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 19, Cited by 0]

Gujarat High Court

Amritpalsingh Mahendrasingh Kaler & 2 vs Daljitkaur W/O. Amritpalsingh ... on 22 November, 2017

Author: J.B.Pardiwala

Bench: J.B.Pardiwala

                   R/CR.MA/3132/2015                                                  ORDER




                     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

               CRIMINAL MISC.APPLICATION (FOR QUASHING & SET ASIDE
                                   FIR/ORDER) NO. 3132 of 2015

         ==========================================================
                AMRITPALSINGH MAHENDRASINGH KALER & 2....Applicant(s)
                                         Versus
               DALJITKAUR W/O. AMRITPALSINGH MAHENDRASINGH KALER &
                                   1....Respondent(s)
         ==========================================================
         Appearance:
         MR DR BHATT, ADVOCATE for the Applicant(s) No. 2 - 3
         MR GAURAV K MEHTA, ADVOCATE for the Applicant(s) No. 1
         MR MJ BUDDHBHATTI, ADVOCATE for the Respondent(s) No. 1
         MR DHARMESH DEVNANI, APP for the Respondent(s) No. 2
         ==========================================================

             CORAM: HONOURABLE MR.JUSTICE J.B.PARDIWALA

                                          Date : 22/11/2017


                                            ORAL ORDER

1 Rule   returnable   forthwith.   Mr.   Dharmesh   Devnani,   the   learned  APP waives service of notice of rule for and on behalf of the respondent  No.2   ­   State   of   Gujarat.   Mr.   Buddhbhatti,   the   learned   counsel   has  entered   appearance   on   behalf   of   the   respondent   No.1   ­   original   first  informant and waives service of notice of rule.

2 By   this   application   under   Section   482   of   the   Code   of   Criminal  Procedure,   1973,   the   applicants   -   original   accused   persons   seek   to  invoke the inherent powers of this Court, praying for quashing of the  First   Information   Report   being   C.R.   No.I­21   of   2014   lodged   with   the  Maninagar Police Station, Ahmedabad for the offence punishable under  Page 1 of 18 HC-NIC Page 1 of 20 Created On Fri Dec 08 00:15:02 IST 2017 1 of 20 R/CR.MA/3132/2015 ORDER Sections 498A, 506(2) and 294B read with 114 of the Indian Penal Code  and Sections 3 and 7 of the Dowry Prohibition Act. 

3 It is brought to my notice that on 25th March 2015, the following  order was passed:

"Issue notice to the respondents, returnable on 8.6.2015.  Mr. Shah, the   learned APP waives service of notice for and on behalf of the respondent   No.2 ­ State of Gujarat. The respondent No.1 be served directly through   the I.O of the concerned Police Station.
Having heard Mr.Aditya Bhatt, the learned advocate appearing on behalf   of Mr. D.R. Bhatt, the learned advocate for the applicants and having gone   through the materials on record, I am of the view that the applicants have   been able to make out a strong prima­facie case to have an interim order   in   terms   of   para   6(B).   I   accordingly   grant   such   relief.   Direct   service   permitted."

4 This Court was given to understand that the investigation is still  going on and in such circumstances, interim order in terms of para 6(B)  was granted. With the grant of the interim order in terms of para 6(B),  the investigation was stayed. However, it appears that the chargesheet  was   filed   way   back   in   the   year   2014   itself.   With   the   filing   of   the  chargesheet, the Criminal Case No.1758 of 2015 came to be registered in  the Court of the Metropolitan Magistrate, Court No.15 at Ahmedabad. 

5 It appears from the materials on record that the respondent No.1 -  original first informant got married with the applicant No.1 herein on  27th  November   2013.   The   parties   before   me   are   North   Indians.   The  marriage   was   solemnized   at   Delhi.   The   first   informant   left   the  matrimonial home on 5th December 2013, as according to her, she was  being harassed and there was a demand of Rupees Ten lac. After leaving  the matrimonial home on 5th December 2013, an F.I.R. was lodged at the  concerned   police   station   on   5th  February   2014.   Within   two   months  Page 2 of 18 HC-NIC Page 2 of 20 Created On Fri Dec 08 00:15:02 IST 2017 2 of 20 R/CR.MA/3132/2015 ORDER thereafter,   the   police   filed   chargesheet   for   the   offence   enumerated  above.   The   first   informant   has   alleged   that   soon   after   marriage,   the  applicant   No.1   -   husband   told   her   that   he   was   not   interested   in   the  marriage and had married with the first informant only for the purpose  of money. The allegations against the  applicants  Nos.2 and 3 i.e. the  father­in­law and mother­in­law are that of instigating the husband. 

