀiÁr PÉlÖzÁV ªÀiÁvÀ£ÁqÀÄwÛzÁÝgÉ. JAvÁ w½¹zÀ ªÉÄÃgÉUÉ EzÀ£ÀÄß UÀªÀĤ¹zÀgÉ ªÀÄÄvÀÄÛUÀzÀÆgÀÄ UÁæªÀÄzÀ°ègÀĪÀ vÀªÀÄä PÀbÉÃjAiÀİè PÉ®¸À ªÀiÁqÀĪÀ ¹A§A¢üUÀ¼À ªÉÄÃ¯É C£ÀĪÀiÁ£À«zÀÄÝ, EªÀgÁUÀ° CxÀªÁ ¨ÉÃgÉ C¥ÀjavÀgÀ£ÀÄß ¸ÀA§AzsÀ¥ÀlÖªÀgÀ£ÀÄß ¥ÀvÉÛ ªÀiÁqÀ¨ÉÃPÉAzÀÄ ¤ÃrzÀ zÀÆj£À ªÉÄÃgÉUÉ oÁuÁ r.¦ £ÀA:-

02/2020 gÀ°è £ÉÆÃAzÁ¬Ä¹gÀÄvÉÛ."
The jurisdictional police at Chitradurga registers a crime in Crime No.22/2020, for the offences punishable under Sections 504 and 506 of the IPC after obtaining the permission from the learned Magistrate of the jurisdiction. On noticing the fact that the narration in the complaint is with regard to the writing on the wall of toilet for men in the Majestic Bus Stop, Bangalore. The case is transferred to Upparpet Police Station, Bangalore, by a requisition from the jurisdictional police at Chitradurga. The requisition reads as follows:
-9-
NC: 2024:KHC:19202 CRL.P No. 1995 of 2022 "ಇವ ೆ, ಾ£Àå ೕ ಅ ೕ ಕರು, ತ ದುಗ ೆ, ತ ದುಗ .
ªÀiÁ£ÀågÉÃ, ಷಯ:- ಸದ ಪ ಕರಣವನು& ಕೃತ( ನ)ೆದ ಸ*ಳದ ಆ-ಾರದ .ೕ/ೆ ೆ 0ೆಂಗಳ2ರು ಉ4ಾ5ರ4ೇ6ೆ ೕ 7ಾ8ೆ ೆ ವ ಾ ವ8ೆ 9ೕಡಲು ಅನುಮ= 9ೕಡುವ ಬ ೆ?.
ಉ ೇಖ: ತ ದುಗ AಇಎC ಅಪ/ಾಧ ೕ 7ಾ8ೆಯ E.ನಂ:-22/2020 ಕಲಂ- 504, 506 L¦¹.
                                               ****
              .ೕಲFಂಡ              ಷಯ   Gಾಗೂ           ಉ ೆಖ(Iೆ    ಸಂಬಂ AದಂJೆ     ತಮK
9LೇMAIೊಳNOವPQೇRೆಂದ/ೆ, MRಾಂಕ:-19.03.2020 ರಂದು 07.30 PM ಗಂ6ೆ ೆ STಾ M 7ಾ8ೆ ೆ Gಾಜ/ಾV 9ೕWದ ದೂ ನ Xಾ/ಾಂಶLೇRೆಂದ/ೆ, STಾ Mಯವರು Gೊಳ ೆF/ೆ Jಾಲೂಕು ಮುತZಗದೂರು 4ಾ ಥ\ಕ ಆ/ೋಗ( Iೇಂದ ದ ] ಯ ಆ/ೋಗ( ಸGಾಯ]TಾV ಕತ ವ( 9ವ ^ಸುವ ಸಲುLಾV E.ನಂಬ_:- 9886614868ನು& 9ೕWದು` Gಾಗೂ ^ ಯ ಮ^aಾ ಸಹ AಬcಂMಯವರ E0ೈe ನಂಬ_:- 8277508992 Rೇ ನಂಬ_ ಗf ೆ zsÀ ಅRಾಮ-ೇಯ ನಂಬ_ ಗfಂದ ಕ/ೆ ಾW ಅLಾಚ( ಶಬ`ಗfಂದ 0ೈದು 9ೕನು ನನ ೆ ೊತುZ 9ೕನು ಬರMದ`/ೆ AIಾFಗ 4ಾ ಣ Jೆ ೆಯುJೆZೕRೆಂJಾ 4ಾ ಣ 0ೆದ Iೆ Gಾ]ರುJಾZ/ೆ. ನಮ ೆ hೕC ಾWದ ನಂಬ_ ಗf ೆ iಾರ ಾW Iೇಳ ಾV 0ೆಂಗಳ2 ನ .jೆAkl ಬ 9 ಾ`ಣದ ರುವ mೌiಾಲಯಗಳ ೋ)ೆಯ .ೕ ೆ 9ಮKಗಳ E0ೈe ನಂಬ_ ಗಳನು& ಬ/ೆದು Iಾe ಗeo ಎಂJಾ ಬ/ೆMರುತZQೆ ಎಂJಾ w½¹gÀÄvÁÛgÉ. £ÀªÀÄä jೊJೆಯ ಕತ ವ( 9ವ ^ಸು=Zರುವ Tಾ/ೋ AಬcಂMಗಳN ನಮ ೆ Jೊಂದ/ೆ Iೊಡುವ ಉQೆ`ೕಶMಂದ ೕ= ಾWರುJಾZ/ೆ. ಆದುದ ಂದ ಸದ ಆ/ೋSತರನು& ಪJೆZ ಾW Iಾನೂನು ಕ ಮ ಜರುVA ಎಂJಾ ಇದ` .ೕ/ೆ ೆ ಉ ೇಖದ ಕಂಡಂJೆ Iೇಸು Qಾಖ A ತ9pೆ Iೈ ೊಂWರುತZQೆ.
ಸದ ಪ ಕರಣದ ಕೃತ( ನ)ೆದ ಸ*ಳವP 0ೆಂಗಳ2ರು ನಗರದ .jೆAkl ನ ರುವ mೌiಾಲಯದ ಬf ಆVರುವPದ ಂದ ಸದ IೇAನ ಕಡತವನು& ಮುಂMನ ತ9pೆಯ ಬ ೆ? 0ೆಂಗಳ2ರು ಉ4ಾ5ರ4ೇ6ೆ ೕ 7ಾ8ೆ ೆ ವ ಾ ವ8ೆ 9ೕಡಲು ಆQೇಶLಾಗಲು Iೋ IೊಂWರುJೆZೕRೆ.
ಲಗತುZಗಳN:- 1. ಗು.ನಂ.22/2020 ರ ಪ .ವ.ವರM ನಕಲು
2. ಪ .ವ.ವರM Qಾಖಲು ಾಡಲು ಾನ( Rಾ(Tಾಲಯ Mಂದ ಪ)ೆದ ಅನುಮ=,
- 10 -

