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 42, Cited by 0]

Karnataka High Court

Mr. Devendra Bhatia vs State Of Karnataka on 7 March, 2025

Author: M.Nagaprasanna

Bench: M.Nagaprasanna

                               1



Reserved on   : 03.03.2025
Pronounced on : 07.03.2025
                                                       R
       IN THE HIGH COURT OF KARNATAKA AT BENGALURU

           DATED THIS THE 07TH DAY OF MARCH, 2025

                           BEFORE

         THE HON'BLE MR. JUSTICE M. NAGAPRASANNA

         WRIT PETITION No.19567 OF 2023 (GM - RES)


BETWEEN:


MR. DEVENDRA BHATIA
S/O KANHAIYALAL BHATIA
AGED ABOUT 54 YEARS
RESIDING AT NO. AA-1603
16TH FLOOR, ALPINE 'A' BLOCK
GOLDEN GRAND APARTMENT
YESHWANTHPURA
BENGALURU - 560 022.

                                              ... PETITIONER

(BY SRI HASHMATH PASHA, SR.ADVOCATE FOR
    SRI MAHAMMADALI, ADVOCATE)

AND:

1 . STATE OF KARNATAKA
    BY RMC YARD POLICE STATION
    BENGALURU CITY - 560 022
    (REPRESENTED BY LEARNED
    SPECIAL PUBLIC PROSECUTOR)
                            2




2 . POLICE INSPECTOR
    BAGALGUNTE POLICE STATION
    BENGALURU CITY.

3 . DEPUTY COMMISSIONER OF POLICE
    NORTH (CRIME)
    BENGALURU CITY.

4 . MR.HARSHAL BHATIA
    S/O DEVENDRA BHATIA
    AGED ABOUT 25 YEARS
    RESIDENT OF NO. AA-1603
    ALPINE BLOCK
    GOLDEN GRAND APARTMENTS
    YESHWANTHPURA
    BENGALURU - 560 022.

   NOW AT NO.S-2
   VISHWENDRA ENCLAVE
   C-119A, DAYANANDA MARG
   TILAKNAGAR
   BENGALURU - 560 004.
                                           ... RESPONDENTS

(BY SRI B.N.JAGADEESHA, ADDL.SPP FOR R-1 TO R-3;
    SRI MANU P.KULKARNI, ADVOCATE FOR R-4)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA READ WITH SECTION 482 OF
CR.P.C., PRAYING TO QUASH THE ENTIRE PROCEEDINGS PENDING
IN S.C. NO. 715/2019 ON THE FILE OF HONBLE XLV ADDL CITY
CIVIL AND SESSIONS JUDGE, BANGALORE CITY, FOR OFFENCE
UNDER SECTIONS 498-A, 302 OF INDIAN PENAL CODE AS AN
ABUSE OF PROCESS OF LAW WHICH IS ARISING OUT OF CRIME
NO. 251/2018 OF RMC YARD POLICE STATION, BANGALORE CITY
AS PER ANNEXURE-E (FIR AND COMPLAINT), ANNEXURE- K (
ORDER OF COGNIZANCE), ANNEXURE- L (ORDER SHEET OF
                                3



S.C.NO. 715/2018) AND ANNEXURE- M (DISCHARGE ORDER) AND
DTD 05.08.23.

     THIS WRIT PETITION HAVING BEEN HEARD AND RESERVED
FOR ORDERS ON 03.03.2025, COMING ON FOR PRONOUNCEMENT
THIS DAY, THE COURT MADE THE FOLLOWING:-


CORAM:    THE HON'BLE MR JUSTICE M.NAGAPRASANNA

                           CAV ORDER


     The petitioner is before this Court calling in question

proceedings in S.C.No.715 of 2019 arising out of crime in Crime

No.251 of 2018 registered for offences punishable under Sections

498A and 302 of the IPC before the RMC Yard Police Station,

Bengaluru City.



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


     The petitioner is the accused and 4th respondent is his son,

defacto complainant. The petitioner gets married to one Mrs. Kiran

Bhatia on 08-05-1995 which would be 23 years before the date of

the alleged incident and from the wedlock two children are born,

one the de-facto complainant and a daughter, both at the relevant

point in time aged above 20 years. In this order, the petitioner and
                                 4



his wife, the deceased, would be referred to as father and mother

respectively. It is the averment in the petition that the family did

reside together cordially in a flat situated at 16th floor, Alpine 'A'

Block, Golden Garden Apartment, Yeshwanthpura, Bengaluru. The

petitioner is said to be an employee at ABB as a software Engineer.


      3. The case revolves round an incident that happened on

26-08-2018. It is the averment that it was a Raksha Bandhan day.

On the said day, the mother of the defacto complainant is said to

have prepared the food, served the food to all and was staying in

the living room of the house. The son, CW-1 was said to be in the

room and the daughter CW-12 had been outside the apartment to

attend coaching. At about 3.35 p.m. the petitioner is said to have

sensed some noise from the kitchen and goes to the kitchen and

found that the wife was not in the kitchen. He then moves to the

utility and does not find her. In the balcony attached to the utility,

he sees down from the 16th floor of the balcony and finds lot of

people gathered there.    He immediately told his son and both of

them rushed to the ground floor where the wife of the petitioner

was lying with injuries. She succumbed to those injuries.
                                 5




      4. The petitioner then informs RMC yard Police, as also the

neighbours and relatives. The Police come to the spot and conduct

a mahazar and record the statement of the defacto complainant

and registered an unnatural death report in UDR No.31 of 2018 as

obtaining under Section 174 of the Cr.P.C. The body was then

shifted to mortuary of M.S.Ramaiah Hospital awaiting arrival of the

relatives.



      5. The next day on 27-08-2018 the police conduct inquest

panchanama on the body in the presence of the petitioner, his

children and the relatives. There was no allegation of any

involvement of the petitioner in the incident. The petitioner, his two

children and the blood relatives travelled to Rajasthan, the place

where they hailed to finish all the family rituals. After 14 days on

completion of all rituals, the family comes back to Bangalore. The

son/defacto complainant then registers a complaint on 11-09-2018

alleging that the petitioner, his father was always fighting with his

mother, the deceased and in every fight, he was warning that he

would kill her or she should die herself. It is the complaint that the
                                  6



father is the reason for the mother's fall. Immediately, thereafter,

a complaint comes to be registered in Crime No.251 of 2018

against the petitioner for the offence punishable under Section 306

of the IPC. The petitioner was taken into custody and interrogated

and is said to have been on bail later. On the score that the

complainant    had   no   confidence   with   the   person   who   was

investigating into the offence, represents to the Commissioner of

Police for change of Investigating Officer. The investigation is

shifted from RMC Yard Police Station to Bagalgunte Police Station

coming within the same Division.



       6. The Investigating Officer then files a requisition before the

concerned Court to include the offence under Section 302 of the

IPC.   The investigation is conducted and a final report is placed

before the concerned Court alleging offences punishable under

Sections 498A and 302 of the IPC. Cognizance is taken on the

charge sheet and the concerned Court registers C.C.No.3751 of

2019. Since the offence was punishable under Section 302 of the

IPC, the matter was committed to the Court of Sessions where it is

registered and pending trial in S.C.No.715 of 2019. The petitioner
                                   7



files an application seeking his discharge from trial on the score

that he has nothing to do with the fall of the deceased/wife. This is

a case where the father is complained of by the son of murdering

the mother. The discharge application comes to be rejected. Upon

rejection, the petitioner stands at the doors of this Court with the

present petition. This Court owing to the submission of the learned

senior counsel for the petitioner that change of jurisdiction was

contrary     to   Section 36 of the     Cr.P.C., had interdicted the

proceedings. The respondent No.4 has filed his objections and the

matter is heard.



        7.   Heard   Sri   Hashmath   Pasha,   learned   senior   counsel

appearing for the petitioner, Sri B.N.Jagadeesha, learned Additional

State Public Prosecutor appearing for respondents 1 to 3 and

Sri Manu P. Kulkarni, learned counsel appearing for respondent

No.4.



