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 13, Cited by 0]

Karnataka High Court

Guruappa @ Chinnagurrappa ... vs State Of Karnataka on 25 June, 2025

Author: M.Nagaprasanna

Bench: M.Nagaprasanna

                           1



Reserved on   : 12.06.2025
Pronounced on : 25.06.2025                               R
        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

           DATED THIS THE 25TH DAY OF JUNE, 2025

                          BEFORE

         THE HON'BLE MR. JUSTICE M. NAGAPRASANNA

            CRIMINAL PETITION No.11368 OF 2024
                           C/W
            CRIMINAL PETITION No.11384 OF 2024

IN CRIMINAL PETITION No.11368 OF 2024

BETWEEN:

MALAVIKA PERIYASWAMY
D/O LATE S.PERIYASAMY
AGED ABOUT 48 YEARS
RESIDING AT FLAT NO. 302
3RD FLOOR, EMBASSY PALACE
NANDIDURGA JAYMAHAL EXTENSION
BENGALURU CITY - 560 046.
                                              ... PETITIONER
(BY SRI ADIT CHANDANGOUDAR, ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA
     BY J.C.NAGAR POLICE STATION
     REPRESENTED BY ITS
     STATE PUBLIC PROSECUTOR
     HIGH COURT OF KARNATAKA.

2.   ARADHANA PUNJA
     W/O RAMAKRISHNA PUNJA
                              2



    AGED ABOUT 52 YEARS
    RESIDING AT FLAT NO.G-1
    GROUND FLOOR, 64
    EMBASSY PLACE, NANDIDURGA ROAD
    JAYAMAHAL EXTENSION
    BENGALURU CITY, KARNATAKA - 560 046.
                                                   ... RESPONDENTS

(BY SRI B.N.JAGADEESHA, ADDL. SPP FOR R1;
    SRI R.RAJA, ADVOCATE FOR R2)

     THIS CRIMINAL PETITION IS FILED UNDER SECTION 482 OF
CR.P.C., PRAYING TO QUASH THE PRIVATE COMPLAINT BEARING
NO. P.C.R./FR 12196/2023 FILED BY RESPONDENT NO.2 DATED
13.03.2023   (ANNEXURE-A)        FIR   DATED       02.12.2023   IN
CR.NO.0200/2023 REGISTERED BY RESPONDENT NO.1 POLICE AS
FOR THE OFFENCE P/U/S 294, 504, 506 R/W 34 OF THE IPC, 1860
AND PENDING ON THE FILE OF 8TH ADDL. CMM, BANGALORE CITY
(ANNEXURE-B),   THE    CHARGE    SHEET   BEARING      NO.200/2023
DATED   15.03.2024    (ANNEXURE-C)     AND   THE    ORDER   DATED
19.04.2024 TAKING COGNIZANCE FOR THE OFFENCE P/U/S 294,
504, 506 R/W 34 OF IPC, 1860 AT ANNEXURE-(D) AND ALL
FURTHER PROCEEDINGS IN C.C.NO.12622/2024 WHICH IS NOW
PENDING ON THE FILE OF 8TH ADDL. CMM, BANGALORE CITY AS
AGAINST THE PETITIONER.


IN CRIMINAL PETITION No.11384 OF 2024
BETWEEN:

GURUAPPA @ CHINNAGURRAPPA CHINNAGUNDAPPA
S/O CHINNAGUNDAPPA
                             3




AGED ABOUT 59 YEARS
D.NO. 3/102, OTTARAPALAYAM
DODDAUBBANUR, KRISHNAGIRI
TAMIL NADU-635118.
                                              ... PETITIONER
(BY SRI ABHISHEK K., ADVOCATE)

AND:

1.   STATE OF KARNATAKA
     BY J.C.NAGAR POLICE
     REPRESENTED BY
     STATE PUBLIC PROSECUTOR
     HIGH COURT BENGALURU - 560 001.