NC: 2024:KHC:19202 CRL.P No. 1995 of 2022

3. ಎe.SsಷC ನಂ.01/2020 ರ ಪ =,

4. STಾ Mಯು 9ೕWದ ದೂರು ಪ =.

5. ಕೃತ( ನ)ೆದ ಸ*ಳದ ಆ-ಾರದ ವ ಾ ವ8ೆ ಾಡಲು ಾನು& Rಾ(TಾಲಯMಂದ ಪ)ೆದ ಅನುಮ= ಪತ ,

6. ¹r ¨sÁUÀ-1, ¢£ÁAPÀ: 19.03.2020

7. ¹r ¨sÁUÀ-2, ¢£ÁAPÀ: 21.03.2020

8. ¹r ¨sÁUÀ-3, ¢£ÁAPÀ: 23.03.2020"

It then becomes a crime here in Crime No.60 of 2020 - the subject crime, it is registered on 24-07-2020 for offences punishable under Sections 504 and 506 of the IPC. Since the crime had already been registered, no prior permission again was necessary to be taken from the hands of the learned Magistrate.
10. The issue then was, who was responsible for the writing on the walls, as the crime was registered against unknown persons. The Investigating Officer conducts investigation. The investigation leads to the accused. How it led to the accused is germane to be noticed. The complainant was examined on 06-08-2020. The statement of the complainant assumes significance and it reads as follows:
- 11 -
NC: 2024:KHC:19202 CRL.P No. 1995 of 2022 "z ೕಮ= ಹAೕRಾ ©Ã Iೋಂ QಾQಾ{ೕ_, 33 ವಷ , Lಾಸ: ಭರಮಣ}Rಾಯಕನದು ಾ UÁæªÀÄ ªÀÄvÀÄÛ ಆಂiೆ Gಾಗೂ Gೋ, Gೊಳ ೆF/ೆ Jಾಲೂಕು, ತಮ ಾ ೆ. E.ನಂ.9880335138 ¢£ÁAPÀ:-06-08-2020.
**** Rಾನು ಈ .ೕ ನ aಾಸದ Lಾಸ ದು`Iೊಂಡು, ಭರಮKಣ}Rಾಯಕನದು ಾ ಾ ಮದ ರುವ ಸಮುQಾಯ ಆ/ೋಗ( Iೇಂದ ದ ] ಯ ಮ^aಾ ಆ/ೋಗ( ಸGಾಯ]TಾV Iೆಲಸ ಾWIೊಂWರುJೆZೕRೆ. Rಾನು ಈ ^ಂQೆ 9886614868 E0ೈe ನಂಬ_ ಅನು& ಉಪ•ೕVಸು=ZQೆ`ನು. ಮುತುZಗನೂರು ಾ ಮದ ರುವ ಸಮುQಾಯ ಆ/ೋಗ( Iೇಂದ ದ ^ ಯ ಮ^aಾ ಆ/ೋಗ( ಸGಾಯ]TಾV z ೕಮ=. ಕಮಲಮK ಎಂಬುವರು Iೆಲಸ ಾಡು=Zದು`, ಇವರು ಈ ^ಂQೆ E.ನಂ.8277508992 ಅನು& ಉಪ•ೕVಸು=Zದು`, Rಾ ಬcರು Xೆ&ೕ^Jೆಯ/ಾVರುJೆZೕLೆ. MRಾಂಕ:-31-01-2020 ಂದ ಈ ನಮK 2 £ÀA§gïUÀ½UÉ 9731370916, 9986368521, 9844675964, 8970662347, 9008122359, 7892615801, 8880859574, 9916346709, 7892615809, 9980338542, 7604844072, 7483130572, 9141151398, 9986368521, 7338063797, 9482539858, 8431128454, 9148330149, 6364676745, 7975871724 UÀ½AzÀ ºÀ®ªÁgÀÄ ¨Áj MAzÀÄ ªÁgÀzÀ PÁ® PÀgÉ ಬರು=Zದು`, RಾವP ಕ/ೆ A€ೕಕ AQಾಗ ಅRಾಮ-ೇಯ ವ(]ZಗಳN ನಮK jೊJೆ ಅzೕಲLಾV ಾತRಾW 9ೕನು ನಮK jೊJೆ 0ಾ, ಬರMದ`/ೆ 9ಮK 4ಾ ಣ Jೆ ೆಯುJೆZೕRೆಂದು 0ೆದ Iೆ Gಾಕು=Zದ`ರು. ಆ ಸಮಯದ RಾವP 9ೕವP Tಾರು ಎ ಂದ ಾತRಾಡು=ZM`ೕ ಎಂದು IೇfQಾಗ ಅವರುಗಳN 0ೆಂಗಳ2 ನ .jೆAkl ಬ 9 ಾ`ಣದ ಟ\ ನe 1 ರ ರುವ mೌಚಲಯದ ಬf‚ಂದ ಎಂದು =fAದ`ರು ಆ ನಂತರದ Mನಗಳ Rಾನು ಮತುZ ಕಮಲಮK ಇಬcರು .jೆAkl ೆ ಬಂದು Iೆ.ಎ .ಆ_.s.A. ಬ 9 ಾ`ಣದ ಟ\ ನe-1 ರ ರುವ Xಾವ ಜ9ಕ mೌiಾಲಯದ ಬf ಬಂದು Rೋಡ ಾV ಪPರುಷರ mೌiಾಲಯದ ಕ)ೆ ಇರುವ 0ಾVಲು ಮತುZ ೋ)ೆಯ .ೕ ೆ ನಮK E0ೈe ನಂಬ_ಗಳನು& ಬ/ೆದು jೊJೆ ೆ Iಾeಗeo ಎಂದು ಬ/ೆMದು`ದು ಕಂಡು ಬಂMತುZ. ಆ ಸಮಯದ RಾವP ನಮK E0ೈe ನಂಬgïಗಳN IಾಣದಂJೆ ¸ÁÌçƒ ಾWAದ`ವP. ಆ ನಂತರ .ೕಲFಂಡ ನಂಬ_ಗfಂದ .ೕ ಂದ .ೕ ೆ ಕ/ೆ ಬರು=Zದ` ಂದ RಾವP ನಮK E0ೈe AªÀiïಗಳನು& ಬದ ಾ‚AQೆವP. MRಾಂಕ:-19-03-2020 ರಂದು ತ ದು ಾ ೆಯ A.ಇ.ಎC. ಅಪ/ಾಧ ೕ oÁ8ೆಯ Rಾನು ದೂರು 9ೕWQೆ`ನು.
ಈ ಬ ೆ? ನನ ೆ Gಾಗೂ z ೕಮ=. ಕಮಲಮK ಇಬc ಗೂ ನಮK ಕ„ೇ ಯ Iೆಲಸ ಾಡುವ ] ಯ ಸGಾಯ]Tಾದ z ೕಮ=. z ಾ5 ಎಂ0ಾIೆಯ .ೕ ೆ ಅನು ಾನ ಬಂದು ಆIೆಯನು& iಾರ ಾಡ ಾV ಆIೆಯು Iೆಲಸದ ಸ*ಳದ 9\Kಂದ ನನ ೆ ಆಗು=Zದ` ] ] ಯನು& ತS5ಸಲು Rಾನು ^ ಯ ಅ Iಾ ಗfಂದ ¥sÉÆÃC ಾWಸು ಎಂದು ನನ& Xೆ&ೕ^ತRಾದ ಎ..... 4ಾsೕe ಎಂಬುವ ೆ 9ಮKಗಳ E0ೈe ನಂಬ_ಗಳನು& Iೊskದು`, ಆತRೇRಾದರೂ 9ಮKಗಳ E0ೈe ನಂಬ_ಗಳನು& mೌiಾಲಯದ ೋ)ೆಗಳ .ೕ ೆ
- 12 -
NC: 2024:KHC:19202 CRL.P No. 1995 of 2022 ಬ/ೆMರುಬಹುQೆಂದು ಇದರ ನನ& ದುರುQೆ`ೕಶ ಲ. Rಾನು ಆತ9 ೆ 9ಮK ನಂಬgïUÀಳನು& Iೊskದು` ತ4ಾ5‚Jೆಂದು Gೇf ನಮKಗಳ ಬf . IೇfರುJಾZa ೆ.
ಕೃತ( ನ)ೆದ ಸ*ಳದ ಆ-ಾರದ .ೕ ೆ A.ಇ.ಎC. ಅಪ/ಾಧ ೕ 7ಾ8ೆಯವರು ಉ4ಾ5ರ4ೇ6ೆ ೕ 7ಾ8ೆ ೆ ನಮK ದೂj£À PÀqÀvÀªÀ£ÀÄß ವ ಾ ವ8ೆ 9ೕWರುವ iಾರLಾV ತ9pೆ ೆ Gಾಜ/ಾಗುವಂJೆ ಉ4ಾ5ರ4ೇ6ೆ ¥ÉưøÀgÀ ದೂರLಾ†, ಕ/ೆಯ .ೕ/ೆ ೆ ಈ Mನ Rಾನು ಮತುZ ಕಮಲಮK ಇಬcರು ಉ4ಾ5ರ4ೇ6ೆ oÁ8ೆ ೆ GಾdgÁVದು`, ಆ ನಂತರ ಕೃತ( ನ)ೆದ ಸ*ಳLಾದ Iೆ.ಎ .ಆ_.s.A. ಟ\ ನe-1 ರ Xಾವ ಜ9ಕ mೌiಾಲಯದ ಸ*ಳವನು& ೕಸ ೆ Jೋ Aದು`, ೕಸರು ಪಂಚರ ಸಮ ಮ ಸ*ಳ ಪಂಚRಾ.ಯನು& ನ)ೆAರುJಾZ/ೆ. ಸದj mೌiಾಲಯದ ೋ)ೆ ಮತುZ 0ಾVಲ .ೕ ೆ ಬ/ೆMದ` ನಮK E0ೈe ನಂಬ_ ಗಳ .ೕ ೆ ಬಣ} Gೊ)ೆMರುವPದು ಈ ಸಮಯದ ಕಂಡು ಬಂMರುJೆZ. ಆದ` ಂದ ಸದ z ಾ5ಳನು& GೊರತುಪWA, ನಮK ನಂಬ_ಗಳನು& mೌiಾಲಯದ ೋ)ೆಗಳ ªÉÄÃ¯É ಬ/ೆದವರನು& Gಾಗೂ ಸದ ನಮKಗಳ E0ೈe ನಂಬ_ಗf ೆ Xಾವ ಜ9ಕರು ಕ/ೆ ಾW ಅzೕಲLಾV ಾತRಾW 4ಾ ಣ 0ೆದ Iೆ Gಾಕು=Zದ` ಆ/ೋSತರನು& ಪJೆZ ಾW Iಾನೂನು ಕ ಮ ಜರುVಸಲು IೋರುJೆZೕRೆ."