        8. The learned senior counsel for the petitioner would submit

that the power to change the Investigating Officer from one

jurisdiction to another jurisdiction      is not available with the
                                  8



Commissioner of Police. It can be done only by the concerned Court

or this Court.    He would further contend that allegations made

against the petitioner are all improbable. A father cannot be

imagined to push the wife down as narrated by his son, the de-

facto complainant. It was an accidental fall from the balcony at

best. There is neither offence of Section 498A nor offence of Section

306 abetment to suicide and can never be an offence under Section

302 murder of his wife. He would contend that the son did not have

a cordial relationship with his father, the petitioner. Therefore, to

wreak vengeance against the petitioner, the son is tutored by the

relatives and that tutoring has resulted in registration of crime. It

is his case that if at all the son had to allege against the father, he

would have done it in the first instance itself. The Police record the

statement and register an unnatural death report. Not a whisper

about the allegation comes about.        It is his submission that it

should be taken note of and proceedings be quashed.



      9. Per-contra, the learned counsel appearing for the 4th

respondent would vehemently refute the submissions contending

that it is too late in the day for the petitioner to allege that transfer
                                  9



of investigation which happened in the year 2018 is erroneous.

Even otherwise, the learned counsel would contend that this Court

itself has held that power under Section 36 of the Cr.P.C. is

available for transfer of investigation if it is within the same Division

or jurisdiction. It is his case that the judgment that the learned

senior counsel placed reliance upon while submitting for grant of an

interim order is not applicable to the case at hand.     On merits of

the matter, the learned counsel would submit that in Section 164

statement not of the son alone, the daughter as well would clearly

pin down the petitioner for both the offences i.e., Sections 498A

and 302 of the IPC. It is his submission that when there is copious

evidence against the father, this Court in its jurisdiction under

Section 482 of the Cr.P.C., should not interfere.



      10. The learned Additional State Public Prosecutor would also

toe the lines of the complainant in contending that there is no

change in jurisdiction by the transfer. The transfer was necessitated

by the representation of the son against the father. He would,

therefore, contend that it is a matter of trial and since trial has

progressed to a large extent, this Court should not today interfere.
                                10



      11. I have meticulously perused the intricacies of the

evidence and considered the submissions made by the respective

learned counsel and have perused the material on record.



      12. The afore-narrated facts are not in dispute.   The link in

the chain of events require reiteration date wise. The petitioner and

the mother, now deceased get married on 08-05-1995. They live

for 23 years together. From the wedlock, two children are born. At

the relevant point in time, the children were beyond 20 years old.

On an ill-starred afternoon of 26-08-2018, the mother allegedly

falls from 16th floor of the apartment and succumbs to the cruel

hand of destiny. An unnatural death report under Section 174 of the

Cr.P.C., on a tempest of enquiry is rendered. On the next day, the

inquest report is prepared and statements of the father of the

complainant and other relatives are taken. The statement of the

daughter is also recorded on 27-08-2018. The daughter is said to

be away from the house when the alleged incident happened. It is a

matter of record that all the family members travelled to Rajasthan

and come back after 14 days. On coming back, the complaint

comes to be registered by the son of the petitioner.
                                  11



      13. Since the entire issue triggered from the complaint, I

deem it appropriate to notice the complaint. It reads as follows:

      "To
      Station House Officer,
      RMC Yard Police Station,
      Bangalore-22.

             Sub: Application to register First Information Report
                 against my father for intentionally killing my mother.

      Respected Sir,

           1. I Harshal Bhatia (S/o Devendra Bhatia), resident
      of AA-1603, Alpine Block, Golden Grand Apartments,
      Yeshwanthpur, Bangalore.

            2. My father has been behaving in a egomaniacal way
      for years. He would create disputes over the smallest of
      things. This would result in altercations. My dad would end
      up berating and beating my mom. For instance he had
      mandated that as soon as he came back from office two
      glasses of water ought to be kept on the dining table. My
      mother obliged. One day when he returned from office, one
      of the two glasses was not completely full. Such a small
      thing resulted in him beating my mother. In another
      instance, he dragged my mother from the bed to the
      kitchen with her hair. I and my sister can never forget this
      horrifying instance of our mother being dragged across the
      floor as dad pulled her by hair. We later found out that this
      was because she was sick and asked him to make his own
      tea for one day. Due to such actions we feel unsafe with
      our father.

             3. Due to my father's inappropriate behavior me and my
      sister have implored my mother to divorce or take action against
      my dad several times but she always refused. In the presence of
      just my sister and I, she revealed that she would not take any
      action against him until we were both well settled. Even my
      father, during fights has asked my mom for a divorce several
      times.
                            12



       4. On the afternoon of 26th August my mother (Mrs. Kiran
Bhatia), passed away when she was flipped by my father from our
flat on the 16th floor. At that time this was purported to be an
accident. On that fateful day my parental family utilized the fact
that I was emotionally broken and they pressurized me to provide
statements which were not true and were according to them. We
(I and my sister) are both still students and were told now that
our mom was gone, no one else except our father would take care
of us ("Ab tumahara aur kaun hai?"). Now that my mother's last
rights are completed, we are out of their clutches and they cannot
enforce undue influence and pressure. Right now I am feeling
much more confident to speak the truth before the authorities
and make a request to reopen the case against my father.

       5. On that afternoon I was reading a book in my
room when I heard my parents fighting. This was a routine
occurrence. After a while of fighting, I heard my dad
shouting "Main tujhe jaan se maar dunga haraamzaadi!
Teri itni himmat ki tune mujhpe haaath uthaya?" (I will kill
you, you haraamzaadi! How dare you hit me?). To which
my mom replied "Puri zindagi pitati hi aa rahi hun, ek din
to maar saktihun". (I have been beated all my life. For
once I can hit back"). Then I started moving outside the
room to see what was going on. I saw my dad standing in
the balcony. He lifted my mom by her legs and flipped her
over. I rushed to the balcony. When he saw me, he joined
his hands and begged "Maine kuch nahi kiya! Maine kuch
nahi kiya! Maine kuch nahi kiya! (I did not do anything! I
did not do anything! I did not do anything"). After I came
down I saw that my mother had died on spot. My father
killed my mother and he must be brought to justice.

      6. After the incident, when some of the relatives and
friends had gathered and some had called I spoke to them
about the incident that actually happened. Umesh Bhatia
(my uncle) and Himanshu Bhatia (cousin) were successful
in convincing me to hide the actual facts of the incident. I
was told that since I had already lost my mother, my dad
was the only one remaining to take care of us. They
specifically emphasized that, "Zindagi bhawnaon se nahi
chalti, apne aur bahan kay bhavishya kay baare me soch.
Meri maan nahi to sab khatam ho jayega" (irrespective of
your feelings and emotions, you have to think about your
                                  13



      sister's future.    It would be ruined if you do not act
      accordingly."

             7. I am not just sure but confident and have countless
      reasons to believe that this incident was not an accident,
      considering the egoist nature and short temperedness of my
      father. He usually gets out of control and he can harm my mother
      to any extent. This was not an accident but a murder.

            Therefore, I make a request before the competent
      authority/investigating officer to reopen and investigate the
      matter afresh on the basis of my application.

      Date: 11-09-2018
      Place: Bangalore, India.
      Complainant/Applicant: Harshal Bhatia."

                                                     (Emphasis added)

Pursuant to the complaint, a crime comes to be registered against

the petitioner for offence punishable under Section 306 of the IPC in

Crime No.251 of 2018. The incident was on 26-08-2018. The

investigation commences in Crime No.251 of 2018.



      14. The statement of the daughter of the deceased is

recorded under Section 164 of the Cr.P.C. The daughter narrates

the squabble between the mother and the father intermittently and

speaks about the violence as well. The daughter's statement,

insofar as it is relevant, reads as follows:

                                 "....    ....      ....
                           14




       2. My father by name Devendra Bhatia is working at ABB
Company as an Engineer. Since from our childhood my father
was egoistic, control freak, temperament. My father used to
treat my mother as slave. My father never shown any love and
affection towards myself and my brother. When we are younger
age he was showing little bit care on us but when we are
growing up he started to treat us harshly.

      3. I would like to say some instance about his
egoistic and temperament nature that, when I was 6 - 7
years old child one day my mother was not feeling well
she was suffering from high fever, at that time my father
asked her to prepare tea for himself. But my mother due
to high fever she was not in position to move ahead,
hence she told him to prepare tea for him, for that my
father got angry and dragged my mother from bedroom
to kitchen by grip of her hair and pushed her into the
kitchen by saying that "what do you think, I will make my
own tea?" This is one of the situation to tell about my
father and this type of incidents have occurred many
times from our very young age.