6 Having heard the learned counsel appearing for the parties and  having considered the materials on record, the only question that falls  for   my  consideration   is   whether   the  proceedings  of  the   criminal   case  should be quashed. 

7 This is a case in which the wife stayed at her matrimonial home  for just eight days. I fail to understand what went wrong within a period  of eight days that she had to leave the matrimonial home. Even after  leaving   the   matrimonial   home   in   the   month   of   December   2013,   the  F.I.R. came to be lodged in February 2014. The case appears to be one of  a   serious   maladjustment   in   the   marital   life.   The   wife   as   usual   has  levelled wild and reckless allegations of harassment and cruelty not only  against the husband, but even against the father­in­law and mother­in­ law. The allegations dot not inspire any confidence worth the name. In  my view, continuation of the criminal proceedings will be nothing, but  an abuse of the process of law. 

8 It is  now well  settled  that  the  power under Section  482 of the  Code   has   to   be   exercised   sparingly,   carefully   and   with   caution,   only  where  such exercise is  justified  by the  tests  laid  down  in  the  Section  itself. It is also well settled that Section 482 of the Code does not confer  any new power on the High Court but only saves the inherent power,  which   the   Court   possessed   before   the   enactment   of   the   Criminal  Page 3 of 18 HC-NIC Page 3 of 20 Created On Fri Dec 08 00:15:02 IST 2017 3 of 20 R/CR.MA/3132/2015 ORDER Procedure   Code.   There   are   three   circumstances   under   which   the  inherent jurisdiction may be exercised, namely (i) to give effect to an  order under the Code, (ii) to prevent abuse of the process of Court, and 

(iii) to otherwise secure the ends of justice.

9 The investigation of an offence is the field exclusively reserved for  the Police Officers, whose powers in that field are unfettered, so long as  the   power   to   investigate   into   the   cognizable   offence   is   legitimately  exercised in strict compliance with the provisions under Chapter XII of  the Code. While exercising powers under Section 482 of the Code, the  Court does not function as a Court of appeal or revision. As noted above,  the inherent jurisdiction under the Section, although wide, yet should be  exercised   sparingly,   carefully   and   with   caution   and   only   when   such  exercise   is   justified   by   the   tests   specifically   laid   down   in   the   Section  itself. It is to be exercised  ex debito justitiae  to do real and substantial  justice for the administration of which alone courts exist. Authority of  the court exists for advancement of justice and if any attempt is made to  abuse that authority so as to produce injustice, the court has power to  prevent such abuse. It would be an abuse of process of the court to allow  any   action   which   would   result   in   injustice   and   prevent   promotion   of  justice. In exercise of the powers court would be justified to quash any  proceeding   if   it   finds   that   initiation   or   continuance   of   it   amounts   to  abuse of the process of court or quashing of these proceedings would  otherwise serve the ends of justice. When no offence is disclosed by the  complaint,   the   court   may   examine   the   question   of   fact.   When   a  complaint   is   sought   to   be   quashed,   it   is   permissible   to   look   into   the  materials to assess what the complainant has alleged and whether any  offence is made out even if the allegations are accepted in toto.



         10      In  R.P. Kapur v. State of Punjab (AIR 1960 SC 866)  the Apex 


                                                  Page 4 of 18

HC-NIC                                         Page 4 of 20      Created On Fri Dec 08 00:15:02 IST 2017
                                                                                                           4 of 20
                     R/CR.MA/3132/2015                                                     ORDER



Court summarized some categories of cases where inherent power can,  and should be exercised to quash the proceedings.

(i)   where   it   manifestly   appears   that   there   is   a   legal   bar   against   the  institution or continuance e.g. want of sanction;

ii) where the allegations in the first information report or complaint  taken   at   its   face   value   and   accepted   in   their   entirety   do   not  constitute the offence alleged;

(iii) where the allegations constitute an offence, but there is no legal  evidence   adduced   or   the   evidence   adduced   clearly   or   manifestly  fails to prove the charge.