2.   ARADHANA
     W/O RAMAKRISHNA N.PUNJA
     AGED ABOUT 50 YEARS
     R/AT FLAT NO. G1
     GROUND FLOOR, EMBASSY PLACE
     NANDIDURGA ROAD
     JAYAMAHAL EXTENSION
     BENGALURU - 560 056.
                                            ... RESPONDENTS

(BY SRI B.N.JAGADEESHA, ADDL. SPP FOR R1;
    SRI R.RAJA, ADVOCATE FOR R2)

       THIS CRIMINAL PETITION IS FILED UNDER SECTION 482 OF
CR.P.C., PRAYING TO QUASH ENTIRE PROCEEDINGS IN CC NO.
12622/24 REGISTERED BY JC NAGAR POLICE STATION PENDING
ARSING OUT OF CR. NO. 200/23 ON THE FILE OF 8TH ADDL. CHIEF
METROPOLITAN MAGISTRATE (8TH ACMM), BENGALURU CITY FOR
OFFENCES PUNISHABLE UNDER SECTION 294, 504, 506 R/W 34
INDIAN PENAL CODE.
                                     4




      THESE CRIMINAL PETITIONS HAVING BEEN HEARD AND
RESERVED      FOR     ORDERS       ON   12.06.2025,   COMING     ON   FOR
PRONOUNCEMENT THIS DAY, THE COURT MADE THE FOLLOWING:-


CORAM:       THE HON'BLE MR JUSTICE M.NAGAPRASANNA


                               CAV ORDER

      These    twin    petitions    spring   from   the   same   fount   of

controversy arising out of C.C.No.12622 of 2024, pending before

the   VIII   Additional   Chief    Metropolitan Magistrate, Bengaluru,

wherein the petitioner in Criminal Petition No.11368 of 2024 is

accused No.1 and Criminal Petition No.11384 of 2024 concerns

accused No.3. The complainant in both the cases is common.


      2. For the sake of convenience, facts obtaining in Criminal

Petition No.11368 of 2024 are narrated.


      3. Facts, in brief, germane are as follows: -

      It is the case of the prosecution that the 2nd respondent /

complainant registers a private complaint in P.C.R.No.12196 of

2023, which is referred to investigation by the learned Magistrate

under Section 156(3) of the Cr.P.C.          It then becomes a crime in
                                 5



Crime No.200 of 2023. The reason for registering the crime is an

incident that happens on 28-02-2023.       The relationship between

the protagonists is that, the complainant is a resident in an

apartment complex.       The complainant is the owner and in

possession of Flat No.G1 on the ground floor of the Embassy Palace,

Nandidurga Road, Jayamahal Extension, Bangalore. Accused No.1

is a resident in Flat No.302, on the third floor of the same

apartment and accused No.3 is a civil contractor. On 28-02-2023,

it is the case of the complainant that she was on her way to the

hospital, to take care of her mother, who had undergone knee

surgery and at that time, she notices six members near the

apartment in the garden area.       When the complainant questioned

why those people were standing in the garden area, they replied

that they had come to clean the apartment and dig a rain water

harvesting pit.   Therefore, the contractor has brought 4 labourers

and all of them were digging the pit. When the complainant

questioned them, they are said to have used harsh words and sung

some filthy songs.     This is the crux of the complaint.      The

complaint then becomes a crime in Crime No.200 of 2023. The

Police conduct investigation and file a charge sheet against the
                                  6



accused herein for using filthy language against the complainant.

Filing of the charge sheet is what has driven the accused to this

Court in the subject petition.


      4. Heard Sri Adit Chandangoudar, learned counsel for the

petitioner in Crl.P.No.11368 of 2024, Sri K. Abhishek, learned

counsel appearing for the petitioner in Crl.P.No.11384 of 2024 and

in both the petitions, Sri B.N. Jagadeesha, learned Additional State

Public Prosecutor appearing for respondent No.1 and Sri R.Raja,

learned counsel appearing for respondent No.2.