       4. My father used to spit on her, hit her, abuse her
physically and mentally so much without reason. One day
there was fight between my father and my mother. My
mother had told herself that "mein Kamini hu kya". For
that my father picked up his shoe and hit my mother. At
that time my brother took photo/video from his mobile.
Till today we are having that photo/video to show his
rude behaviour and torture.
       5. Recent years my mother started becoming
stronger. We used to tell her to take divorce from him
because she could have led a better life rather than living
with my father but my mother always used to say that,
you both should settle down first then we think of it.

      6. One day my father was angry during a fight when
he tried to kick her, my mother moved little bit to side
but then he hit TV, TV screen was broken and even glass
pieces were there, there was a dent on TV screen. Such
was the intensity of his brutality. Despite of his ill-
                            15



treatment my mother was tolerating it due to our
younger age.

      7. My mother always praying God for peace and she used
to perform pooja at home. My mother always used to read
Bhagwad Gita. One day my father came in an angry mood and
he saw that my mother was reading holy Gita book. My father
want to destroy it and he told that why you are reading Gita you
won't get any knowledge, you destroy it or else I will destroy.
Then I took the Gita book from my mother and hid it
somewhere. Then my father came and burnt the entire pooja
room and insisted my mother to burn Gita book also. My father
never allowed my mother to get peace by reading Holy Books
also.
      ...                   ...                  ...

      14. Next morning I told her that if he does not want
to see your face you ask him to go out. On that night
again there was fight between them and again my father
asked my mother to go out as he don't want to see her
face. But, my mother at that time resisted him and told to
him that "if you don't want to see my face you get out".
For that my father got so much anger and as usual he
asked for divorce. For that my mother replied that I will
take divorce. That is the first time my mother agreed for
divorce. For that my father got anger and told saying that
"ek phutti kodi bhi nahi dunga" means I will not give you
single penny.

      15. For that my mother said I don't want anything. I just
want peace. Like that fighting was going on for some time and
then my mother went out from the room and she was crying
and slept on the cot at drawing room.

       16. On 26-08-2018 around 10-30 a.m. she woke me up
and asked me to get ready to celebrate Raksha Bhandhan. At
about 11.00 a.m. I woke my brother and asked him to get ready
to celebrate Raksha Bhandhan. When I was making the plate
ready by keeping tilak, rakhi sweets etc. my father was across
and I asked him to join for rakhi celebration but he ignored me
and went out. After that we all i.e., myself my brother and my
mother have celebrated Raksha Bhandhan.
                                 16



            17. After that I called him for 4 - 5 times but he did not
     lift my call then after 10 - 15 minutes my father came back to
     home. Then I asked him to get the rakhi tied, but he did not
     reply.

           18. In spite of fight from last 3 - 4 days my mother
     went to him and asked my father that "tumhari behanone
     rakhi beji hai, unase tumhari kya dushmani, rakhi to
     bandhvalo" your sisters have sent the rakhi, you do not
     have any enmity with your sisters, atleast get the rakhi
     tied. My father replied that (Bhadame gayi rakhi, bhad
     mein gaye tum sab) to hell with the rakhi and to hell with
     you all. I noticed that my father was in mood to pick
     quarrel for no reason and he was in a anger mood so I
     asked my mother to let him be. After that I went to my
     room and started studying, around 1.00 p.m. my mother
     called me and told me to get ready to go to coaching
     class. When I came out from room I noticed that my
     mother was preparing dal bati churma. I asked my
     mother why you are preparing this dish for my father
     even though you are already hurt in the hands. To which
     my mother said "koi bath nahi beta unka mood achha
     rahega unko dal bati bahot acchi lagatihai" means its OK
     beta his mood will get better, and he likes dal bati very
     much. She told me to focus on my coaching class. My
     mother made specially rice for me because bati was not
     yet baked then I had rice and dal. When I was leaving I
     told to my father Jai Sri Krishnan i.e., the word we use to
     say when we leaving. He did not replied rather he had
     that look to get fight and to throw something. Then my
     mother dropped me till bus stop even though she was
     busy in the kitchen. At the bus stop she told me that I
     will prepare bati for you in the evening when you come
     back and you don't worry you study well."


                                                   (Emphasis added)


Since the daughter was not present in the house at the time of the

incident, the aforesaid statements would become important as a
                                    17



prelude to the alleged incident. The investigation would go on.

Alleging that the Investigating Officer was well known to the

petitioner,     the    son/complainant        represents     before     the

Commissioner of Police for change of Investigating Officer. The

representation reads as follows:

      "To
      Shri T.Suneel Kumar, IPS
      The Commissioner of Police Bangalore City,
      Infantry Road,
      Bangalore.

              Sub: RMC Yard Police Station coerced me to change my
                   complaint for my father intentionally killing my
                   mother.

      Respected Sir,

      1.      I harshal Bhatia (S/o Devendra Bhatia), resident of AA-
              1603,   Alpine   Block,  Golden   Grand     Apartments,
              Yeshwanthpur, Bangalore.

      2.      Yesterday (11th September) I tried to register a
              complaint against my father for killing my mother.
              The police coerced me to change my complaint and
              modified it and took my signature. And then filed
              the FIR.

      3.      Since the FIR was registered in Kannada they completely
              changed it and forced me to sign.


      4.      The original complaint I took to the police station is also
              enclosed here with the modified one with the FIR.

            Therefore, I make a request to correctly lodge my
      original complaint and reopen the investigation by
      changing   the    investigation officers. The present
                                    18



      investigation officer stays in the same apartment building
      and is known to my father.

      Yours sincerely,
      Sd/-
      Harshal Bhatia

      Date: 12-09-2018
      Place: Bangalore, India. "
                                                   (Emphasis added)


The representation is on 12-09-2018. Not very late, but the next

day of registration of the complaint itself. Therefore, the statement

of the daughter is recorded by the changed Investigating Officer.

The Investigating Officer of Bagalgunte Police Station to whom the

investigation was handed over records the statement of the son,

the defacto complainant as obtaining under Section 164 of the

Cr.P.C. His statement reveals gory details of what happened on the

said date or previous to the said date. The statement is as follows:

              "My name is Harshal Bhatia and I am pursuing
      Engineering 7th Sem. At Dr. Ambedkar Engg. College,
      Bangalore. My father Devendra Bhatia is working at ABB
      company as a Engineer. My mother Kiran Bhatia, she was a
      house wife. My father Devendra Bhatia was very egoistic and
      violent also. He used to pick up quarrel with my mother for
      simple reasons since from our childhood. My father used to beat
      my mother many times. My father used to fight with my mother
      and shout, beat, spit on and drag my mother, sister and myself.
      So I would like to say that my father was very egoistic. I would
      like to say one instance for illtreating my mother that my father
      mandated that as soon as he came back from office two glasses
      of water ought to be kept on the dining table. My mother
                             19



obliged for the same and she used to keep two glasses of
water on the dining table everyday but recently about 2
months back one day when he returned from the office
one of the two glasses was not completely full hence for
the said reason my father beaten my mother very badly.
Despite of such torture my mother used to tolerate,
because of our younger age. And she always used to tell
us, we should settle down in life. If any police complaint
is lodged that will give bad name to our family, hence for
that reason my mother never agreed to take any action
against my father. But my father used to insist her to give
divorce always but my mother never used to reply. But,
in recent days my father was asking that (tere sath nahi
rehena, mujze divorce dede) means you are not required
to me give divorce. For which my mother replied that
(haan nahi rehena, ithane salonse torture seharahi hun)
means I do not want to bear this torture I will take
divorce. Then my father told that (main thuze ek phuti
kodi bhi nahi dunga) means I won't give you single rupee
also.