The complainant narrates in detail that she had given her mobile number to Shilpa, and Shilpa had revealed that she had given the number of the complainant to one Alla Baksh Patel @ A.B. Patel, the petitioner, to do the job of writing on the walls of gents' toilet at Majestic bus stand, Bangalore. The statement of Shilpa is recorded on 13-08-2020 as by then, Shilpa confessed and had also sought pardon for the act she has done. The statement of Shilpa reads as follows:

"z ೕಮ= z ಾ5 Iೋಂ ಆನಂ‡ ಮೂ= , 30 ವಷ , Lಾಸ: ಬರಮKಣ}ನ Rಾಯಕನ ದುಗ ಾ ಮ ಈಶ€ರ QೇLಾಲಯದ ಹ=Zರ, ಬರಮKಣ}ನ Rಾಯಕನ ದುಗ Gೋಬf, Gೊಳ ೆF/ೆ Jಾಲೂಕು, avÀæzÀÄUÀð f¯Éè: ªÉÆ.£ÀA: 9148063045.
- 13 -
NC: 2024:KHC:19202 CRL.P No. 1995 of 2022 ¢£ÁAPÀ:-13-08-2020.
***** Rಾನು ಈ .ೕ ನ aಾಸದ Gಾ ೇಶಪ5 ಎಂಬುವರ ಮRೆಯ ಈ ೆ? ಸು ಾರು 2 ವಷ Mಂದ ನಮK ಯಜ ಾನರು Gಾಗೂ ಮಕFaಾದ 10 ವಷ ದ ಅಚ Rಾ, 7 ವಷ ದ ನ\Jಾ ರವ/ೊಂM ೆ 0ಾW ೆ ೆ Lಾಸ ದು`Iೊಂಡು, ಮುತುZಗದೂ ನ 4ಾ ಥ\ಕ ಆ/ೋಗ( Iೇಂದ ದ ] ಯ ಮ^aಾ ಆ/ೋಗ( ಸGಾಯ]TಾV 2018Rೇ Xಾ ನ ನLೆಂಬ_ ಾGೆ‚ಂದ Iೆಲಸ ಾWIೊಂWರುJೆZೕRೆ. ನಮK ಯಜ ಾನರು ನˆಮ ಊ ನ Šೕ 0ಾ(ಂಗe Xೊkೕ_ ಇಟುkIೊಂಡು ವ(ವಹ AIೊಂWರುJಾZ/ೆ. ನನ& ಇಬcರು ಮKಕಳN ಕFjಾಜೂ ನ ಅ ರ Qಾ(9Iೇತನ ಎಂಬ mಾ ೆಯ Lಾ(ಸಂಗ ಾWIೊಂWರುJಾZ/ೆ.
Rಾನು S.ಯು.A. Qಾ(‹ಾ(ಸ         ಾWರುJೆZೕRೆ.