11 The Supreme Court, in the case of  State of A.P. Vs. Vangaveeti  Nagaiah, reported in AIR 2009 SC 2646, interpreted clause (iiireferred  to above, observing thus:

"6. In dealing with the last category, it is important to bear in mind the   distinction between a case where there is no legal evidence or where there   is evidence which is clearly inconsistent with the accusations made, and a   case where there is legal evidence which, on appreciation, may or may not   support the accusations. When exercising jurisdiction under Section 482 of   the Code, the High Court would not ordinarily embark upon an enquiry   whether   the   evidence   in   question   is   reliable   or   not   or   whether   on   a   reasonable appreciation of it accusation would not be sustained. That is   the function of the trial Judge. Judicial process no doubt should not be an   instrument   of   oppression,   or,   needless   harassment.   Court   should   be   circumspect   and   judicious   in   exercising   discretion   and   should   take   all   relevant facts and circumstances into consideration before issuing process,   lest it would be an instrument in the hands of a private complainant to   unleash vendetta to harass any person needlessly. At the same time  the   Section is not an instrument handed over to an accused to short­circuit a   prosecution  and   bring   about   its   sudden   death.   The   scope   of   exercise   of   power under Section 482 of the Code and the categories of cases where the   High Court may exercise its power under it relating to cognizable offences   to prevent abuse of process of any court or otherwise to secure the ends of   justice were set out in some detail by this Court in  State of Haryana v.  Bhajan Lal [1992 Supp. (1) SCC 335]. A note of caution was, however,   added that the power should be exercised sparingly and that too in rarest   of rare cases.




                                                   Page 5 of 18

HC-NIC                                           Page 5 of 20     Created On Fri Dec 08 00:15:02 IST 2017
                                                                                                            5 of 20
                    R/CR.MA/3132/2015                                                       ORDER




The illustrative categories indicated by this Court are as follows:
"(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 F.I.R. 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   F.I.R.   do   not   constitute   a   cognizable   offence  but constitute  only  a non­cognizable  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.
(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."

12 A plain reading of the FIR and the charge­sheet papers reveal that  the allegations levelled by the respondent No.1 are quite vague, general  and sweeping, specifying no instances of criminal conduct. Although the  respondent   No.1   is   much   more   annoyed   with   her   husband,   with   an  Page 6 of 18 HC-NIC Page 6 of 20 Created On Fri Dec 08 00:15:02 IST 2017 6 of 20 R/CR.MA/3132/2015 ORDER obvious motive, has arrayed the in­laws too. The Police also seems to  have   recorded   stereo­type   statements   of   the   witnesses   who   are   none  other than the parents and other relatives of the respondent No.1 and  has filed a charge­sheet. 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 process  of the Court. The Court owes a duty to subject the allegations levelled in  the   complaint   to   a   thorough   scrutiny   to   find   out  prima­facie  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. 

13 In  Preeti   Gupta   Vs.   State   of   Jharkhand,  reported   in  2010  Criminal   Law   Journal   4303(1),   the   Supreme   Court   observed   the  following:­ "28. 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.

29.   The   courts   are   receiving   a   large   number   of   cases   emanating   from   section 498­A of the Indian Penal Code which reads as under :

"498­A.   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   Page 7 of 18 HC-NIC Page 7 of 20 Created On Fri Dec 08 00:15:02 IST 2017 7 of 20 R/CR.MA/3132/2015 ORDER 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."

30.  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 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.

31.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 tranquillity of the society   remains   intact.   The   members   of   the   Bar   should   also   ensure   that   one   complaint should not lead to multiple cases.

32. 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.

33. 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 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. 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   Page 8 of 18 HC-NIC Page 8 of 20 Created On Fri Dec 08 00:15:02 IST 2017 8 of 20 R/CR.MA/3132/2015 ORDER process of suffering is extremely long and painful.

34. Before parting with this case, we would like to observe that a serious   relook of the entire provision is warranted by the legislation. 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.

35. 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. 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."