      5. The learned counsel appearing for the petitioner in

Crl.P.No.11368/2024, Sri Adit Chandangoudar would vehemently

contend that none of the ingredients of offences are found in the

case at hand. It was the mandate of law that rain water harvesting

has to be done in every place. Rain water harvesting was not done

in which the complainant and accused No.1 are residing. Therefore,

the contractor had brought four people to dig and keep the rain

water harvesting process ready. It is at that time, certain

altercations happen as the complainant did not want rain water

harvesting be done in the apartment area.     She goes and files a
                                   7



civil suit seeking injunction against the Association of the apartment

in O.S.No.1667 of 2023. The said suit is pending. Notwithstanding

filing of the suit, the criminal law is also set into motion on the

same set of facts, only to wreak vengeance or counterblast to the

act of the petitioner in seeking to comply with the mandate of law

as notified by the Bangalore Water Supply and Sewerage Board

('BWSSB').


      6. The learned counsel appearing for the petitioner in the

companion petition would toe the lines of the learned counsel

appearing for accused No.1 in contending that he was given a

contract to do so, which he has done. No fault can be found with

what accused No.3 has done. There is no substance in the

allegations made against him as well.


      7.   Per   contra,   the   learned   counsel   appearing   for   the

complainant would vehemently contend that the petitioners have

hurled certain abuses, sung some abusive songs and have

threatened the complainant.        All these issues would become a

matter of trial for the petitioners to come out clean. This Court in
                                     8



exercise of its jurisdiction under Section 482 of the Cr.P.C. should

not interfere at this stage.


      8.   The   learned       Additional     State   Public   Prosecutor   -

Sri B.N. Jagadeesha would also toe lines of the learned counsel for

the complainant in contending that the Police after investigation

have filed charge sheet.         Certain abusive statements appear to

have been made by the petitioners.            Therefore, this Court should

not interfere at this stage and leave the trial to go on for the

petitioners to come out clean.


      9. I have given my anxious consideration to the submissions

made by the respective learned counsel and have perused the

material on record.


      10. The issue in the lis revolves around the mandate of

BWSSB and the Bruhat Bengaluru Mahanagara Palike ('BBMP'). The

Government had issued circular/Government orders with regard to

mandatory installation of rain water harvesting in every individual

houses and apartment complexes. In apartment complexes, if not

one, it could be more than one.             In the block, in which accused
                                   9



No.1 and the complainant are residing, there was admittedly no

rain water harvesting done. To comply with the mandate, accused

No.3 was entrusted with the job of digging a pit for the purpose of

rain water harvesting.      At that point in time, the complainant

objects and reaches to the civil Court seeking injunction against

BWSSB and the petitioners against digging any pit for the purpose

of rain water harvesting. The said suit is pending consideration.


      11. On the altercations on 28-02-2023 and after instituting

the civil suit, a private complaint is registered by the complainant

invoking Section 200 of the Cr.P.C. A few paragraphs of narration

in the complaint are germane to be noticed. They read as follows:


      "6. The complainant submits that the apartment building
      consisting of ground floor, first floor, second floor and third
      floor.

      7. The complainant submits that the accused No.1 is in
      occupation of the third floor in flat No.302 which is 2 bed
      room flat. The accused No.1 has purchased the aforesaid flat
      on 17-03-2021. A copy of the sale deed is herewith produced
      herewith.

      8. The complainant submits that, on 28-02-2023 at about 12
      p.m. the complainant was going to the hospital for taking
      care of her mother, who has undergone knee surgery. The
      complainant saw 6 members near her apartment in garden
      area, when the complainant questioned some of the
      labourers why were they standing there "they replied that
      they had come to clean the apartment. When the
                             10



complainant came from hospital she was shocked to see,
that they had dug a rain water harvesting pit in garden area.
Again on 01-03-2023 again 4 labourers came along with
accused No.1 to 3 started digging the pit in open space in
garden area, which is abutting to the western wall of the
complainant. When complainant questioned them, stating
that when there is an existing rain water harvesting pit in the
south western side, why do you need another rain water
harvesting pit, the accused No.1 to 3 started abusing me
in a filthy language, started talking about character
assassination and threatened me with life. Accused
No.3 is a contractor and accused No.2 is friend of
accused No.1.