       2. On 26-08-2018 I was at my home on that day
there was Raksha Bhadhan. At about 11.00 a.m. my sister
by name Yogya Bhatia asked me to get ready to celebrate
Raksha Bhadhan, at that time my father was not at home.
We all i.e., myself, my sister and my mother have
celebrated Raksha Bhadhan. After 10-15 minutes my
father came back to home. At that time I have noticed that
my father had angry look on his face and my sister asked him to
get tie the rakhi to his hand which was sent by his sisters. For
that my father did not replied and ignored my sister. In spite of
fight from last 3 - 4 days my mother asked my father that
(tumhari behanone rakhi beji hai, unase tumhari kya dushmani,
rakhi to bandhvalo) your sisters have the sent the rakhi, you do
not have any enmity with your sisters, atleast get the rakhi tied.
My father replied that (Bhadame Gayi rakhi, bhad mein gaye
tum sab) to hell with the rakhi and to hell with you all. Then my
sister prevented my mother to say anything to him because at
that time he was in the mood to pick up quarrel and fight. In
spite of such an atmosphere at home my mother was cooking
dal bati a special Rajasthani Dish for my father. Then I went to
my room and went to sleep. I got up around 3.00 p.m. at that
time my sister was not there at home and I understood that she
                            20



went to her coaching class. I then picked up a book and started
reading at room. Thereafter, my mother called me for
lunch. I told her that after finishing reading I will join for
lunch. In the meantime, she served food to my father. My
father asked and shouted at her to serve more Bati to him
as his plate was empty. My mother told that more bati is
not yet baked, if he wants she serves rice. My mother
asked him the same thing for 3 times but my father did
not replied. Thereafter he was shouted by saying that
(andhi hai kya plate khali hai dikhata nahi kya, jo bhi hain
wo dede) means are you blind cannot you see that my
plate is empty, whatever is there give me that. My mother
was busy in preparing Bati hence she told my father to
come to kitchen to take rice, for that my father's ego got
hurted and suddenly he went to kitchen and started to hit
my mother with pressure cooker lid. Then I heard that my
father shouting by saying (jan se maardunga haram
zaadi, teri itani himmath ki muzape hath uthaya) means I
will kill you haram zaadi, how dare you to hit me. My
mother was crying and she replied saying (puri jindagi
pitati aarahi hun... ek din maar bhi sakati hun) means for
all my life I have been beaten for once I can hit back.
Then I thought the fight was too serious hence I came
out running to the dinning room at that time I saw my
father and mother at balcony. My father was flipping my
mother over the balcony. I ran to balcony my father turns
towards and joined his hands and told that (meine kuch
nahi kiya, meine kuch nahi kiya, meine kuch nahi kiya)
means I did not do anything. I did not do anything, I did
not do anything. Thereafter I ran down my mother was
dead thereafter my father came and tried to move the
body though I told him not to move the body. My father
tried to take body to house. My mothers head was broken
at the back. Immediately public gathered there but my father
vanished from the area. Again my father came back with bed
sheet. Public informed to police, the police came, I took them to
house and shown everything. Then my fathers friends gathered
and told me that no beta your mother is not there who will take
care of you and your sister, you do not involve the police and
pressured me. At that time my mothers body was at ambulance,
hence I also went in ambulance to M.S. Ramaiah Hospital, after
finishing all the formalities my paternal cousin by name
Himanshu Bhatia called me and told that I should tell to Police
                             21



that we are happy family and at that time of incident I was
sleeping, the incident might have happened accidentally. My
cousin asked me to come directly to police station, when I went
to police station where they have already prepared a written
statement, for that they have asked me to put signature. At that
situation I am not in a position to read the statement. And I
have signed it blindly due to emotional feelings.

      3. Due to their pressure and emotional distress I
did not able to lodge the complaint immediately against
my father. My father is sole responsible and he himself
has committed murder. Therefore, I prays to take
suitable action and punish him.

       4. On the next day we cremated my mother at
Chamarajpet. After that two policemen came to our house and
asked us to remove the wire which was in tacked to get dry the
cloths and also asked us to keep stool near the edge of balcony
and keep the baking woven on the top of shelf at balcony
because post mortem doctor will come and inspect the spot.

      5. Further, I would like to say that, during the
rituals days at Kota, Rajashtan, my father asked me to
give my mother mobile but in my mother mobile there
was some recordings relating to his abusive behavior,
therefore, I feared that I if give the mobile he may delete
it, hence, I refused to hand it over to him. The said
incident angers my father and his brother Manish Bhatia
and they strangled and choked my throat. After my
shouting my sister and another uncle came to rescue me.

       6. Then I realise that myself and my sister are not safe in
their hands hence we called our maternal uncle and grandfather
to come and take us with them, then we went to Jaipur and we
told everything to our maternal uncle and grandfather about the
incident. Then we came back to Bangalore and to lodged a
complaint against my father.

      7. But the complaint attached to the present FIR
was modified by the police when we went to lodge
complaint to police 11-09-2018.      On that day I was
accompanied with sister, maternal uncle and grandfather
but the police did not allow them to get inside the room.
                                             22



      Then police called my father to the station and my father
      came to police station and he sat on the chair as a king
      and he continued to abuse in filthy language in front of
      police. Four to five police men surrounded me and asked
      me to modify the complaint as if my mother fell from our
      flat due to torture of my father but actually my father
      flipped my mother from balcony. At that situation with no
      other option I had modified the complaint.

            8. On the next day me, my sister and maternal uncle
      approached the Commissioner of Police and finally we got the
      chance to meet him in the evening. He told to record 164
      statement.

              Hence, I beg to take suitable action against my father."


                                                                    (Emphasis added)


After recording of statements as noticed hereinabove, charge sheet

comes to be filed by the Bagalgunte Police before the concerned

Court. The concerned court then registers C.C.No.3751 of 2019 for

offences punishable under Sections 498A and 302 of the IPC. The

summary of the charge sheet as obtaining under Column No.7

reads as follows:

              "ಈ ೋ ಾ ೋಪt ಪ ಯ ಾಲಂ ನಂ-4 ರ               £ÀªÀÄÆ¢¹gÀĪÀ D ೋ ಯು ಾ -1 ರವರ
      ತಂ ೆ ಾ ದು, ಾ -1 ರವರ ಾ!             ಾದ ಮೃ ೆ $%ೕಮ& 'ರ( )ಾ*          ಾ 45 ವಷ,ದವರನು- ಈ.ೆ/
      24 ªÀµÀðUÀ¼À »AzÉ ªÀÄzÀĪÉAiÀiÁVzÀÄÝ, ¸ÁQë-1 gÀªÀgÀÄ vÀ£Àß vÁ¬Ä ªÀÄvÀÄÛ   ಾ -12 ªÀÄvÀÄÛ
      DgÉÆÃ¦AiÉÆA¢UÉ 0ೆಂಗಳ3ರು ನಗರ ಆ5.ಎಂ.7          ಾ8, 9 ೕ: ;ಾ<ಾ ಸರಹ?ನ ಯಶವಂತಪAರ
      .ೋಲBC .ಾ%ಂ8 C¥ÁmïðªÉÄAmï C¯ï¥ÉÊ£ï 'J' ¨ÁèPï ªÀÄ£É £ÀA JJ 1603 ಆ ೋ ಯು ಅಹಂ ಾರದ
       ೋರ<ೆಯ ಮತುE Fಂ ಾ ಪ%ವೃ&EಯುಳGವHಾ ದು,             ಾ -1 ರವರ 0ಾಲI?ಂದಲೂ        ಾ -1 ರವರ
       ಾ!.ೆ ಸಣK ಪAಟ ಾರಣಗM.ೆ 0ೈಯುIವAದು, OೊPೆಯುವAದು ಜುಟ ನು- F*ದು ಎRೆ ಾಡುವAದು ಮತುE
                                         23