14 In the aforesaid context, it will also be profitable to quote a recent  pronouncement of the Supreme Court in the case of Arnesh Kumar Vs.  State  of  Bihar,  Criminal  Appeal  No.  1277  of  2014,  decided   on   2nd  July, 2014. In the said case, the petitioner, apprehending arrest in a case  under Section 498A of the IPC and Section 4 of the Dowry Prohibition  Act, 1961, prayed for anticipatory bail before the Supreme Court, having  failed   to   obtain   the   same   from   the   High   Court.   In   that   context,   the  observations made by the Supreme Court in paras 6, 7 and 8 are worth  taking note of. They are reproduced below:­ "6. There is phenomenal increase in matrimonial disputes in recent years.   The institution of marriage is greatly revered in this country. Section 498­ A of the 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 498­A is a cognizable and non­bailable 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   Page 9 of 18 HC-NIC Page 9 of 20 Created On Fri Dec 08 00:15:02 IST 2017 9 of 20 R/CR.MA/3132/2015 ORDER provision. In a quite number of cases, bed­ridden grand­fathers and grand­ mothers   of   the   husbands,   their   sisters   living   abroad   for   decades   are   arrested.   Crime   in   India   2012   Statistics   published   by   National   Crime   Records   Bureau,   Ministry   of   Home   Affairs   shows   arrest   of   1,97,762   persons all over India during the year 2012 for offence under Section 498­ A of the IPC, 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 Indian Penal Code. It accounts for 4.5% of total   crimes committed under different sections of penal code, more than any   other crimes excepting theft and hurt. The rate of charge­sheeting in cases   under Section 498A, IPC 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. 

7. Arrest brings humiliation, curtails freedom and cast scars forever. Law   makers   know   it   so   also   the   police.   There   is   a   battle   between   the   law   makers and the police and it seems that police has not learnt its lesson; the   lesson   implicit   and   embodied   in   the   Cr.PC.   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 emphasized  time  and  again by Courts  but has not yielded  desired   result.   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.

8.   Law   Commissions,   Police   Commissions   and   this   Court   in   a   large   number of judgments emphasized 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 non­bailable  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   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,   the   Page 10 of 18 HC-NIC Page 10 of 20 Created On Fri Dec 08 00:15:02 IST 2017 10 of 20 R/CR.MA/3132/2015 ORDER 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   Cr.PC),   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. .... ....."

15 In the case of Geeta Mehrotra and anr. Vs. State of U.P. reported  in AIR 2013 SC 181, the Supreme Court observed as under:­ "19.  Coming     to   the   facts   of   this   case,   when   the  contents      of   the   FIR   is    perused, it is apparent that there are no allegations against Kumari Geeta   Mehrotra and Ramji Mehrotra except casual reference of their names who   have been included in the FIR but mere casual reference of the names of   the family members in a matrimonial dispute without allegation of active   involvement   in   the   matter   would   not   justify   taking   cognizance   against   them overlooking the fact borne out of experience that there is a tendency   to   involve   the   entire   family   members   of   the   household   in   the   domestic   quarrel taking place in a matrimonial dispute specially if it happens soon   after the wedding.

20. 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 vs. L.H.V. Prasad & Ors.   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: 

"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 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."
Page 11 of 18

HC-NIC Page 11 of 20 Created On Fri Dec 08 00:15:02 IST 2017 11 of 20 R/CR.MA/3132/2015 ORDER The view taken by the judges in this matter was that the courts would not   encourage such disputes.

21.   In   yet   another   case   reported   in   AIR   2003   SC   1386   in   the   matter of B.S. Joshi & Ors. vs. State of Haryana & Anr. it was   observed   that   there   is   no   doubt   that   the   object   of   introducing   Chapter   XXA  containing   Section  498A   in  the   Indian   Penal  Code   was   to   prevent   the   torture   to   a   woman   by   her   husband   or   by   relatives of her husband. Section 498A was added with a view to  punish the husband and his relatives who harass or torture the wife   to coerce her relatives to satisfy unlawful demands of dowry. But if   the   proceedings   are   initiated   by   the   wife   under   Section   498A   against   the   husband   and   his   relatives   and   subsequently   she   has   settled her disputes with her husband and his relatives and the wife   and husband agreed for mutual divorce, refusal to exercise inherent   powers by the High Court would not be proper as it would prevent   woman from settling earlier. Thus for the purpose of securing the   ends   of   justice   quashing   of   FIR   becomes   necessary,   Section   320   Cr.P.C. would not be a bar to the exercise of power of quashing. It   would however be a different matter depending upon the facts and   circumstances  of each  case whether  to exercise  or not  to exercise   such a power."

16 Thus, it could be seen from the above that the apex Court has  noticed the tendency of the married women roping in all the relatives of  her husband in such complaints only with a view to harass all of them,  though they may not be even remotely involved in the offence alleged.