9. The complainant submits that, accused No.1 and 2
started insulting using harsh words such as name
calling and cursing. Every harsh word that was
purposely spoken about complainant only with the
intent to harm and hurt her, which is causing her
headaches, lots of tears, praying to god to make it go
away and isolation. It is a mental harassment, agony,
stress resulted in health problems.

10. The complainant submits that accused No.1 and 2
intentionally insulted her in front of labourers and
accused No.2 was provoking the labourers to assault
her in case if she objects.

11. The accused No.1 to 3 started threatening
complainant otherwise they would make her life
miserable by filing false case against her and would
demolish the structure. The accused No.1 to 3
threatened that if the complainant lodges a report or
go to court she would be killed. Complainant is
apprehending danger to her life.

12. It is submitted that complainant approached the
jurisdictional police station for lodging complaint against
accused No.1 to 3 on 01-03-2023 she was made to wait they
did not receive her complaint. Then complainant lodge a
complaint before the Commissioner of Police, a copy of
complaint is produced herewith."
                                       (Emphasis added)
                                            11




Investigation is sought on the aforesaid incident, which is said to

have happened on 28-02-2023.                     This becomes a crime in Crime

No.200 of 2023 for offences punishable under Sections 294, 504,

506   r/w     34     of     the   IPC.     The    police      conduct     investigation.

Investigation led to filing of a charge sheet against the petitioners

again for the very same offences that were alleged in the crime.

Summary of the charge sheet as obtaining in Column 17 reads as

follows:

      "17. ೇ ನ ಸಂ ಪ ಾ ಾಂಶ
           ' ೋ ಾ ೋಪ ಾ    ಪ      ಾಲಂ    ನಂ:   12   ರ      ನಮೂ    ರುವ   ಆ ೋ"ತರು
            $ಾಂಕ:28/02/2023 ರಂದು ಮ'ಾ(ಹ* ಸು+ಾರು 12:00 ಗಂ-ೆ ಸಮಯದ , /ೆ. .ನಗರ
           0 ೕ1 2ಾ ಾ ಸರಹ 3ನ ನಂ ದುಗ4 ರ ೆ, ಎಂ¨É             ಅ7ಾಟ49ಂಟ* ಮುಂ:ಾಗದ    ಮ;ೆ
           <ೕರು ೊ¬Äಲು - ªÀiÁಡಲು >ೊಂಡವನು* ?ೊ@ ಾ3 ೆ. ಈ ಬCೆD, ಾ -1 ರವರು       $ಾಂಕ:
           01.03.2023 ರಂದು ಕೂ           ಾE4ಕ ಗುರಪF    ೊಂ Cೆ ಎ1, & ಎ2 >ಾಗೂ ಎ3
           ಆ ೋ"ತರು ಅ7ಾಟ49ಂG ಮುಂ:ಾಗದ /ಾಗದ                ಗುಂ@ ?ೊಡುವHದನು* ಕಂಡು ಮ;ೆ
           <ೕರು ಸಂಗIJಸಲು >ೊಂಡ ಈCಾಗKೆ ಇ ೆಂದು ಪIM* ದ ೆ ಆ ೋ"ತರು            ಾವ4ಜ<ಕ
           ಸOಳದ    ಆ²èÃಲQಾR ಸೂ;ೆ
                            ಸೂ;ೆ,
                              ;ೆ ಸೂ;ೆ ಸೂ;ೆ ಮುಂSೆ,
                                           ಮುಂSೆ ೋT ಸೂ;ೆ,
                                                      ಸೂ;ೆ ೆಟ ಪದಗUಂದ <ಂ
           FUCK AND BITCH ಎಂದು ಒಂದು WೕX >ಾ@ನಂ?ೆ >ಾ@ & ಅಸಭ(QಾR                    ೆಟ
           ಪದಗUಂದ/ಶಬ3
           ಪದಗUಂದ ಶಬ3ಗUಂದ +ಾತ$ಾ@            ಾ -1ರವWCೆ
                                                ರವWCೆ ZWZW ಉಂಟು +ಾ@ 7ಾIಣ
           ]ೆದW ೆಯನು* >ಾZರು?ಾ ೆ.ೆ ಈ ಬCೆD    ಾ -1 ರವರು +ಾನ( $ಾ(^ಾಲಯದ ". .ಆ_
                                                                        ಆ_
           ಮು`ೇನ ಪIಕರಣವನು* '      ಾಖKೆ ದು3 ಪIಕರಣದ ಆ ೋ"ತರುಗಳb Mcಾಹ4 ಅಪ ಾಧ
           ಎಸRರುವHದು,
           ಎಸRರುವHದು ತ<`ೆeಂದ ಮತು ಲಭ( ಾPÁëöå'ಾರಗUಂದ ಧೃಡಪ ರುತ ೆ.ೆ

