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 8, Cited by 34]

Supreme Court of India

Shyamlal Devda vs Parimala on 22 January, 2020

Equivalent citations: AIR 2020 SUPREME COURT 762, AIRONLINE 2020 SC 781, AIRONLINE 2020 SC 53, (2020) 1 ALLCRILR 337, (2020) 1 DMC 395, (2020) 1 HINDULR 414, (2020) 1 KER LT 666, (2020) 1 RECCRIR 810, (2020) 2 SCALE 313, 2020 (2) AKR 168

Author: R. Banumathi

Bench: Hrishikesh Roy, A.S. Bopanna, R. Banumathi

                                                                             REPORTABLE

                                       IN THE SUPREME COURT OF INDIA
                                      CRIMINAL APPELLATE JURISDICTION

                                     CRIMINAL APPEAL NO. 141 OF 2020
                                     (Arising out of SLP(Crl.) No.4979 of 2019)

                         SHYAMLAL DEVDA AND OTHERS                        …..Appellants


                                                      VERSUS

                         PARIMALA                                        …..Respondent


                                                  JUDGMENT

R. BANUMATHI, J.

Leave granted.

2. This appeal arises out of the impugned judgment dated 18.02.2019 passed by the High Court of Karnataka at Bengaluru in Criminal Petition No.5959 of 2015 in and by which the High Court has dismissed the petition filed by the appellants stating that the Metropolitan Magistrate, Bengaluru has the jurisdiction to entertain the complaint filed by the respondent under Sections 18, 19 and 20 of the Protection of Women from Domestic Violence Act, 2005 (For Signature Not Verified Digitally signed by MAHABIR SINGH Date: 2020.01.22 short “Domestic Violence Act”).

16:49:10 IST

Reason: 1

3. Brief facts which led to filing of this appeal are as follows:-

The marriage of respondent-wife and appellant No.14-Manoj Kumar was solemnized on 01.05.2006, as per Hindu rites and customs in Rajasthan. After marriage, the respondent was residing with appellant No.14 in her matrimonial house at Chennai along with appellants No.1 and 2 who are the parents of the appellant No.14. In April, 2014, appellant No.14 and respondent-wife went to Bengaluru from Chennai to attend respondent’s sister wedding. After the said wedding, the respondent expressed her desire to remain at Bengaluru for some time; which was acceded to by appellant No.14 with the understanding that the respondent would stay in her parent’s house for short time. According to the appellants, the respondent thereafter refused to join her matrimonial home or cohabit with appellant No.14. Appellant No.14 filed O.P. No.11355 of 2015 under Section 9 of the Hindu Marriage Act for restitution of conjugal rights before the Family Court, Chennai. Thereafter, respondent claiming herself to be a victim of domestic violence seeking protection order under Section 18 and residence order under Section 19 and monetary relief under Section 20 of the Act filed Crl. Misc. No.53 of 2015 before the Court of Metropolitan Magistrate at Bengaluru against her husband- appellant No.14, her in-laws-appellant Nos.1 and 2 and other relatives of her husband 2 who are in Chennai, Rajasthan and also in Gujarat. The learned Magistrate, Bengaluru vide order dated 16.04.2015 issued notice to the appellants by holding that the Court has the jurisdiction to entertain the petition filed by the respondent under Section 27 of the Domestic Violence Act.

4. Aggrieved by the issuance of summons in Crl. Misc. No.53 of 2015, the appellants have filed a petition under Section 482 Cr.P.C. before the High Court seeking quashing of the entire proceedings in Crl. Misc. No.53 of 2015 on the file of the MMTC-VI at Bengaluru. Vide the impugned judgment, the High Court dismissed the petition by holding that in the complaint filed by the respondent, various instances of domestic violence at different places viz. Chennai, Rajasthan and Gujarat are narrated by the respondent and therefore, the complaint filed in Bengaluru is maintainable under Section 27 of the Domestic Violence Act. Being aggrieved, the appellants have preferred this appeal.

5. Mr. Balaji Srinivasan, learned counsel appearing for the appellants contended that neither the marriage of the parties was solemnized at Bengaluru nor the matrimonial house was at Bengaluru and therefore, the Magistrate Court at Bengaluru has no jurisdiction to entertain the petition filed under the Domestic 3 Violence Act. Learned counsel submitted that vague allegations have been levelled against the family members of the husband- appellant No.14 which are not at all substantiated. Learned counsel further submitted that with a view to harass the family members of her husband, the respondent has arraigned all the family members of her husband including those who are residents in the State of Rajasthan, Gujarat and other relatives in Chennai and the complaint is an abuse of the process of the Court.