          Rಾನು Iೆಲಸ        ಾಡುವ ಮುತZಗದೂ ನ 4ಾ ಥ\ಕ ಆ/ೋಗ( Iೇಂದ ದ
Gೊಳ
Gೊ ಳ ೆF/ೆಯ LಾA ಕಮಲಮK ಎಂಬುವರು ^ ಯ ಮ^aಾ ಆ/ೋಗ( ಸGಾಯ]TಾV Gಾಗೂ ನಮK ಊ ನ LಾATಾದ z ೕಮ=. ಹAೕRಾ ...ೕ ಎಂಬುವರು ] ಯ ಮ^aಾ ಆ/ೋಗ( ಸGಾಯ]TಾV Iೆಲಸ ಾWIೊಂWದ`ರು. Rಾನು 2018Rೇ Xಾ ನ ನLೆಂಬ_ ಾGೆಯ IೆಲಸIೆF Xೇ Iೊಂಡು 2-3 =ಂಗಳ ಬfಕ ಕಮಲಮK `ರವರು ನನ& .ೕ ೆ Iೆಲಸದ Iೆಲ ಸದ iಾರLಾV Qೌಜ ನ(Lೆಸಗಲು Gಾಗೂ ಸಣ}ಪPಟk iಾರಗfಗೂ Jೊಂದ/ೆ Iೊಡಲು ಶುರು ಾWದರು. ಕಮಲಮK ಮತುZ ಹAೕRಾ ...ೕ ಇಬcರು ತುಂ0ಾ ಅRೊ&ೕನ(LಾVದ` ಂದ ಹAೕRಾ ...ೕ ಸಹ ಕಮಲಮKನ jೊJೆ Xೇ ನನ ೆ Jೊಂದ/ೆ Iೊಡಲು 4ಾ ರಂŒA ಇಬcರು ^ ಯ ಅ Iಾ ಗಳ ಬf ನನ& .ೕ ೆ ಇಲಸಲದ ಆ/ೋಪಗಳನು& ಾಡ=Z ಾಡ =Zದರ ` ು. ಈ ಸಂಬಂಧ ^ ಯ ಅ Iಾ ಗಳN ನನ ೆ ಎಚ• Iೆ Iೊಡು=Zದರ ` ು.