              ಆದ3Wಂದ 9ೕಲgಂಡ ಕಲಂಗಳ Wೕ?ಾ(            ೋ ಾ ೋಪ ೆ ಪ ಯನು* +ಾನ ಘನ
           $ಾ(^ಾಲಯ ೆg ಸ       ರುತ ೆ."

                                                          (Emphasis added)
                                  12




      The complaint is voluminous, yet materially thin. It alludes to

name calling, alleged insults and vague references to character

assassination. However, the embellishments that have emerged in

the charge sheet are conspicuously absent in the original complaint,

which would become retrospective additions tailored for effect.

The offences alleged are the ones punishable under Sections 294,

504 and 506 of the IPC. Section 294 of the IPC.            They read as

follows:


           "294. Obscene acts and songs.--Whoever, to the
      annoyance of others,--

      (a)   does any obscene act in any public place, or

      (b)   sings, recites or utters any obscene songs, ballad or
            words, in or near any public place,

      shall be punished with imprisonment of either description for
      a term which may extend to three months, or with fine, or
      with both."


      Section 294 of IPC punishes a person who performs obscene

acts and sing obscene songs in a public place.         Interpretation of

Section 294 of the IPC need not detain this Court for long or delve
                                  13



deep into the matter. The Apex Court in the case of N.S.

MADHANAGOPAL v. K.LALITHA1 has held as follows:




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

             6. Section 294(b)IPC talks about the obscene acts
        and songs. Section 294IPC as a whole reads thus:

                    "294. Obscene acts and songs.--Whoever,
              to the annoyance of others--

              (a)   does any obscene act in any public place,
              or

              (b)   sings, recites or utters any obscene songs,
                    ballad or words, in or near any public
                    place, shall be punished with imprisonment
                    of either description for a term which may
                    extend to three months, or with fine, or
                    with both."

             7. It is to be noted that the test of obscenity
        under Section 294(b)IPC is whether the tendency
        of the matter charged as obscenity is to deprave
        and corrupt those whose minds are open to such
        immoral influences. The following passage from the
        judgment authored by K.K. Mathew, J. (as his Lordship
        then   was)     reported   in P.T.  Chacko v. Nainan
        Chacko [P.T. Chacko v. Nainan Chacko, 1967 SCC
        OnLine Ker 125 : 1967 KLT 799] explains as follows :
        (SCC OnLine Ker paras 5-6)

                    "5. The only point argued was that the 1st
              accused has not committed an offence punishable
              under Section 294(b)IPC, by uttering the words
1
    (2022) 17 SCC 818
                            14



     above-mentioned. The courts below have held that
     the words uttered were obscene and the utterance
     caused annoyance to the public. I am not inclined
     to take this view. In R. v. Hicklin [R. v. Hicklin,
     (1868) LR 3 QB 360] , QB at p. 371 Cockburn, C.J.
     Laid down the test of "obscenity" in these words :
     (QB p. 371)

                '... the test of obscenity is this, whether
        the tendency of the matter charged as obscenity
        is to deprave and corrupt those whose minds are
        open to such immoral influences....'