       ಾ -1 ಮತುE    ಾ -12 ರವTಗೂ ಸಹ OೊPೆದು Fಂ ೆ ೊಡುವAದನು- Uಾಡು&Eದು,          ಾ -1 ರವರ
       ಾ!      ಾದ ಮೃತ $%ೕಮ& 'ರ( )ಾ      ಾ ರವರು ಾ -1, ಾ -12 gÀªÀgÀ ¨sÀ«µÀåzÀ »vÀzÀȶ֬ÄAzÀ
      DgÉÆÃ¦AiÀÄÄ ೊಡು&Eದ Uಾನ7ಕ ೈFಕ Fಂ ೆಯನು- ಸF7 ೊಂಡು ಬಂ?ದು, ಆ ಾಗೂI ಆ ೋ ಯು
       ಾ -1 ರವರ     ಾ!.ೆ [\ೆ]ೕದನ ೊಡುವಂ ೆ ಒ ಾE!ಸು&Eದು      ಾ -1 ರವರ     ಾ! ಮೃ ೆ ಇದ ೆ`
        ಾವA ೇ ಪ%&'%aೕ bೕಡ ೇ ಆ ೋ .ೆ bHೊ-ಂ?.ೆ ಇರುವA?ಲ ಇಷು ವಷ,ಗಳc ಸF7 ೊಂ* ೇHೆ
      ಎಂದು OೇMದTಂದ ಆ ೋ ಯು ಒಂದು 'ಲುಬು ಾಸನು- ೊಡುವA?ಲdೆಂದು ಾ -1 ರವರ ಾ!.ೆ
      OೇMರು ಾE£É. ?Hಾಂಕ:26/08/2018 ರಂದು ರeಾ ಬಂಧನ ಇದುದTಂದ 0ೆM.ೆ/ 11-00 ಗಂgೆ ಸಮಯದ
       ಾ -1,    ಾ -12 ಮತುE   ಾ -1 ರವರ   ಾ! ಮೃ ೆ ಎಲರೂ ಒgಾ         ಮHೆಯ      ರhಬಂದನವನು-
      ಆಚT7 ೊಂ*ದು, ಮ ಾIಹ- 3-00 ಗಂgೆಯ ಸಮಯದ                ಾ -1 ರವರ       ಾ!     ಾದ ಮೃ ೆ
       ಾಜ ಾjನದ [kೇಷ ಅಡು.ೆ ಾದ ಾl )ಾ Uಾ* ಆ ೋ .ೆ ಊಟ ೆ` ಇgಾ ಗ ಆ ೋ ಯು ಇನೂ-
      Oೆno.ೆ )ಾ Oಾಕು ಎಂದು ಜಗಳ Uಾ*ದು ಾ -1 ರವರ ಾ! ಇನೂ- )ಾ Uಾಡು&E ೇHೆ 0ೇ ಾದ ೆ
      ಅನ- ಬ*ಸು ೆEೕHೆ ಎಂದು OೇM ಾಗ, ಆ ೋ ಯು ತgೆ pಾ         ಾ   ೆ. ಏb?rೕ ಅದHೆ- ತಂದು
      ೊಡು ಎಂದು ಕೂ.ಾ* ಾಗ        ಾ -1 ರವರ     ಾ! ಅಡು.ೆ ಮHೆ.ೆ ಬಂದ ೆ        ೊಡು ೆEೕHೆ ಎಂದು
      ಆ ೋ .ೆ &M7 ಾಗ, ಆ ೋ ಯು ಅಡು.ೆ ಮHೆ.ೆ Oೋ       ಕುಕ`gï£À ಮುಚoಳ?ಂದ      ಾ -1 ರವರ
       ಾ!.ೆ OೊPೆದು bನ-ನು-     ೊಂದು Oಾಕು ೆEೕHೆ ಎಷು sೈಯ, ನನ- tೕuೆ        ೈ Uಾಡು&Eೕಯ
      ಕೂ.ಾ*ದು, ಇದ ೆ` ಾ -1 ರವರು ಾ! ಮೃ ೆ "vೕವಂತ ಪ            ಾಂ,ತ OೊPೆತ &ಂ? ೇHೆ ಒಂದು
       ಾT &ರು 7 Oೊ*ೕಬuೆ ಎಂದು OೇM ಾಗ, ಆ ೋ ಯು ಾ -1 ರವರ ಾ!ಯನು- ೊuೆ Uಾಡುವ
      ಉ ೇಶ?ಂದ ಅಡು.ೆ ಮHೆಯ 0ಾಲ`bಯ        ಜಗಳdಾಡು&Eರುdಾಗuೇ ಾ -1 ರವರ ಾ!ಯ ಎರಡು
      ಾಲುಗಳನು- ಎ&E 0ಾಲ`bಯ .ೋPೆ!ಂದ ೆಳ ೆ` xಟು ೊuೆ Uಾ*ರು ಾEHೆ.

               ಆದTಂದ tೕಲ`ಂಡ ಕಲಂಗಳ ಅCವಯ ಆ ೋ ಯ [ರುದy ೋ ಾ ೋಪ<ಾ ಪ ."


Since the offence was punishable under Section 302 of the IPC, the

case was committed to the Court of Sessions and is now pending

trial in the aforesaid sessions case.



      15. The petitioner files an application seeking his discharge

shockingly enough and it comes to be rejected. After the said

rejection, the petitioner is at the doors of this Court on a weak legal
                                    24



submission that the transfer was contrary to Section 36 of the

Cr.P.C., and runs counter to the judgment rendered by the

coordinate Bench of this Court in the case of Mr. MAGADI

SHANKAR RAO KRISHNA MURTHY v. THE COMMISSIONER OF

POLICE1. The judgment in MAGADI SHANKAR RAO was tossed

before the Apex Court and the Apex Court on 18-07-2016 disposed

of the SLP by affirming facts therein, but keeps the law open to be

decided in an appropriate case. Therefore, the Apex Court had not

granted its imprimatur to the legal findings in MAGADI SHANKAR

RAO. Even otherwise, the said judgment in MAGADI SHANKAR

RAO is considered and distinguished by this Bench in the case of

ANIL D'SOUZA v. THE STATE OF KARNATAKA2 wherein this

Court has held as follows:

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

              8. I have given my anxious consideration to the
        submissions made by the respective learned senior counsel and
        have perused relevant material on record. In furtherance
        whereof, the only issue that false for consideration is, whether
        the order dated 06-10-2022 transferring the investigation from
        Station House Officer, Electronic City Police Station to the
        Station House Officer, Marathhalli Police Station is valid in the
        eye of law?



1
    ILR 2015 KAR 6039
2
    W.P.No.22044 of 2022 decided on 28-07-2023
                                 25



      9. Section 36 of the CrPC reads as follows:

               "36. Powers of superior officers of police.--Police
      officers superior in rank to an officer in charge of a police station
      may exercise the same powers, throughout the local area to which
      they are appointed, as may be exercised by such officer within the
      limits of his station."

       Section 36 deals with powers of superior officers of Police.
The Police Officers superior in rank to an officer in-charge of the
Police Station may exercise same power throughout the local
area to which they are appointed and as may be exercised by
any such officer within the limits of his station. Since the story
commences from 07-08-2022, it would suffice for consideration
of the issue in the lis. Dr. Seena Biju, wife of the petitioner
checks into a hotel by name Ottera and consumes poison. The
poison does not kill Dr. Seena Biju immediately who is shifted
from hospital to hospital and succumbs to the poison on 10-08-
2022. It appears after consumption of poison on 07-08-2022
the Electronic City Police had asked Dr. Seena Biju to give her
statement and the statement was that nobody was responsible
for her act of consuming poison. After her death, the 4th
respondent, sister of the deceased registers a complaint on 18-
08-2022. The complaint so registered reads as follows:

      "To                                             Date:18-08-2022
      The Police Inspector,
      Electronic City Police Station,
      Bangalore, Karnataka.

      From:

      Mrs. Leena Denzil,
      (Younger sister of deceased Seena Biju),
      W/of Denzil Martin, Flat No.301,
      3rd Floor, Bhavanis YNR Paradise,
      Beside Boddu Kamalamma Function Hall,
      Yapral - 500 087, Secunderabad,
      Telangana, Email:[email protected]
      Phone: 9966100037, Community: Christian.

      Sir,

              Sub:    UDR FIR No.0018/2022, PS Electronic
                      City, Bangalore City - Complaint against
                         26



               Anil D'Souza for abetment to souicide
               and dowry death - Reg.
                                --

I, Leena Denzil, Aged 48 years W/o Denzil Martin, R/o Flat No.301, 3rd Floor, Bhavanis YNR Paradise, Yapral, Secunderabad, Telangana State - 500 087, beg to submit the following for your kind consideration and necessary action.

I am a resident of the above address. I am the younger sister of Late Dr. Seena Biju (50 years) and Mr. Anil D'Souza is her husband. He is 51 years S/o Joseph Martin D'souza. I am lodging this complaint as the complicity in commission of offence by Mr. Anil D'Souza is there in the untimely and unfortunate death of my sister Mrs. Seens Biju on 10th August, 2022 at 8.30 a.m. That certain facts have come to our notice in the last 5 days related to the demise of my sister under suspicious circumstances. In this regard, my father, Retd. Capt. V.P. Joseph, has lodged a complaint and the same has been registered in Electronic City Police Station on 10th August 2022.

After the demise of my sister, myself and my family members have ascertained and procured substantial, adequate, cogent and incriminating evidences and documents which is submitted at the time of investigation.

Firstly, they were legally wedded on the 6th April, 2021 at the Office of District Collector, East District, Gangtok. My sister was not at all looking for this marriage, however Anil kept pursuing her and stalked her with a dishonest intention of making gain out of savings and earnings. In pursuance of his nefarious intention of getting into a relationship, he was insistent and allured her. After many months of persuasion and stalking eventually Mr. Anil D'Souza entrapped her with fraudulent representations and she succumbed to his ploy and got convinced about marriage. At this point, I would like to state that for both of them it was their second marriage.