17 Once the FIR is lodged under Sections 498A/406/323 of the IPC  and Sections 3 and 7 of the Dowry Prohibition Act, whether there are  vague, unspecific or exaggerated allegations or there is no evidence of  any   physical   or   mental   harm   or   injury   inflicted   upon   woman   that   is  likely to cause grave injury or danger to life, limb or health, it comes as  an   easy   tool   in   the   hands   of   Police   and   agencies   like   Crime   Against  Women Cell to hound them with the threat of arrest making them run  helter skelter and force them to hide at their friends or relatives houses  till they get anticipatory bail as the offence has been made cognizable  and non­bailable. Thousands of such complaints and cases are pending  Page 12 of 18 HC-NIC Page 12 of 20 Created On Fri Dec 08 00:15:02 IST 2017 12 of 20 R/CR.MA/3132/2015 ORDER and are being lodged day in and day out. There is a growing tendency to  come out with inflated and exaggerated allegations roping in each and  every relation of the husband and if one of them happens to be of higher  status or of a vulnerable standing, he or she becomes an easy prey for  better bargaining and blackmailing.

18 Mr.   Buddhbhatti,   the   learned   counsel   appearing   for   the  respondent No.1 in  his  own way may be right in  submitting  that the  Court, while exercising inherent power under Section 482 of the Code,  should not embark upon an enquiry as regards the truthfulness of the  allegations   because,   according   to   Mr.   Buddhbhatti,   once   there   are  allegations disclosing commission of a cognizable offence, then whether  they are true or false, should be left for the trial Court to decide at the  conclusion of the trial. According to Mr. Buddhbhatti, at the best, the  applicants can plead in their defence the category No.7, as indicated by  the Supreme Court in the case of State of Haryana (supra).

19 Since Mr. Buddhbhatti has raised such an issue, I must deal with it  as it goes to the root of the matter. For the sake of convenience, category  7, as laid down by the Supreme Court in  State of Haryana (supra)  is  reproduced hereinbelow:­ "(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."

20 I am of the view that the category 7 referred to above should be  taken into consideration and applied in a case like the present one, a bit  liberally. If the Court is convinced by the fact that the involvement by  the   complainant   of   all   close   relatives   of   the   husband   including   the  Page 13 of 18 HC-NIC Page 13 of 20 Created On Fri Dec 08 00:15:02 IST 2017 13 of 20 R/CR.MA/3132/2015 ORDER husband is with an oblique motive, then even if the FIR and the charge­ sheet   disclose   commission   of   a   cognizable   offence,   the   Court,   with   a  view to doing substantial justice, should read in between the lines the  oblique   motive   of   the   complainant   and   take   a   pragmatic   view   of   the  matter.   If   the   proposition   of   law   as   sought   to   be   canvassed   by   Mr.  Buddhbhatti, the learned counsel is applied mechanically to this type of  cases,   then   in   my  opinion,   the   very  inherent   power   conferred   by   the  Code upon the High Court would be rendered otiose. I am saying so for  the   simple   reason   that   if   the   wife,   on   account   of   disputes   with   her  husband,  decides  to   not  only   harass   her   husband,  but   all   other   close  relatives of the husband, then she would ensure that proper allegations  are levelled against each and every such relative, although knowing fully  well that they are in no way concerned with the matrimonial dispute  between   the   husband   and   the   wife.   Many   times   the   services   of  professionals are availed of and once the complaint is drafted by a legal  mind, it would be very difficult thereafter to pick up 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 charge­sheet papers discloses  the commission of a cognizable  offence.

It is because of the growing tendency to involve innocent persons  that   the   Supreme   Court   in   the   case   of  Pawan   Kumar   Vs.   State   of  Haryana,   AIR   1998   SC   958  has   cautioned   the   Courts   to   act   with  circumspection.   In   the   words   of   the   Supreme   Court   "often   innocent  persons are also trapped or brought in with ulterior motives and therefore   this places an arduous duty on the Court to separate such individuals from   the offenders. Hence, the Courts have to deal such cases with circumspection,   sift   through   the   evidence   with   caution,   scrutinize   the   circumstances   with  Page 14 of 18 HC-NIC Page 14 of 20 Created On Fri Dec 08 00:15:02 IST 2017 14 of 20 R/CR.MA/3132/2015 ORDER utmost care."