           6. This test has been uniformly followed in
     India. The Supreme Court has accepted the
     correctness of the test in Ranjit D. Udeshi v. State
     of Maharashtra [Ranjit D. Udeshi v. State of
     Maharashtra, 1964 SCC OnLine SC 52 : AIR 1965
     SC 881]. In Roth v. United States [Roth v. United
     States, 1957 SCC OnLine US SC 106: 1 L Ed 2d
     1498 : 354 US 476 (1957)] , Chief Justice
     Warren said that the test of "obscenity" is the
     'substantial tendency to corrupt by arousing
     lustful desires'. Mr Justice Harlan observed that
     in order to be "obscene" the matter must "tend to
     sexually impure thoughts". I do not think that the
     words uttered in this case have such a tendency. It
     may be that the words are defamatory of the
     complainant, but I do not think that the words
     are "obscene" and the utterance would
     constitute an offence punishable under
     Section 294(b)IPC."

      8. It has to be noted that in the instance
case, the absence of words which will involve
some     lascivious   elements     arousing   sexual
thoughts or feelings or words cannot attract the
offence under Section 294(b). None of the records
disclose the alleged words used by the accused. It
may not be the requirement of law to reproduce in
all cases the entire obscene words if it is lengthy,
but in the instant case, there is hardly anything on
                                    15



     record. Mere abusive, humiliating or defamative
     words by itself cannot attract an offence under
     Section 294(b)IPC.

           9. To prove the offence under Section
     294IPC mere utterance of obscene words are not
     sufficient but there must be a further proof to
     establish that it was to the annoyance of others,
     which is lacking in the case. No one has spoken
     about the obscene words, they felt annoyed and
     in the absence of legal evidence to show that the
     words uttered by the appellant-accused annoyed
     others, it cannot be said that the ingredients of
     the offence under Section 294(b)IPC is made
     out."


                                            (Emphasis supplied)

The Apex Court holds that in the absence of words which will

involve some lascivious elements arousing sexual thoughts or

feelings and those words are not spoken in a public place, it would

not attract the offence under Section 294 of the IPC. Section 294

of the IPC penalizes obscene acts in public places. The Apex Court

holds that mere abusive or humiliating language accompanied by

lasciviousness does not constitute obscenity. As the petitioners are

not alleged of any obscene act in a public place and they are not

alleged   of   singing   obscene   songs   in   a   public   place,   it   is

ununderstandable as to where from the Police could trace the
                                  16



obscene songs being sung by these petitioners in a public place,

while filing the charge sheet. There is neither public setting in its

true sense nor any indecent act as contemplated under Section 294

of the IPC. Therefore, the offence under Section 294 of the IPC is

loosely laid against these petitioners.


      12. The other offences are the ones punishable under

Sections 504 and 506 of the IPC. Sections 504 and 506 of the IPC

read as follows:


             "504. Intentional insult with intent to provoke
      breach of the peace.--Whoever intentionally insults, and
      thereby gives provocation to any person, intending or
      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.
                      ....        ....          ....

            506. Punishment for criminal intimidation.--
      Whoever commits the offence of criminal intimidation shall
      be punished with imprisonment of either description for a
      term which may extend to two years, or with fine, or with
      both;

             if threat be to cause death or grievous hurt,
      etc.--and if the threat be to cause death or grievous hurt, or
      to cause the destruction of any property by fire, or to cause
      an offence punishable with death or imprisonment for life, or
      with imprisonment for a term which may extend to seven
      years, or to impute unchastity to a woman, shall be punished
                                      17



        with imprisonment of either description for a term which may
        extend to seven years, or with fine, or with both."

Both the provisions have ingredients in Section 503 of the IPC.

Section 503 of the IPC reads as follows:


               "503. Criminal intimidation.--Whoever threatens
        another with any injury to his person, reputation or property,
        or to the person or reputation of any one in whom that
        person is interested, with intent to cause alarm to that
        person, or to cause that person to do any act which he is not
        legally bound to do, or to omit to do any act which that
        person is legally entitled to do, as the means of avoiding the
        execution of such threats, commits criminal intimidation.

               Explanation.--A threat to injure the reputation of any
        deceased person in whom the person threatened is
        interested, is within this section."