Soon after the marriage, from April to July, 2021 there were multiple instances of mental and physical cruelty, culpable indifference, scheming disinterest as well as lack of basic human courtesy. He began demanding all details of her assets both movable and immovable and as to any inheritance from my parents side.

27

Secondly, when Anil and Seena moved to Bangalore (Apartment D 001, Ajmera Infinity, Neeladri Road, Electronic City, Phase-I, Bangalore-560 100), there were again many instances of perpetrated mental and physical torture on my sister. He subjected her to ill- treatment and he repeated culpable indifference and aggravated behavior towards my sister. He even berated her prior life and savings, mocking her financial status and achievements as she could not put up more than ` 5,00,000/- cash towards the house purchase on the demand of Mr. Anil.

Thirdly, Anil was cheating on my sister, which was shared by her to us on multiple occasions. He was having affairs with many women and had lengthy and indecent conversations with them. Upon trying to discuss and question such topics he would fly into a rage and use abusive language with her, passing disparaging remarks and employing unparliamentary language which caused mental trauma to my sister and felt deceived due to him not addressing his obligations.

Fourthly, there are instances where he has thrown my sister out of the house demanding money from her father. His rage and anger was also demonstrated outside the house. Seena was subject to high stress by him and reached out to my parents as well as Anil's sister Charmaine for support. His sister refused to be involved due to Anil's unpredictable behavior in such matters. Furthermore his behavior of cheating women and causing mental trauma was observed as a repeated pattern which needs to be strongly investigated.

Lastly, on the 7th August, his abrasive behaviour forced my sister out of the house and take the extreme step of suicide. As per Anil D'Souza, who informed Swapna (my younger sister), she checked in to a hotel named Otera at around 10.30 a.m. and consumed Paraquat. She then reached out to Stephen George (my cousin brother) asking him to pick her up through a call and voice message. Stephen on visiting the hotel, found her in a extremely low condition and called to inform Anil, who refused to come to help. Stephen then moved her to Kavery hospital for treatment. Seena's (deceased) family (we) were informed by Swapna (younger sister) at 4.30 p.m. and subsequently we reached Bangalore on 8th August 28 and were here until the 10th August 2022 for her treatment. During her hospitalization he cunningly used her bank cards and withdrew substantial money to transfer money to himself in the name of hospital expenses but never paid her bills in full. He even did not attend his own wife's funeral in Hyderabad.

I, her sister, Leena Denzil, would like to initiate a formal investigation under the caption of Abetment to Suicide, as all instances point to his systematic, continuous oppression and merciless nature which has pushed, forced, compelled and created a traumatic environment leading to the act of suicide. Hereby we request you to take appropriate steps to see that the culprit is brought to justice as per law. We would also like to know what action was initiated so far and what is the present state of investigation.

We also need support to obtain all her belongings from her residence (Ajmera Infinity) to be handed over to the rightful heir Ms. Rhea Biju, her daughter.

My deceased sister's daughter by name Ms. Rhea Biju, resident of New Zealand, has executed the General Power of Attorney in my favour proceed with all legal and other co-related acts on her behalf. A copy of the GPA is filed with this letter.

For your immediate action, Thanking you, Yours sincerely, Sd/-

Mrs. Leena Denzil, 9966100037, [email protected]"

The allegation against the petitioner is of physical torture, demand of money, oppressive behavior of the petitioner to be the reason for commission of suicide and abetment which was sought to be projected in the complaint. The complaint then becomes a crime in Crime No.157 of 2022 for offences punishable under Sections 498A and 306 of the IPC. It was registered before the Electronic City Police Station and the Station House Officer of the said Police Station takes up the investigation. The petitioner then receives a communication on 29 16-10-2022 from the Station House Officer of Electronic City Police Station and the said communication reads as follows:
"EªÀjUÉ C¤¯ï r¸ÉÆÃeÁ ©£ï eÉÆÃ¸É¥sï ªÀiÁnð£ï r¸ÉÆÃeÁ CfäÃgÁ E£ï¦ü¤n C¥ÁmïðªÉÄAmï ¤Ã¯Á¢ægÀ¸ÉÛ, J¯ÉPÁÖç¤Pï¹n ¥sÉøï-1 ¨ÉAUÀ¼ÀÆgÀÄ £ÀUÀgÀ.
F ªÀÄÆ®PÀ ¤ªÀÄUÉ ¸ÀÆa¸ÀĪÀÅzÉãÉAzÀgÉ, ¤ªÀÄä «gÀÄzÀÞ £ÀªÀÄä ¥ÉÆ°Ã¸ï oÁuÉAiÀİè zÁR¯ÁVgÀĪÀ ªÉÆ.¸ÀA.157/2022 PÀ®A 498(J), 306 L.¦.¹ ¥ÀæPÀgÀtzÀ PÀqÀvÀªÀ£ÀÄß »jAiÀiÁ¢üPÁjUÀ¼À DzÉñÀzÀ ªÉÄÃgÉUÉ ªÀÄÄA¢£À vÀ¤SÉUÁV ªÀiÁgÀvÀÛºÀ½î ¥Éưøï oÁuÉ, ¥Éưøï E£ïì¥ÉPÀÖgï gÀªÀjUÉ ªÀUÁðªÀuÉ ¤ÃrgÀÄvÉÛ. ¤ÃªÀÅ E£ÀÆß ªÀÄÄAzÉ F ¥ÀæPÀgÀtzÀ «ZÁgÀuÉUÁV ªÀiÁgÀvÀÛºÀ½î ¥Éưøï oÁuÉ, ¥Éưøï E£ïì¥ÉPÀÖgï gÀªÀgÀ ªÀÄÄAzÉ ºÁdgÁUÀ®Ä ºÁUÀÆ £ÁåAiÀiÁ®AiÀÄzÀ DzÉñÀzÀAvÉ ºÁdgÁwAiÀÄ£ÀÄß ¤ÃqÀ®Ä ¸ÀÆa¹zÉ."

The communication informs the petitioner that Crime No.157 of 2022 is transferred to Marathhalli Police Station from Electronic City Police Station on the direction of higher up and, therefore, the petitioner was directed to approach Marathhalli Police Station in future. Immediately thereafter, the petitioner is before this Court challenging the said order of transfer in a petition filed on 07-11-2022.

10. The learned senior counsel appearing for the petitioner would submit that the 4th respondent/complainant on 03.10.2022 communicates to the 2nd respondent alleging faulty investigation by the Station House Officer of Electronic City Police Station, after which a second complaint is registered before the Assistant Commissioner of Police and the complaint is accepted on 06.10.2022. The transfer from Electronic City Police Station to Marathhalli Police Station happens without assigning any reason. Immediately thereafter, an application is filed before the learned Sessions judge seeking cancellation of bail by the 4th respondent. The reason was that when the petitioner was marking his attendance in pursuance of conditions of bail, he was informed about the transfer and later he was not permitted to mark his attendance at the Police Station. The learned senior counsel also contends that the Additional Commissioner of Police has no power of transfer of investigation from one Police Station to another. In this regard 30 he has placed reliance upon a judgment of the co-ordinate Bench of this Court in the case of MAGADI SHANKAR RAO KRISHNA MURTHY v. COMMISSIONER OF POLICE3 wherein it is held as follows:

"11. The territorial jurisdiction of the Commissioner of Police to the entire Bangalore City is as specified by the State Government. Commissioner of Police is a superior police officer as defined by Section 2(22) of Karnataka Police Act, 1963. The Officer in-charge of a Police Station is defined in Section 2(o) of the Code usually who is of the rank of the Police Inspector, is inferior in rank in the hierarchy of the system.
12. The Apex Court in the case of Nirmal Singh Kahlon v. State of Punjab (supra) along with Another Case.
"27. In terms of Section 3 of the Police Act, 1861, the State has the ultimate say in the matter of superintendence of investigation. Section 36 of the Code must be read harmoniously with the said provision. Therefore, when Section 36 of the Code uses the words "in rank", it should be given a purposive construction. Although a plain reading of the aforementioned provision appears to be containing three ingredients, namely, (i) the investigation must be carried out by an Officer in charge; (ii) which may be supervised by an Officer superior in rank; and (Hi) in respect of a local area to which they are appointed, but in the context of the power of the State vis-a-vis the provisions of the Act, the same, in our opinion, deserves a wider application."