          Rಾನು ಎŽೆkೕ Xೌಜನ(Mಂದ ನನ& Iೆಲಸವನು& Rಾನು         ಾWIೊಂಡು Gೋಗು=Zದರ
                                                                          ` ು
ಸಹ ಇವ ಬcರು ನನ ೆ Jೊಂದ/ೆ IೊಡುವPದನು& ...ಡ ಲ. ಈ               iಾರವನು& Rಾನು ನನ&
Xೆ&ೕ^ತRಾದ                        ೇಔ'ನ
ತ ದು ಾ ದ ಐ.ಯು.W.S. ೇಔ'ನ LಾA ಎ..... 4ಾ6ೇe ಎಂಬುವರನು& 2020Rೇ ಜನವ ಾGೆಯ ‹ೇs ಾW ನನ& Iೆಲಸದ ಸ*ಳದ ಇವ ಬc ಂದ ಆಗು=Zರುವ ನಂಬ_ Jೊಂದ/ೆಯನು& ತS5ಸುವಂJೆ GೇfIೊಂ)ೆನು. ಆಗ ಆತನು ಅವ ಬcರ E0ೈe ನಂಬ _ ಅನು& Iೊಡು Qೊಡ'ವ ಂದ ಅವ ೆ ೕC ಾWA 9ನ& ತಂ6ೆ ೆ 0ಾರದಂJೆ ಎಚ• Iೆ Gೇfದನು IೊWಸುJೆZೕRೆಂದು Gೇfದ ನು. ಆಗ Rಾನು ಹAೕRಾ ...ೕ ರವರ E0ೈe ನಂ.9886614868 ಅನು& Gಾಗೂ ಕಮಲಮK ರವರ E0ೈe ನಂ.8277508992 ಅನು& ಆತ9 ೆ IೊskQೆ`ನು.
ಇQಾದ ಬfಕ ಕಮಲಮK ಮತುZ ಹAೕRಾ ...ೕ ರವರ .ೕಲFಂಡ E0ೈe ನಂಬ_ ಗf ೆ .jೆAkl ಬ 9 ಾ`ಣದ mೌiಾಲಯದ ಬf‚ಂದ ಸು ಾರು ಜನ Xಾವ ಜ9ಕರು Iಾe ಾW ತಮK jೊJೆಯ ಬರುವಂJೆ, ಬ/ೆMದ`/ೆ 4ಾ ಣ Jೆ ೆಯುವPQಾV 0ೆದ Iೆ Gಾ] ಅzೕಲLಾV ಾತRಾಡು=Zದ` iಾರವP Rಾನು Iೆಲಸ ಾಡುವ ಸ*ಳದ ಕಮಲಮK ಮತುZ ಹAೕRಾ ...ೕ ರವರು ಾತRಾWIೊಳNOLಾಗ ನನ ೆ =fದು ಬಂತು. §½PÀ ºÀ¹Ã£Á ©Ã gÀªÀgÀÄ
- 14 -
NC: 2024:KHC:19202 CRL.P No. 1995 of 2022 ಈ iಾರLಾV ತ ದು ಾ ದ A.ಇ.ಎC. ಅಪ/ಾಧ ೕ 7ಾ8ೆಯ zÀÆgÀÄ 9ೕWದ iಾರ ೊJಾZV ಕೂಡ ೇ ಎ..... 4ಾsೕe ನನು& ‹ೇs ಾW 0ೆಂಗಳ2ರು ನಗರದ, . Akl ಬ 9 ಾ`ಣದ ±Ëiಾಲಯದ ೋ)ೆಗಳ .ೕ ೆ ಹAೕRಾ ...ೕ ಮತುZ ಕಮಲಮK ರವರ E0ೈe ನಂಬರಗಳನು& Iಾe ಗe ಎಂದು ಬ/ೆMದ` ಂದ ಸು ಾರು ಜನ Xಾವ ಜ9ಕರು ಹAೕRಾ ...ೕ ಮತುZ ಕಮಲಮK ರವ ೆ Iಾe ಾW ಾತRಾಡು=ZQಾ`ರಂJೆ Rಾನು 9ನ ೆ ಅವರುಗಳ E0ೈe hೕC ನಂಬ_ IೊskQೆ`ನಲ 9ೕRೇRಾದೂ ೕ= ಾWರುLೆTಾ ಎಂದು iಾರ ಾಡ ಾV ಆತನು ನನ ೇನು ಅದರ ಬ ೆ? ೊ=ZಲLೆಂದು, =fAದನು. ಆದ/ೆ ಎ...., 4ಾsೕಲRೇ Rಾನು Iೊskದ` ಹAೕRಾ ೕ ಮತುZ ಕಮಲಮ ೆ gÀªÀgÀ ನಂಬ_ಗಳನು& ªÉƨÉʯï ನಂಬ_ ಗಳನು& Iಾe ಗe ಎಂದು 0ೆಂಗಳ2 ನ .jೆAkl, ಬ 9 ಾ`ಣದ mೌiಾಲಯದ ೋ)ೆಗಳ .ೕ ೆ ಬ/ೆMರುವPದು 0ೇ/ೆಯವ ಂದ ನನ ೆ ೊJಾZ‚ತು.
ಇQಾದ ಬfಕ ಹAೕRಾ ...ೕ ಮತುZ ಕಮಲಮK ರವರು ನನ& .ೕ ೆ ಅನು ಾನ ಬಂದು ಈ iಾರLಾV ನನ&ನು& iಾರ ಾಡಲು ಶುರು ಾWದರು. ಆದ/ೆ ನನ& 4ಾsೕಲನು Xೆ&ೕ^ತRಾದ ಎ..... 4ಾsೕ ಲನು ಕಮಲಮK ಮತುZ ಹAೕRಾ ...ೕ ರವ ೆ Qೊಡ'ವ ಂದ ೕC ಾWA ಅವರು 9ನ& ತಂ6ೆ ೆ 0ಾರದಂJೆ ಎಚ• Iೆ IೊWಸುJೆZೕRೆಂದು Gೇf ನ9&ಂದ ನಂಬ_ಗಳನು& ಅವರುಗಳ ನಂಬ_ ಗಳನು& ಪ)ೆದುIೊಂಡವನು ಆ ೕ= ಾಡQೆ, ಅಡ'Qಾ ^Wದು Iಾeಗe 0ೆಂಗಳ2 ನ .jೆAkl mೌiಾಲಯ ೋ)ೆಗಳ .ೕ ೆ Iಾeಗe ಎಂದು ಸದ E0ೈe ನಂಬ_ಗಳನು& ನಂಬ_ ಗಳನು& ಬ/ೆದು Xಾವ ಜ9ಕರು ಆ ನಂಬ_ ಗf ೆ Iಾe ಾW ಅzೕಲLಾV ಾತRಾW 4ಾ ಣ 0ೆದ Iೆ Gಾಕಲು Iಾರಣಕತ RಾVರುJಾZRೆ. ಇದರ ನನ& ದುರುQೆ`ೕಶLೇನು ಇರುವPMಲ. Rಾನು ಎ..... 4ಾsೕಲ9 ೆ ಈ ೕ= ಾಡು ಎಂದು Gೇfರ ಲ. Rಾನು TಾವತುZ ಕಮಲಮK ಮತುZ ಹAೕRಾ ...ೕ ರವ IೊskರುವPMಲ ೆ Jೊಂದ/ೆ Iೊsk ರುವPMಲ. ಇನು& ಮುಂQೆಯೂ ಸಹ TಾವPQೇ ೕ=ಯಲೂ Jೊಂದ/ೆ IೊಡುವPMಲ. Rಾನು ಸದ ಯವ ಬcರ ನಂಬ_ ಗಳನು& ಎ..... 4ಾsೕe ೆ Iೊskದ` ಬ ೆ? Rಾನು ಈ ಾಗ ೇ ಸದ ಯವರ . IೇfರುJೆZೕRೆ.
ಓM Rೋಡ ಾV ಸ ‚Qೆ.
¸À»/-
£À£Àß ¸ÀªÀÄPÀëªÀÄ ¸À»/-
(ªÀiÁgÀÄw CUÀ¹¨ÁV®) ¦.J¸ï.L."

(Emphasis added) The statement of Shilpa is that, she and the petitioner are close friends and she had instructed the petitioner to write on the

- 15 -

NC: 2024:KHC:19202 CRL.P No. 1995 of 2022 wall of the toilet of men, in the Majestic bus stand, depicting the complainant to be a call girl along with her number. The reason for such writing was resentment against the complainant due to a squabble between Shilpa and the complainant, at the Primary Health Centre in Chitradurga. The statement clearly narrates as to how the petitioner was directed and how the direction was complied with by the petitioner. After effect of the statement and the direction is, filing of the charge sheet by the jurisdictional Police. Column No.7 of the charge sheet which depicts the summary, reads as follows:

"ಈ QೋŽಾ/ೋಪಣ ಪskಯ Iಾಲಂ ನಂ.6 gÀ°è ನಮೂMAರುವ Xಾ•-1 ಮತುZ Xಾ• -5 ರವರು ತ ದುಗ ೆಯ ಮುತZಗದೂ ನ 4ಾ ಥ\ಕ ಆ/ೋಗ( Iೇಂದ ದ ] ಯ ಮ^aಾ ಆ/ೋಗ( ಸGಾಯ]ಯ/ಾV, Xಾ•-2 ರವರು ^ ಯ ಮ^aಾ ಆ/ೋಗ( ಸGಾಯ]TಾV Iೆಲಸ ಾW IೊಂWದು`, Xಾ•-1 ಮತುZ Xಾ•-2 ರವರು 2019 Rೇ ಜನವ ಾGೆ‚ಂMೕiೆ ೆ ಆSೕ Iೆಲಸದ. iಾರLಾV Xಾ•-5 ರವ ೆ ಇಲ ಸಲದ Jೊಂದ/ೆ Iೊಡು=Zದು`, Xಾ•-5 ರವರು ಈ iಾರವನು& 2020 Rೇ ಜನವ ಯ ತನ& Xೆ&ೕ^ತRಾದ Iಾಲಂ ನಂ 4 ರ ಕಂಡ ಎ-1 ಆ/ೋSಯ jೊJೆ ಹಂ IೊಂWದು`, ಆಗ ಎ-1 ಆ/ೋSಯು ಅವ ಬcರ E0ೈe ನಂಬ_ Iೊಡು Qೊಡ'ವ ಂದ ಅವ ೆ ೕC ಾWA 9ನ& ತಂ6ೆ ೆ 0ಾರದಂJೆ ಎಚ• Iೆ IೊWಸುJೆZೕRೆಂದು Gೇf Xಾ•-1 ಮತುZ Xಾ•-2 ರವರ E0ೈe ನಂಬ_ ಗaಾದ 9886614868, 8277508992 ಅನು&Xಾ•-5 ರವ ಂದ ಪ)ೆದುIೊಂಡವನು, Tಾ ಂದಲೂ ಅವ ೆ ೕC ಾWಸQೆ, ಅನ( ಾಗ ವನು& ^Wದು, ಮ^aೆಯ ಾನGಾ9ಕರLೆಂದು =fದೂ ಸಹ ಎ-1 ಆ/ೋSಯು 0ೆಂಗಳ2 ನ ಉ4ಾ5ರ4ೇ6ೆ ೕ 7ಾ8ಾ ಸರಹM`ನ .jೆAkl Iೆ,ಎ ,ಆ_,s,A ಬ 9 ಾ`ಣದ ಟ\ ನe 1 ರ Xಾವ ಜ9ಕ mೌiಾಲಯದ ೋ)ೆ ಮತುZ 0ಾVಲ .ೕ ೆ Xಾ•-1 ಮತುZ Xಾ•-2 ರವರ .ೕಲFಂಡ E0ೈe ನಂಬ_ಗಳನು& Gಾಗೂ Iಾe ಗe ಎಂದು ಇQೇ ವಷ ಜನವ =ಂಗಳ ಬ/ೆದು Xಾ•-1 ಮತುZ Xಾ•-2 ರವರ ಾನIೆF ದIೆFಯನು& ತಂMದು`, ಅಂM9ಂದ
- 16 -
NC: 2024:KHC:19202 CRL.P No. 1995 of 2022 ಸದ mೌiಾಲಯIೆF ಬರುವ ಸು ಾರು ಜನ ಪPರುಷ Xಾವ ಜ9ಕರು 0ೇ/ೆ 0ೇ/ೆ ನಂಬ_ ಗfಂದ Xಾ•-1 ಮತುZ Xಾ•-2 ರವರ E0ೈe ನಂಬ_ಗf ೆ Iಾe ಾW ತಮK Gೆಸರು Gೇf IೊಳOQೆ, ನಮK jೊJೆಯ ಬರು=ZೕTಾ ಎಂದು Iೇf ಅzೕಲLಾV ಾತRಾW 0ೆದ Iೆ Gಾಕು=Zದು`, ಇQೇ ೕ= ಎ-2 DgÉÆÃ¦AiÀÄÄ ¢£ÁAPÀ:-20-02-2020 ರಂದು 0ೆf ೆ? ಸದ mೌiಾಲಯIೆF ಬಂQಾಗ ಈ E0ೈe ನಂಬ_ಗಳನು& Sೕ- ಾWIೊಂಡು ಅQೇ Mನ 0ೆf ೆ? ಸು ಾರು 08-20 ಗಂ6ೆಯ ತನ& E0ೈe ನಂಬ_ 9731370916 ಂದ Xಾ•-1 ರವರ E0ೈe ನಂಬ_ 9886614868 ೆ Iಾe ಾW ನನ& jೊJೆ ಬರು=ZೕTಾ ಎಂದು Iೇf, ಅzೕಲLಾV ಾತRಾW ಬರ ಲLೆಂದ/ೆ 9ನ&ನು& ಮುVA...ಡುJೆZೕRೆಂದು. 4ಾ ಣ 0ೆದ Iೆ Gಾ] ಮ^aೆAiÀÄ ಾನIೆF ಕುಂದುಂಟು ಾW ಈ .ೕಲFಂಡ ಕಲಂಗಳಯ C£ÀéAiÀÄ zPÁëºÀð ಅಪ/ಾಧLೆಸVರುJಾZ/ೆ.
ಆದ` ಂದ ಆ/ೋSಗಳ ರು‡ಧ ಈ QೋŽಾ/ೋಪಣ ಪsk ¸À°è¹gÀÄvÉÛ."

A perusal at the summary of the charge sheet supra would clearly indicate, albeit, prima facie, that the offence so alleged would be met. The charge sheet is filed for offences punishable under Sections 501, 504, 507 and 509 of the IPC. I therefore, deem it appropriate to notice the said provisions. They read as follows:

"501. Printing or engraving matter known to be defamatory.--Whoever prints or engraves any matter, knowing or having good reason to believe that such matter is defamatory of any person, shall be punished with simple imprisonment for a term which may extend to two years, or with fine, or with both.
... ... ...
504. Intentional insult with intent to provoke breach of the peace.--Whoever intentionally insults, and thereby gives provocation to any person, intending or
- 17 -
NC: 2024:KHC:19202 CRL.P No. 1995 of 2022 knowing it to be likely that such provocation will cause him to break the public peace, or to commit any other offence, shall be punished with imprisonment of either description for a term which may extend to two years, or with fine, or with both.
... ... ...
507. Criminal intimidation by an anonymous communication.--Whoever commits the offence of criminal intimidation by an anonymous communication, or having taken precaution to conceal the name or abode of the person from whom the threat comes, shall be punished with imprisonment of either description for a term which may extend to two years, in addition to the punishment provided for the offence by the last preceding section.
... ... ...
509. Word, gesture or act intended to insult the modesty of a woman.--Whoever, intending to insult the modesty of any woman, utters any word, makes any sound or gesture, or exhibits any object, intending that such word or sound shall be heard, or that such gesture or object shall be seen, by such woman, or intrudes upon the privacy of such woman, shall be punished with simple imprisonment for a term which may extend to three years, and also with fine."

(Emphasis supplied) Section 501 of the IPC deals with printing or engraving matter known to be defamatory. Section 504 of the IPC deals with intentional insult with intent to provoke breach of peace. Section 507 of the IPC deals with criminal intimidation by an

- 18 -

NC: 2024:KHC:19202 CRL.P No. 1995 of 2022 anonymous communication. Section 509 of the IPC deals with word, gesture or act intended to insult the modesty of a woman. The allegation is engraving on the wall of men's toilet at the Majestic bus stand that the complainant is a call girl and also gives the mobile number of the complainant. It would clearly attract the ingredients of Section 509 of the IPC as Section 509 of the IPC makes it an offence against the accused whoever intends to insult the modesty of any woman, utters any word or makes any sound or gesture or intrusion to the privacy of such woman would be punished with a term which would extend upto three years.

