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 12, Cited by 0]

Karnataka High Court

Chandan vs State Of Karnataka on 28 March, 2019

Author: Aravind Kumar

Bench: Aravind Kumar

IN THE HIGH COURT OF KARNATAKA AT BENGALURU

     DATED THIS THE 28TH DAY OF MARCH, 2019

                          BEFORE

     THE HON'BLE MR.JUSTICE ARAVIND KUMAR

          CRIMINAL PETITION NO.9276/2018

Between:

Chandan,
S/o.Panduranga,
Aged about 27 years,
R/at No.509,
3rd Main, "A" Block,
2nd Stage, Rajajinagar,
Subramanya Nagara,
Bengaluru-10.                            ... Petitioner

(By Sri.Nataraj.D, Adv.,)

And:

1.     State of Karnataka,
       By Banaswadi Police Station,
       Bengaluru,
       Represented by HCGP,
       High Court of Karnataka,
       Bengaluru-560001.

2.     M.B.Srinivas,
       Police Inspector,
       Women and Narcotic Drugs Squad,
       CCB N.T.Pet, Bengaluru-2,
       Represented by HCGP,
       High Court of Karnataka,
       Bengaluru-560 001.            ... Respondents

(By Sri.S.Rachaiah, HCGP for R1)
                                 2




      This Criminal Petition is filed u/s.482 of Cr.P.C
praying to quash the FIR and charge sheet against him
in C.C.No.54598/2017 with Cr.No.502/2016 registered
at Banaswadi Police Station for the offence p/u/s 3, 4,
5(C) and 6 of Immoral Traffic Prevention Act and 370 of
IPC on the file of XI Addl.C.J.M., Mayo Hall, Bengaluru.

      This criminal petition coming on for Admission,
this day, the Court made the following:

                            ORDER

Petitioner herein who is arraigned as accused No. 5 in CC.No.54598/2017 registered for the offences punishable under Section 370 of IPC and Sections 3, 4, 5(c) and 6 of the Immoral Traffic (Prevention) Act, 1956 (for short 'ITP Act') by the Banaswadi Police Station, which proceedings is now pending on the file of XI Additional C.J.M, Mayo hall, Bengaluru is before this Court for quashing of said proceedings.

2. Facts in brief which has led to filing of this petition are as follows:

On the basis of complaint received by one Sri.M.B.Srinivas, Police Inspector, Women and Narcotics Drug Squad, CCB, Bengaluru, respondent police registered an FIR in Crime No.502/2016 for the 3 offences punishable under Sections 3, 4, 5(c) and 6 of the Immoral Traffic (Prevention) Act, 1956. It is alleged in the said complaint that person who is having mobile No.9591023624, is carrying on prostitution in the name of massage "Body to Body massage" "Happy Ending"
"Sandwich" in different places of Bangalore and after receiving said information, complainant had secured Panch witness and asked them to be a witness to panchanama and issued notice to them and prepared Column 15 of ITP Act "Record of Reasons" at the spot and got signatures of the Panch witnesses and second respondent along with decoy conducted raid on the said premises. On the basis of said complaint, FIR came to be registered in Crime No.502/2016 against accused person under Sections 3, 4, 5(c) and 6 of ITP Act and Section 370 of IPC.

3. It is contended by learned counsel appearing for petitioner that even if the case of prosecution is accepted, it does not satisfy the ingredients of offence invoked in FIR against petitioner and there are no 4 allegations against petitioner, insofar as, offence under Section 370 of IPC.

4. In the course of argument, in addition to above grounds, it is also contended that investigation into the alleged incident and preparation of panchanama before registration of FIR is bad in law, since it is carried out by a person not competent to do so. In support of his arguments, learned counsel has referred to the orders passed by this Court in Crl.P.Nos.7110/2011, 7056/2014, 9682/2016, 5808/2016 and W.P.No.56504/2015 and also the decision rendered by the Andhra Pradesh High Court in the case of GOENKA SAJAN KUMAR vs. STATE OF ANDHRA PRADESH reported in 2015 (3) CRIMES 281 (A.P.).

5. Per contra, Sri. S.Rachaiah, learned HCGP appearing for first respondent/State would support the prosecution initiated against petitioner. 5

6. Having heard the learned counsel appearing for petitioner and on perusal of case papers and orders relied upon by the learned counsel appearing for petitioner, it would disclose that main ground on which petitioner has been arraigned as accused in the above crime is that he was present at the scene of incident during the raid. The contents of complaint would also disclose that petitioner was alleged to be a customer. Under similar circumstances, this Court in Crl.P.No.1959/2017 had allowed the petition and had quashed the proceedings insofar as accused therein was concerned on the ground that accused therein was a customer. Finding recorded by the Coordinate Bench in Crl.P.No.1959/2017 reads as under:

"6. I have perused the FIR and the orders relied on by the learned counsel for the petitioner. The sole ground on which the petitioner herein is arrayed as the accused in the above crime is that he was present at the spot during the raid, indicating that he was a customer who had gone to the spot for massage. The provisions of the ITP Act, 1956 invoked by the first respondent do not get attracted to the facts alleged against the petitioner. Section 3 of the ITP Act, 6 1956 deal with the punishment for keeping a brothel or allowing premises to be used as a brothel. Section 4 of the ITP Act, 1956 pertains to punishment for living on the earnings of prostitution. Section 5 of the ITP Act, 1956 refers to the procuring, inducing or taking (person) for the sake of prostitution. Section 6 of the ITP Act, 1956 deals about detaining a person in the premises where prostitution is carried out. Section 7 deals with prostitution in or in the vicinity of public places. A person who visits brothel house only as a customer is not covered by any of the above provisions or any other provision of the ITP Act, 1956. In the decisions referred above, in similar fact situation, the proceedings have been quashed solely on that score. Apart from the above legal defect, the registration of the FIR is also seen to have been done after the commencement of the investigation by the second respondent as it is an admitted fact that before registration of the FIR, based on the credible information, he rushed to the spot and arrested the culprits and drew up the panchanama as recorded in the FIR.
This procedure adopted by the respondents renders the proceedings vitiated."

7. Petitioner herein is also similarly placed. The only ground on which he has been arraigned as accused in C.C.No.54598/2017 is on the ground that he was present at the place where alleged prostitution 7 was being carried at the time of raid being conducted and he was a customer. Thus, allegations against petitioner are similar and identical to the allegations made against accused in Crl.P.No.1959/2017, against whom proceedings have been quashed by Coordinate Bench as noted hereinabove. The allegations made against the petitioner and material collected against petitioner do not disclose commission of any of the offences alleged against him in the FIR and proceedings initiated against the petitioner is contrary to the decision in the case of GIRISHCHANDRA vs. STATE BY LOKAYUKTHA POLICE reported in ILR 2013 KARNATAKA 983, and the law laid down in the case of LALITHA KUMARI vs. GOVERNMENT OF U.P. reported in (2014) 2 SCC 1. For both these reasons, proceedings initiated against petitioner is liable to be quashed.

In the light of aforestated discussion, I proceed to pass the following order.

                                8




                               ORDER

     (i)    Criminal Petition is allowed.

     (ii)   Proceedings            pending      against

            petitioner    in       C.C.No.54598/2017

            registered    by       Banaswadi        Police

Station for the offence punishable under Sections 3, 4, 5(C) and 6 of ITP Act and Section 370 of IPC, on the file of XI Addl. C.J.M, Mayo Hall, Bangalore, is hereby quashed insofar as petitioner herein is concerned and he is acquitted of the said offences.

Sd/-

JUDGE SB