By a catena of judicial pronouncements, the scope and ambit of this Section 36 of the Code is well defined and there is no doubt that the Commissioner of Bangalore is the officer superior in rank to an Officer in charge of the Police Station. The powers of the Police Commissioner in the capacity of the superior officer to take over the investigation from the jurisdictional Investigating Officer cannot be a matter of quarrel.

In the case of CBI v. State of Rajasthan [(2001) 3 SCC 333: AIR 2001 SC 668], it was held that when an order 3 ILR 2015 KAR 6039 31 under Section 156(3) of the Code is passed by a Magistrate, any officer superior in rank or such officer in charge of the police station can well exercise the power to conduct such an investigation and all such investigation be deemed would be an investigation conducted by an officer in charge of the police station. It was held 'It is permissible to any superior officer of police to take over the investigation from such officer in charge of the police station either suo motu either on the direction of the Superior Officer or even that of the Government' Unfortunately, in the case on hand the Commissioner did not take over investigation by himself but directed the Assistant Commissioner of Police (Crimes) to order a Police Officer of CCB unit to conduct the investigation. Now it is argued for the respondents that the Police Commissioner in the capacity of the superior officer while exercising his power under Section 36 of the Code delegated his power to the Assistant Commissioner of Police, to take out investigation from local jurisdiction for proper investigation through another police officer who is not less than the rank of Station in charge. While presenting such submission, the respondents fail to equate the Commissioner of Police of City of Bangalore to the State as contemplated in Article 12 of the Constitution of India to authorize investigation by a different police officer of different unit. Selection of investigating agency is neither the prerogative of the complainant nor the choice of the jurisdictional Magistrate that is also well settled by the judicial pronouncements. It is the State Government or the High Court in exercise of its power under Article 226 of the Constitution that can order investigation by any other specialized agency than the local police. It is the State Government under the general powers of superintendence under Section 3 of the Police Act, 1861 has the power to direct further investigation under Section 173(8) of Cr. P.C. (State of Bihar v. J.A.C. Saldanha [1980 SCC (Cri) 272] ) The Courts ordinarily do not intervene in the matter of investigator by police, however, in exceptional circumstances, the Court would intervene to protect the personal/propriety rights of the citizen (Manohar Lal Sharma v. Principal Secretary [AIR 2014 SC 666] ).

13. In Central Bureau of Investigation v. State of Rajasthan (supra), while adjudicating the question of a Magistrate's power to direct investigation by C.B.I. under Section 156(3) of the Code, the Apex Court, in the context of Section 36 of the Code, observed thus:

32
"This means any other police officer, who is superior in rank to an officer in charge of a police station, can exercise the same powers of the officer in charge of police station and when he so exercise the power he would do it in his capacity as officer in charge of the police station. But when a magistrate orders investigation under Section 156(3), he can only direct an officer in charge of a police station to conduct such investigation and not a superior police officer, though such officer can exercise such powers by virtue of Section 36 of the Code. Nonetheless when such an order is passed, any police officer, superior in rank of such officer, can as well exercise the power to conduct investigation, and all such investigations would then be deemed to be the investigation conducted by the officer in charge of a police station. Section 36 of the Code is not meant to substitute the magisterial power envisaged in Section 156(3) of the Code, though it could supplement the powers of an officer in charge of a police station. It is permissible for any superior officer of police to take over the investigation from such officer in charge of the police station either suo motu or on the direction of the superior officer or even that of the government."

14. The above observation comes in aid to solve the legal puzzle we are faced with. The Commissioner of Police could have exercised his jurisdiction under Section 36 of the Code and could have conducted the investigation by himself. But in the absence of any statutory authority to delegate the power of investigation to an inferior Officer, he could not have assigned the case to the CCB unit. Power to delegate investigation to some extent is vested with the Station House Officer who is acting under Section 157(1) of the Code, whereby on receipt of the information he can depute his subordinate officer not below of such rank as the State Government, may direct to proceed to investigate the fact and circumstances of the case and if necessary, to take measures for the discovery and arrest of the offender. Except the provision at sub-Section (1) of Section 157 of the Code, the concept of delegation of power cannot be perceived either from the Code or Karnataka Police Act. That answers the question raised supra in the beginning of the discussion. Thereby, the order passed by the Commissioner at Annexure 'D' is without authority and propriety. Intervening and transferring the case in the middle of investigation which would have been concluded by this time is illegal. The petition is filed touching the legality of registration of the complaint etc. Though the petitioners are seeking to quash the complaint and FIR itself, the order of the Learned Magistrate passed under Section 156(3) of 33 the Code convinces that he has perused the complaint averments and felt it necessary for police investigation and the said order does not call for interference. However, both the complainant and the accused, if aggrieved by the final report of the investigation, will have their opportunity to challenge the said order."

The learned senior counsel in terms of the aforesaid judgment would seek to lay emphasis on the fact that the Commissioner of Police, Bangalore City was a superior Officer who could take up investigation to himself, but had no power to transfer the investigation to another investigating officer. A perusal at the paragraphs relied on by the learned senior counsel would indicate that investigation in MAGADI SHANKAR RAO KRISHNA MURTHY's case was a transfer beyond the jurisdiction. The issue before the co-ordinate Bench was whether the Commissioner of Police could have exercised his jurisdiction under Section 36 of the Cr.P.C. to delegate the power/assign the investigation to CCB unit. The Court holds that the Commissioner of Police could have taken up the investigation to himself, but could not have delegated or assigned the case to CCB. The judgment in the case of MAGADI SHANKAR RAO KRISHNA MURTHY is distinguishable on facts without much ado.

11. The act of the 2nd respondent, has done in the case at hand, is within his jurisdiction. He has directed transfer of investigation from one Station to another. It is not a case where he has usurped jurisdiction of another officer and transferred the case to altogether a different Station House Officer in a different jurisdiction. The learned senior counsel for the petitioner has strenuously contended that it is not for the complainant to choose the Investigating Officer. The complainant, in the case at hand, has not chosen the Investigating Officer but had complained that investigation was not being conducted in a proper manner. On appreciating this fact, the investigation has been shifted to another Police Station within the same jurisdiction. Therefore, these submissions of the learned senior counsel that it is a transfer and transfer is vitiated by bias are all lacking consideration at this juncture.

34

12. Learned counsel for the 4th respondent/complainant and the State in unison would submit that the investigation is nearing completion and the Station House Officer of Marathhalli Police Station is ready to file his final report before the concerned Court. Therefore, interfering at this juncture, on this plea of transfer of investigation from one Station to the other, which does not even come under the power exercised under Section 36 of the Cr.P.C. as it is within the jurisdiction and the Additional Commissioner of Police exercising the power being a superior officer of the said area, no warrant of interference is called for. What are alleged are grave offences which would require investigation and the petitioner in the garb of raising a challenge to the transfer is wanting to scuttle investigation. This cannot be permitted, apart from the fact that I find no legal infirmity in the order."

In the light of the aforesaid order considering identical circumstance of change of Investigating Officer, the investigation being transferred to a different Police Station on compelling facts, if it would within the same Division, the superior officer under Section 36 of the Cr.P.C. was empowered to transfer the investigation.

Therefore, there is no legal infirmity as is projected by the learned senior counsel for the petitioner taking recourse to Section 36 of the Cr.P.C. Therefore, the submission of alleged error fails to find merit in the light of the aforesaid reasons.

16. The other submission of the learned senior counsel for the petitioner is that the offence is highly improbable for the father to 35 kill his wife. The same yardstick applies also to the children, that why would they complain against the father. The vivid narration of the daughter in the statement recorded under Section 164 of the Cr.P.C. and the son, of a more vivid description but would clearly mean that the petitioner is to be tried for both the offences. The submission that there is no allegation of demand of dowry is of no avail, as it is trite law that in the absence of demand of dowry also, cruelty can form the fulcrum of the allegation. The allegation, I mean the offence punishable under Section 498A of the IPC.

Therefore, the offence under Section 498A of the IPC prima facie found and is to be tried.

17. The other offence is the one punishable under Section 302 of the IPC. When the evidence of both the children as quoted hereinabove would pin the petitioner down albeit, prima facie, it is ununderstandable as to how this Court would exercise its jurisdiction under Section 482 of the Cr.P.C. on an offence under Section 302 of the IPC against the accused and obliterate the trial.