11. The facts obtaining the case at hand would clearly fit into the ingredients of the allegations of the offences so alleged, more so, in the light of the fact of documents produced by the learned counsel representing respondent No.2 / complainant that innumerable calls coming to the complainant as she had been depicted to be a call girl with all sorts of questions being asked, which would be clearly intrusion of privacy of the complainant and insult to the modesty of a woman.

- 19 -

NC: 2024:KHC:19202 CRL.P No. 1995 of 2022

12. The case projected by the learned counsel for the petitioner is twofold - one being that the permission of the learned Magistrate is by the word "permitted" which would run foul of the judgment of the coordinate Bench in the case of Vaggeppa Gurulinga Jangaligi supra. No doubt, the coordinate Bench has held that if permission granted by the Magistrate is by the word "permitted", it would vitiate entire proceedings. The said judgment is distinguishable to the facts obtaining in the case at hand without much ado. The narration in the complaint was very clear that it would touch upon the modesty of a woman. If the Officer at the Police Station or one who registers the complaint does not look into the contents of the complaint and registers appropriate offence, the victim cannot be put to jeopardy. If acts of the Police in not registering appropriate offence based upon the facts in the complaint, it is the folly of the Police and the victim cannot be asked to suffer. Justice to the victim is the soul of the procedure depicted under the Code of Criminal Procedure, 1973. Same goes with the order of the learned Magistrate. The learned Magistrate permits registration of the crime by the sole

- 20 -

NC: 2024:KHC:19202 CRL.P No. 1995 of 2022 word "permitted". In plethora of cases, this Court has cautioned those Magistrates not to play with the life of the victims by non-application of mind. This is another classic illustration where the victim has suffered as the order of the learned Magistrate does not have semblance of application of mind. However, that would not mean that the accused would get away with the crime, as the crime is registered by the Police after conduct of investigation and the investigation has led to filing of charge sheet and drawing up of the names of the accused. The petitioner was not an accused at the time of registration of crime. He springs in, only in the charge sheet. It would not lie in the mouth of the petitioner to contend that the learned Magistrate has not applied his mind while granting permission. In any event that would not vitiate entire proceedings, in the peculiar facts of this case.

13. The allegation, as observed hereinabove, is intending to insult the modesty of a woman. Modesty of a woman cannot be treated so casually, as is done in the case at hand. The Apex Court in the case of RUPAN DEOL BAJAJ v. KANWAR PAL

- 21 -

NC: 2024:KHC:19202 CRL.P No. 1995 of 2022 SINGH GILL1 while considering the interplay between Sections 354 and 509 of the IPC has held as follows:

".... .... ....

13. Coming now to the moot point as to whether the above allegations constitute any or all of the offences for which the case was registered, we first turn to Sections 354 and 509 IPC, both of which relate to modesty of woman. These sections read as under:

"354. Whoever assaults or uses criminal force to any woman, intending to outrage or knowing it to be likely that he will thereby outrage her modesty, shall be punished with imprisonment of either description for a term which may extend to two years, or with fine, or with both.
***
509. Whoever, intending to insult the modesty of any woman, utters any word, makes any sound or gesture, or exhibits any object, intending that such word or sound shall be heard, or that such gesture or object shall be seen, by such woman, or intrudes upon the privacy of such woman, shall be punished with simple imprisonment for a term which may extend to one year, or with fine, or with both."

14. Since the word 'modesty' has not been defined in the Penal Code, 1860 we may profitably look into its dictionary meaning. According to Shorter Oxford English Dictionary (3rd Edn.) modesty is the quality of being modest and in relation to woman means "womanly propriety of behaviour; scrupulous chastity of thought, speech and conduct". The word 'modest' in relation to woman is defined in the above dictionary as "decorous in manner and conduct; not forward or lewd; shamefast". Webster's Third New International Dictionary of the English Language defines modesty as "freedom from coarseness, indelicacy or indecency; a regard for propriety in dress, speech or conduct". In the Oxford English Dictionary (1933 Edn.) the meaning of the word 'modesty' is given as "womanly propriety of 1 (1995) 6 SCC 194

- 22 -

NC: 2024:KHC:19202 CRL.P No. 1995 of 2022 behaviour; scrupulous chastity of thought, speech and conduct (in man or woman); reserve or sense of shame proceeding from instinctive aversion to impure or coarse suggestions".

15. In State of Punjab v. Major Singh [AIR 1967 SC 63 : 1967 Cri LJ 1 : 1966 Supp SCR 286] a question arose whether a female child of seven and a half months could be said to be possessed of 'modesty' which could be outraged. In answering the above question Mudholkar, J., who along with Bachawat, J. spoke for the majority, held that when any act done to or in the presence of a woman is clearly suggestive of sex according to the common notions of mankind that must fall within the mischief of Section 354 IPC. Needless to say, the "common notions of mankind" referred to by the learned Judge have to be gauged by contemporary societal standards. The other learned Judge (Bachawat, J.) observed that the essence of a woman's modesty is her sex and from her very birth she possesses the modesty which is the attribute of her sex. From the above dictionary meaning of 'modesty' and the interpretation given to that word by this Court in Major Singh case [AIR 1967 SC 63 :

1967 Cri LJ 1 : 1966 Supp SCR 286] it appears to us that the ultimate test for ascertaining whether modesty has been outraged is the action of the offender such as could be perceived as one which is capable of shocking the sense of decency of a woman. When the above test is applied in the present case, keeping in view the total fact situation, it cannot but be held that the alleged act of Mr Gill in slapping Mrs Bajaj on her posterior amounted to "outraging of her modesty" for it was not only an affront to the normal sense of feminine decency but also an affront to the dignity of the lady -- "sexual overtones" or not, notwithstanding."
(Emphasis supplied) The Apex Court holds that modesty has not been defined under the Code, but the modesty is the quality of being modest and in relation to woman means "womanly propriety of behavior;
- 23 -
NC: 2024:KHC:19202 CRL.P No. 1995 of 2022 scrupulous chastity of thought, speech and conduct". The Apex Court again in the case of RAJU PANDURANG MAHALE v.
STATE OF MAHARASHTRA2 considered modesty qua the woman while interpreting Section 509 of the IPC. It holds as follows:
".... .... ....
12. What constitutes an outrage to female modesty is nowhere defined. The essence of a woman's modesty is her sex. The culpable intention of the accused is the crux of the matter. The reaction of the woman is very relevant, but its absence is not always decisive. Modesty in this section is an attribute associated with female human beings as a class. It is a virtue which attaches to a female owing to her sex. The act of pulling a woman, removing her saree, coupled with a request for sexual intercourse, is such as would be an outrage to the modesty of a woman; and knowledge, that modesty is likely to be outraged, is sufficient to constitute the offence without any deliberate intention having such outrage alone for its object. As indicated above, the word "modesty" is not defined in IPC. The Shorter Oxford Dictionary (3rd Edn.) defines the word "modesty" in relation to a woman as follows:
"Decorous in manner and conduct; not forward or lewd; Shamefast; Scrupulously chaste."

