Section 198(1) in The Code of Criminal Procedure, 1973
(1)No Court shall take cognizance of an offence punishable under Chapter XX of the Indian Penal Code (45 of 1860) except upon a complaint made by some person aggrieved by the offence :Provided that -(a)where such person is under the age of eighteen years, or is an idiot or a lunatic, or is from sickness or infirmity unable to make a complaint, or is a woman who, according to the local customs and manners, ought not to be compelled to appear in public, some other person may, with the leave of the Court, make a complaint on his or her behalf;(b)where such person is the husband and he is serving in any of the Armed Forces of the Union under conditions which are certified by his Commanding Officer as precluding him from obtaining leave of absence to enable him to make a complaint in person, some other person authorised by the husband in accordance with the provisions of sub-section (4) may make a complaint on his behalf;(c)where the person aggrieved by an offence punishable under [section 494 or 495] [Substituted by Act 45 of 1978, Section 17 for "Section 494" (w.e.f. 18-12-1978).] of the Indian Penal Code (45 of 1860) is the wife, complaint may be made on her behalf by her father, mother, brother, sister, son or daughter or by her father's or mother's brother or sister or, [with the leave of the Court, by any other person related to her by blood, marriage or adoption.] [Inserted by Act 45 of 1978, Section 17 (w.e.f. 18-12-1978).]