21 Many times, the parents including the close relatives of the wife  make a mountain out of a mole. 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 hatredness 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 hyper sensitive 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   I   am   saying   so   is   that   instead   of  handling   the   whole   issue   delicately,   the   initiation   of   criminal  proceedings would bring about nothing but hatredness for each other.  There   may   be   cases   of   genuine   ill­treatment   and   harassment   by   the  Page 15 of 18 HC-NIC Page 15 of 20 Created On Fri Dec 08 00:15:02 IST 2017 15 of 20 R/CR.MA/3132/2015 ORDER husband and his family members towards the wife. The degree of such  ill­treatment  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  utilized 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  ill­treatment, Section 498­A of the IPC cannot be applied mechanically.  No F.I.R is complete without Sections 506(2) and 323 of the IPC. 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 today married life, may also not amount to cruelty.

22 Lord Denning, in  Kaslefsky Vs. Kaslefsky (1950) 2 All ER 398  observed as under:

"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   to   injure   the   other,   but   making   the   other   the   object­the   butt­at   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   Page 16 of 18 HC-NIC Page 16 of 20 Created On Fri Dec 08 00:15:02 IST 2017 16 of 20 R/CR.MA/3132/2015 ORDER of his acts is one that may not must­be 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."

23 What   constitutes   cruelty   in   matrimonial   matters   has   been   well  explained in  American  Jurisprudence   2nd  edition  Vol. 24  page  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 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."

24 For the foregoing reasons, I hold that if the criminal proceedings  are allowed to continue, then it will be nothing short of abuse of process  of law and travesty of justice. This  is  a fit case wherein  the  inherent  power   under   Section   482   of   the   Code   should   be   exercised   for   the  purpose of quashing the criminal case proceedings. 

25 In the result, this application succeeds and is hereby allowed. The  proceedings of the Criminal Case No.1758 of 2015 pending in the Court  of the Metropolitan Magistrate, Court No.15 at Ahmedabad arising from  the F.I.R. being C.R. No.I­21 of 2014 lodged with the Maninagar Police  Station, Ahmedabad  are quashed. Rule is made absolute. Direct service  is permitted. 




                                                       Page 17 of 18

HC-NIC                                              Page 17 of 20      Created On Fri Dec 08 00:15:02 IST 2017
                                                                                                                 17 of 20
                      R/CR.MA/3132/2015                                             ORDER




                                                                        (J.B.PARDIWALA, J.)
         chandresh




                                           Page 18 of 18

HC-NIC                                   Page 18 of 20     Created On Fri Dec 08 00:15:02 IST 2017
                                                                                                     18 of 20
                    R/CR.MA/3132/2015                                                 ORDER




                    IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

CRIMINAL MISC.APPLICATION (FOR QUASHING & SET ASIDE FIR/ORDER) NO. 3132 of 2015 [On note for speaking to minutes of order dated 22/11/2017 in R/CR.MA/3132/2015 ] ========================================================== AMRITPALSINGH MAHENDRASINGH KALER & 2....Applicant(s) Versus DALJITKAUR W/O. AMRITPALSINGH MAHENDRASINGH KALER &

1....Respondent(s) ========================================================== Appearance:

MR GAURAV K MEHTA, ADVOCATE for the Applicant(s) No. 1 - 3 MR MJ BUDDHBHATTI, ADVOCATE for the Respondent(s) No. 1 MR DHARMESH DEVNANI, APP for the Respondent(s) No. 2 ========================================================== CORAM: HONOURABLE MR.JUSTICE J.B.PARDIWALA Date : 07/12/2017 ORAL ORDER By this note for speaking to minutes, it has been pointed out by  the learned counsel that in paras 4 and 25 of the judgment and order  dated 22nd  November 2017, a wrong number of the criminal case has  been stated. In paras 4 and 25, there is a reference of the Criminal Case  No.1758 of 2015. The correct Criminal Case Number is 238 of 2014.
The Registry is directed to effect the necessary correction and issue a  fresh writ of the order. Note is disposed of.




                                               Page 1 of 2

HC-NIC                                      Page 19 of 20    Created On Fri Dec 08 00:15:02 IST 2017
                                                                                                       19 of 20
                      R/CR.MA/3132/2015                                            ORDER



                                                                       (J.B.PARDIWALA, J.)
         chandresh




                                            Page 2 of 2

HC-NIC                                   Page 20 of 20    Created On Fri Dec 08 00:15:02 IST 2017
                                                                                                    20 of 20