13. Modesty is defined as the quality of being modest; and in relation to a woman, "womanly propriety of behaviour; scrupulous chastity of thought, speech and conduct". It is the reserve or sense of shame proceeding from instinctive aversion to impure or coarse suggestions. As 2 (2004) 4 SCC 371

- 24 -

NC: 2024:KHC:19202 CRL.P No. 1995 of 2022 observed by Justice Patteson in R. v. James Lloyd [(1836) 7 C&P 317 : 173 ER 141] :

In order to find the accused guilty of an assault with intent to commit a rape, court must be satisfied that the accused, when he laid hold of the prosecutrix, not only desired to gratify his passions upon her person but that he intended to do so at all events, and notwithstanding any resistance on her part.
The point of distinction between an offence of attempt to commit rape and to commit indecent assault is that there should be some action on the part of the accused which would show that he was just going to have sexual connection with her.

14.Webster's Third New International Dictionary of the English language defines modesty as "freedom from coarseness, indelicacy or indecency : a regard for propriety in dress, speech or conduct". In the Oxford English Dictionary (1933 Edn.), the meaning of the word "modesty" is given as "womanly propriety of behaviour; scrupulous chastity of thought, speech and conduct (in man or woman); reserve or sense of shame proceeding from instinctive aversion to impure or coarse suggestions".

Long before the aforementioned two judgments rendered by the Apex Court, the Apex Court in the case of STATE OF PUNJAB v. MAJOR SINGH3 has considered the importance of Section 509 of the IPC therein and has held as follows:

".... .... ....

4. Intention and knowledge are of course states of mind. They are nonetheless facts which can be proved. They cannot be proved by direct evidence. They have to be inferred from the circumstances of each case. Such an inference, one way or 3 1966 SCC OnLine SC 51

- 25 -

NC: 2024:KHC:19202 CRL.P No. 1995 of 2022 the other, can only be made if a reasonable man would, on the facts of the case, make it. The question in each case must, in my opinion, be : will a reasonable man think that the act was done with the intention of outraging the modesty of the woman or with the knowledge that it was likely to do so? The test of the outrage of modesty must, therefore, be whether a reasonable man will think that the act of the offender was intended to or was known to be likely to outrage the modesty of the woman. In considering the question, he must imagine the woman to be a reasonable woman and keep in view all circumstances concerning her, such as, her station and way of life and the known notions of modesty of such a woman. The expression "outrage her modesty" must be read with the words "intending to or knowing it to be likely that he will". So read, it would appear that though the modesty to be considered is of the woman concerned, the word "her" was not used to indicate her reaction. Read all together, the words indicate an act done with the intention or knowledge that it was likely to outrage the woman's modesty, the emphasis being on the intention and knowledge.

10. It has been found as a fact by the courts below that the respondent had caused injuries to the vagina of a seven and a half month old child by fingering. He has been held guilty of an offence under Section 323 of the Indian Penal Code. The contention on behalf of the State who is the appellant before us is that the offence amounts to outraging the modesty of a woman and is thus punishable under Section 354 of the Indian Penal Code. The learned Sessions Judge and two of the three learned Judges of the High Court who heard the appeal against the decision of the Sessions Judge were of the view that a child seven and a half month old being incapable of having a developed sense of modesty, the offence was not punishable under Section 354. The third learned Judge, Gurdev Singh, J., however, took a different view, behaviour, scrupulous chastity of thought, speech and conduct (in men or women) reserve or sense of shame proceeding from instinctive aversion to impure or coarse suggestions -- and observed:"This obviously does not refer to a particular woman but to the accepted notions of womanly behaviour and conduct. It is in this sense that the modesty appears to have been used in Section 354 of the Indian Penal Code". The learned Judge then referred to Section 509 of the Penal Code

- 26 -

NC: 2024:KHC:19202 CRL.P No. 1995 of 2022 in which also the word "modesty" appears and then proceeded to say:

"The object of this provision seems to have been to protect women against indecent behaviour of others which is offensive to morality. The offences created by Section 354 and Section 509 of the Indian Penal Code are as much in the interest of the woman concerned as in the interest of public morality and decent behaviour. These offences are not only offences against the individual but against public morals and society as well, and that object can be achieved only if the word 'modesty' is considered to be an attribute of a human female irrespective of fact whether the female concerned has developed enough understanding as to appreciate the nature of the act or to realise that it is offensive to decent female behaviour or sense of propriety concerning the relations of a female with others."
               ...                   ...                  ..."


                                              (Emphasis supplied)


In the light of the judgments of the Apex Court, the plea put forth by the petitioner that it was only a writing on the wall and no offence can be made out or CW-5's statement that led the offence having committed by him are all factors, which cannot be considered in exercise of jurisdiction under Section 482 of the Cr.P.C. It is for the petitioner to come out clean in a full blown trial.
14. It needs no emphasis that sexual violence against a woman apart from being a de-humanising act is intrusion into
- 27 -
NC: 2024:KHC:19202 CRL.P No. 1995 of 2022 the right to privacy of the said woman, which can by no stretch of imagination be construed to be lawful. It leaves the woman to undergo traumatic experience. Therefore, such cases which are brought before the Court needs to be dealt sternly.
Causing physical harm on a woman is altogether different circumstance and punishable with different offences but intruding into the victim's privacy, personal integrity would cause a serious psychological harm which sometimes generates much pain to a woman than causing physical harm, as it scars the soul. Therefore, any scatological or salacious statements made against a woman either by gesture, writing or speaking, would undoubtedly amount to insulting the modesty of a woman. In today's digital age one need not cause physical harm, a woman's modesty can be railroaded by sheer circulation of pejorative statements, pictures or videos in the social media. It is therefore, when such cases are projected before this Court seeking quashment, it should not be interfered with, but be dealt with a stern manner. The petitioner has indulged in one of the ingredients of such insult by fresco or a writing on the wall. He, therefore, cannot get
- 28 -
NC: 2024:KHC:19202 CRL.P No. 1995 of 2022 away with making such belittling comments on a woman in public.
15. It is open to the prosecution to invoke Section 319 of the Cr.P.C. to include CW-5 into the array of accused after following due process of law. In the light of preceding analysis, the ingredients of Section 509 of the IPC are clearly met.
Same goes with Sections 501, 504 and 507 of the IPC.
16. For the aforesaid reasons, finding no merit in the petition, the petition stands rejected.
Pending I.A.s' also stand disposed, as a consequence.
Sd/-
JUDGE NVJ List No.: 3 Sl No.: 1 CT:SS