What would be the purport of Sections 504 and 506 of the IPC

again need not detain this Court for long or delve deep into the

matter. The Apex Court in the case of MOHD.WAJID v. STATE OF

UTTAR PRADESH2 has held as follows:


        "Sections 503, 504 and 506 IPC

               25. Chapter XXII IPC relates to criminal intimidation,
        insult and annoyance. Section 503 reads thus:

                     "503.     Criminal    intimidation.--     Whoever
              threatens another with any injury to his person,
              reputation or property, or to the person or reputation of
              any one in whom that person is interested, with intent to

2
    2023 SCC OnLine Sc 951
                              18



     cause alarm to that person, or to cause that person to
     do any act which he is not legally bound to do, or to
     omit to do any act which that person is legally entitled
     to do, as the means of avoiding the execution of such
     threat, commits criminal intimidation.

            Explanation.--A threat to injure the reputation of
     any deceased person in whom the person threatened is
     interested, is within this section.
                                Illustration

             A, for the purpose of inducing B to desist from
     prosecuting a civil suit, threatens to burn B's house. A is
     guilty of criminal intimidation."

     26. Section 504 reads thus:

             "504. Intentional insult with intent to
     provoke breach of the peace.--Whoever intentionally
     insults, and thereby gives provocation to any person,
     intending or 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."

     27. Section 506 reads thus:

            "506. Punishment              for         criminal
     intimidation.--Whoever commits, the offence of
     criminal   intimidation   shall    be     punished   with
     imprisonment of either description for a term which may
     extend to two years, or with fine, or with both;

            if threat be to cause death or grievous hurt,
     etc.--and if the threat be to cause death or grievous
     hurt, or to cause the destruction of any property by fire,
     or to cause an offence punishable with death or
     imprisonment for life, or with imprisonment for a term
     which may extend to seven years, or to impute
     unchastity to a woman, shall be punished with
     imprisonment of either description for a term which may
     extend to seven years, or with fine, or with both."

      28. An offence       under     Section     503    has    the
following essentials:
                         19




  (1)      Threatening a person with any injury;

           (i)   to his person, reputation or property;
     or
           (ii)  to the person, or reputation of any
           one in whom that person is interested.

  (2)      The threat must be with intent;

           (i)   to cause alarm to that person; or
           (ii) to cause that person to do any act
           which he is not legally bound to do as the
           means of avoiding the execution of such
           threat; or
           (iii) to cause that person to omit to do
           any act which that person is legally
           entitled to do as the means of avoiding the
           execution of such threat.

      29. Section 504 IPC contemplates intentionally
insulting a person and thereby provoking such person
insulted to breach the peace or intentionally insulting
a person knowing it to be likely that the person
insulted may be provoked so as to cause a breach of
the public peace or to commit any other offence. Mere
abuse may not come within the purview of the section.
But, the words of abuse in a particular case might
amount to an intentional insult provoking the person
insulted to commit a breach of the public peace or to
commit any other offence. If abusive language is used
intentionally and is of such a nature as would in the
ordinary course of events lead the person insulted to
break the peace or to commit an offence under the
law, the case is not taken away from the purview of
the section merely because the insulted person did not
actually break the peace or commit any offence having
exercised self-control or having been subjected to
abject terror by the offender.

      30. In judging whether particular abusive
language is attracted by Section 504 IPC, the court has
to find out what, in the ordinary circumstances, would
                                  20



      be the effect of the abusive language used and not
      what the complainant actually did as a result of his
      peculiar idiosyncrasy or cool temperament or sense of
      discipline. It is the ordinary general nature of the
      abusive language that is the test for considering
      whether the abusive language is an intentional insult
      likely to provoke the person insulted to commit a
      breach of the peace and not the particular conduct or
      temperament of the complainant."


                                             (Emphasis supplied)


The Apex Court categorically holds that mere use of harsh or

abusive   language    does     not    ipso   facto    constitute    criminal

intimidation or provocation resulting in breach of peace.               The

ingredients thus, of any of the offences, are conspicuously absent.