6. Ms. Nidhi, learned counsel appearing for the respondent has contended that by virtue of Section 27 of the Domestic Violence Act, the place where the complainant permanently or temporarily resides or carries on business, Court has the jurisdiction to entertain the complaint and grant protection order and other orders under the Domestic Violence Act. It was submitted that the respondent is currently residing within the territorial limit of the Metropolitan Magistrate of Bengaluru City and that the High Court rightly held that the Metropolitan Magistrate at Bengaluru has the jurisdiction to entertain the complaint. Taking us through the averments in the complaint, learned counsel for the respondent has submitted that there are several instances of domestic violence against the husband-appellant No.14 and other relatives particularly, appellant 4 Nos.1 and 2-father-in-law and mother-in-law who have been harassing the respondent who have taken away respondent’s jewellery and insisting upon her to buy properties. The learned counsel submitted that the High Court rightly refused to quash the order of taking cognizance.

7. We have carefully considered the contentions and perused the impugned judgment and other materials on record.

8. Section 18 of the Domestic Violence Act relates to protection order. In terms of Section 18 of the Act, intention of the legislature is to provide more protection to woman. Section 20 of the Act empowers the court to order for monetary relief to the “aggrieved party”. When acts of domestic violence is alleged, before issuing notice, the court has to be prima facie satisfied that there have been instances of domestic violence.

9. In the present case, the respondent has made allegations of domestic violence against fourteen appellants. Appellant No.14 is the husband and appellants No.1 and 2 are the parents-in-law of the respondent. All other appellants are relatives of parents-in-law of the respondent. Appellants No.3, 5, 9, 11 and 12 are the brothers of father-in-law of the respondent. Appellants No.4, 6 and 10 are the wives of appellants No.3, 5 and 9 respectively. 5 Appellants No.7 and 8 are the parents of appellant No.1. Appellants No.1 to 6 and 14 are residents of Chennai. Appellants No.7 to 10 are the residents of State of Rajasthan and appellants No.11 to 13 are the residents of State of Gujarat. Admittedly, the matrimonial house of the respondent and appellant No.1 has been at Chennai. Insofar as appellant No.14-husband of the respondent and appellants No.1 and 2-Parents-in-law, there are averments of alleging domestic violence alleging that they have taken away the jewellery of the respondent gifted to her by her father during marriage and the alleged acts of harassment to the respondent. There are no specific allegations as to how other relatives of appellant No.14 have caused the acts of domestic violence. It is also not known as to how other relatives who are residents of Gujarat and Rajasthan can be held responsible for award of monetary relief to the respondent. The High Court was not right in saying that there was prima facie case against the other appellants No.3 to 13. Since there are no specific allegations against appellants No.3 to 13, the criminal case of domestic violence against them cannot be continued and is liable to be quashed.

10. Insofar as the jurisdiction of the Bengaluru Court, as pointed out by the High Court, Section 27 of the Protection of Women from 6 Domestic Violence Act, 2005 covers the situation. Section 27 of the Act reads as under:-

27. Jurisdiction – (1) The court of Judicial Magistrate of the first class or the Metropolitan Magistrate, as the case may be, within the local limits of which –
(a) the person aggrieved permanently or temporarily resides or carries on business or is employed; or
(b) the respondent resides or carries on business or is employed;

or

(c) the cause of action has arisen, shall be the competent court to grant a protection order and other orders under this Act and to try offences under this Act (2) Any order made under this Act shall be enforceable throughout India.

A plain reading of the above provision makes it clear that the petition under the Domestic Violence Act can be filed in a court where the “person aggrieved” permanently or temporarily resides or carries on business or is employed. In the present case, the respondent is residing with her parents within the territorial limits of Metropolitan Magistrate Court, Bengaluru. In view of Section 27(1)

(a) of the Act, the Metropolitan Magistrate court, Bengaluru has the jurisdiction to entertain the complaint and take cognizance of the offence. There is no merit in the contention raising objection as to the jurisdiction of the Metropolitan Magistrate Court at Bengaluru. 7

11. In the result, Crl. Misc. No.53 of 2015 filed against the appellants No.3 to 13 is quashed and this appeal is partly allowed. The learned VI Additional Metropolitan Magistrate at Bengaluru shall proceed with Crl. Misc. No.53 of 2015 against appellants No.1, 2 and 14 and dispose the same in accordance with law. We make it clear that we have not expressed any opinion on the merits of the matter.

..…………………….J. [R. BANUMATHI] ..…………………….J. [A.S. BOPANNA] ……………………….J. [HRISHIKESH ROY] New Delhi;

January 22, 2020.

8