      13. If the allegations against the petitioners are considered on

the bedrock of the principles laid down by the Apex Court in the

judgments quoted supra, the allegations are frivolous, would be the

unmistakable inference.      There is nothing that would point at the

petitioners   criminally   intimidating      the     complainant.    These

petitioners were doing their job complying with the mandate of

BWSSB for installation of rain water harvesting in every area. The

complainant ought not to have objected to the execution of

mandate of law. Notwithstanding the same, a civil suit is also
                                     21



instituted seeking injunction against BWSSB and office bearers not

to comply with the installation of rain water harvesting on the

ground there is enough rainfall. Having filed a suit for injunction,

on an imaginary plea of hurling abuses, the complainant could not

have set the criminal law into motion. While the allegations have

no bearing on what the civil Court would do, but the contents of the

complaint and the summary of charge sheet leave one in doubt as

to what is the offence committed by these petitioners.


        14. In the aforesaid circumstances it becomes apposite to

refer to the judgment of the Apex Court in the case of STATE OF

HARYANA v. BHAJAN LAL3 wherein it laid down as follows:

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

              102. In the backdrop of the interpretation of the
        various relevant provisions of the Code under Chapter XIV
        and of the principles of law enunciated by this Court in a
        series of decisions relating to the exercise of the
        extraordinary power under Article 226 or the inherent
        powers under Section 482 of the Code which we have
        extracted and reproduced above, we give the following
        categories of cases by way of illustration wherein such power
        could be exercised either to prevent abuse of the process of
        any court or otherwise to secure the ends of justice, though
        it may not be possible to lay down any precise, clearly
        defined and sufficiently channelised and inflexible guidelines


3
    1992 Supp (1) SCC 335
                            22



or rigid formulae and to give an exhaustive list of myriad
kinds of cases wherein such power should be exercised.

(1)   Where the allegations made in the first
      information report or the complaint, even if they
      are taken at their face value and accepted in
      their entirety do not prima facie constitute any
      offence or make out a case against the accused.

(2)   Where the allegations in the first information report
      and other materials, if any, accompanying the FIR do
      not disclose a cognizable offence, justifying an
      investigation by police officers under Section 156(1) of
      the Code except under an order of a Magistrate within
      the purview of Section 155(2) of the Code.

(3)   Where the uncontroverted allegations made in the FIR
      or complaint and the evidence collected in support of
      the same do not disclose the commission of any
      offence and make out a case against the accused.

(4)   Where, the allegations in the FIR do not constitute a
      cognizable offence but constitute only a non-
      cognizable offence, no investigation is permitted by a
      police officer without an order of a Magistrate as
      contemplated under Section 155(2) of the Code.

(5)   Where the allegations made in the FIR or
      complaint are       so absurd and inherently
      improbable on the basis of which no prudent
      person can ever reach a just conclusion that
      there is sufficient ground for proceeding against
      the accused.


(6)   Where there is an express legal bar engrafted in any
      of the provisions of the Code or the concerned Act
      (under which a criminal proceeding is instituted) to the
      institution and continuance of the proceedings and/or
      where there is a specific provision in the Code or the
      concerned Act, providing efficacious redress for the
      grievance of the aggrieved party.
                                 23




      (7)    Where a criminal proceeding is manifestly attended
             with mala fide and/or where the proceeding is
             maliciously instituted with an ulterior motive for
             wreaking vengeance on the accused and with a view
             to spite him due to private and personal grudge."

                                          (Emphasis supplied)


The cumulative effect of the complaint, the charge sheet and

the judicial precedents renders the prosecution's case ex-

facie unsustainable. The proceedings reek of malafides and

appear to have been initiated not to vindicate justice, but to

harass and entangle the petitioners in legal rigmarole. In

view of the preceding analysis and the judgments of the Apex Court

quoted supra, permitting further trial against these petitioners

would become an abuse of the process of law and result in patent

injustice.   I, therefore, deem it appropriate to exercise my

jurisdiction under Section 482 of the Cr.P.C. and obliterate the

proceedings.
                                     24




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

                                 ORDER

(i) Criminal Petitions are allowed.

(ii) Proceedings in C.C.No.12622 of 2024 pending before the VIII Additional Chief Metropolitan Magistrate, Bangalore City, stand quashed, qua the petitioners.

Sd/-

(M.NAGAPRASANNA) JUDGE nvj CT:SS