If the children have complained against the petitioner narrating vivid details, it becomes a matter for a full-blown trial, where the 36 petitioner has to come out clean. Any interference, in the case at hand by quashment of proceedings, would run foul of the judgment of the Apex Court in the case of KAPTAN SINGH v. STATE OF UTTAR PRADESH4, wherein it has held as follows:

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

9.1. At the outset, it is required to be noted that in the present case the High Court in exercise of powers under Section 482 CrPC has quashed the criminal proceedings for the offences under Sections 147, 148, 149, 406, 329 and 386 IPC. It is required to be noted that when the High Court in exercise of powers under Section 482 CrPC quashed the criminal proceedings, by the time the investigating officer after recording the statement of the witnesses, statement of the complainant and collecting the evidence from the incident place and after taking statement of the independent witnesses and even statement of the accused persons, has filed the charge-sheet before the learned Magistrate for the offences under Sections 147, 148, 149, 406, 329 and 386 IPC and even the learned Magistrate also took the cognizance. From the impugned judgment and order [Radhey Shyam Gupta v. State of U.P., 2020 SCC OnLine All 914] passed by the High Court, it does not appear that the High Court took into consideration the material collected during the investigation/inquiry and even the statements recorded. If the petition under Section 482 CrPC was at the stage of FIR in that case the allegations in the FIR/complaint only are required to be considered and whether a cognizable offence is disclosed or not is required to be considered. However, thereafter when the statements are recorded, evidence is collected and the charge-sheet is filed after conclusion of the investigation/inquiry the matter stands on different footing and the Court is required to consider the material/evidence collected during the investigation.

4

(2021) 9 SCC 35 37 Even at this stage also, as observed and held by this Court in a catena of decisions, the High Court is not required to go into the merits of the allegations and/or enter into the merits of the case as if the High Court is exercising the appellate jurisdiction and/or conducting the trial. As held by this Court in Dineshbhai Chandubhai Patel [Dineshbhai Chandubhai Patel v. State of Gujarat, (2018) 3 SCC 104 : (2018) 1 SCC (Cri) 683] in order to examine as to whether factual contents of FIR disclose any cognizable offence or not, the High Court cannot act like the investigating agency nor can exercise the powers like an appellate court. It is further observed and held that that question is required to be examined keeping in view, the contents of FIR and prima facie material, if any, requiring no proof. At such stage, the High Court cannot appreciate evidence nor can it draw its own inferences from contents of FIR and material relied on. It is further observed it is more so, when the material relied on is disputed. It is further observed that in such a situation, it becomes the job of the investigating authority at such stage to probe and then of the court to examine questions once the charge-sheet is filed along with such material as to how far and to what extent reliance can be placed on such material.

9.2. In Dhruvaram Murlidhar Sonar [Dhruvaram Murlidhar Sonar v. State of Maharashtra, (2019) 18 SCC 191 :

(2020) 3 SCC (Cri) 672] after considering the decisions of this Court in Bhajan Lal [State of Haryana v. Bhajan Lal, 1992 Supp (1) SCC 335 : 1992 SCC (Cri) 426] , it is held by this Court that exercise of powers under Section 482 CrPC to quash the proceedings is an exception and not a rule. It is further observed that inherent jurisdiction under Section 482 CrPC though wide is to be exercised sparingly, carefully and with caution, only when such exercise is justified by tests specifically laid down in the section itself. It is further observed that appreciation of evidence is not permissible at the stage of quashing of proceedings in exercise of powers under Section 482 CrPC. Similar view has been expressed by this Court in Arvind Khanna [CBI v. Arvind Khanna, (2019) 10 SCC 686 : (2020) 1 SCC (Cri) 94] , Managipet [State of Telangana v. Managipet, (2019) 19 SCC 87 : (2020) 3 SCC (Cri) 702] and 38 in XYZ [XYZ v. State of Gujarat, (2019) 10 SCC 337 : (2020) 1 SCC (Cri) 173] , referred to hereinabove.

9.3. Applying the law laid down by this Court in the aforesaid decisions to the facts of the case on hand, we are of the opinion that the High Court has exceeded its jurisdiction in quashing the criminal proceedings in exercise of powers under Section 482 CrPC.

10. The High Court has failed to appreciate and consider the fact that there are very serious triable issues/allegations which are required to be gone into and considered at the time of trial. The High Court has lost sight of crucial aspects which have emerged during the course of the investigation. The High Court has failed to appreciate and consider the fact that the document i.e. a joint notarised affidavit of Mamta Gupta Accused 2 and Munni Devi under which according to Accused 2 Ms Mamta Gupta, Rs 25 lakhs was paid and the possession was transferred to her itself is seriously disputed. It is required to be noted that in the registered agreement to sell dated 27- 10-2010, the sale consideration is stated to be Rs 25 lakhs and with no reference to payment of Rs 25 lakhs to Ms Munni Devi and no reference to handing over the possession. However, in the joint notarised affidavit of the same date i.e. 27-10-2010 sale consideration is stated to be Rs 35 lakhs out of which Rs 25 lakhs is alleged to have been paid and there is a reference to transfer of possession to Accused 2. Whether Rs 25 lakhs has been paid or not the accused have to establish during the trial, because the accused are relying upon the said document and payment of Rs 25 lakhs as mentioned in the joint notarised affidavit dated 27-10-2010. It is also required to be considered that the first agreement to sell in which Rs 25 lakhs is stated to be sale consideration and there is reference to the payment of Rs 10 lakhs by cheques. It is a registered document. The aforesaid are all triable issues/allegations which are required to be considered at the time of trial. The High Court has failed to notice and/or consider the material collected during the investigation.

11. Now so far as the finding recorded by the High Court that no case is made out for the offence under Section 406 IPC is concerned, it is to be noted that the High Court itself has 39 noted that the joint notarised affidavit dated 27-10-2010 is seriously disputed, however as per the High Court the same is required to be considered in the civil proceedings. There the High Court has committed an error. Even the High Court has failed to notice that another FIR has been lodged against the accused for the offences under Sections 467, 468, 471 IPC with respect to the said alleged joint notarised affidavit. Even according to the accused the possession was handed over to them. However, when the payment of Rs 25 lakhs as mentioned in the joint notarised affidavit is seriously disputed and even one of the cheques out of 5 cheques each of Rs 2 lakhs was dishonoured and according to the accused they were handed over the possession (which is seriously disputed) it can be said to be entrustment of property. Therefore, at this stage to opine that no case is made out for the offence under Section 406 IPC is premature and the aforesaid aspect is to be considered during trial. It is also required to be noted that the first suit was filed by Munni Devi and thereafter subsequent suit came to be filed by the accused and that too for permanent injunction only. Nothing is on record that any suit for specific performance has been filed. Be that as it may, all the aforesaid aspects are required to be considered at the time of trial only.

12. Therefore, the High Court has grossly erred in quashing the criminal proceedings by entering into the merits of the allegations as if the High Court was exercising the appellate jurisdiction and/or conducting the trial. The High Court has exceeded its jurisdiction in quashing the criminal proceedings in exercise of powers under Section 482 CrPC.

13. Even the High Court has erred in observing that original complaint has no locus. The aforesaid observation is made on the premise that the complainant has not placed on record the power of attorney along with the counter filed before the High Court. However, when it is specifically stated in the FIR that Munni Devi has executed the power of attorney and thereafter the investigating officer has conducted the investigation and has recorded the statement of the complainant, accused and the independent witnesses, 40 thereafter whether the complainant is having the power of attorney or not is to be considered during trial.

14. In view of the above and for the reasons stated above, the impugned judgment and order [Radhey Shyam Gupta v. State of U.P., 2020 SCC OnLine All 914] passed by the High Court quashing the criminal proceedings in exercise of powers under Section 482 CrPC is unsustainable and the same deserves to be quashed and set aside and is accordingly quashed and set aside. Now, the trial is to be conducted and proceeded further in accordance with law and on its own merits. It is made clear that the observations made by this Court in the present proceedings are to be treated to be confined to the proceedings under Section 482 CrPC only and the trial court to decide the case in accordance with law and on its own merits and on the basis of the evidence to be laid and without being influenced by any of the observations made by us hereinabove. The present appeal is accordingly allowed."

(Emphasis supplied) Finding the submissions of the learned senior counsel absolutely meritless, there is no warrant to entertain the petition and lend a protective umbrella to the petitioner. The petition draped in imaginary legal infirmities has bereft of any redeeming foundation, therefore, has to meet its dismissal.

18. For the aforesaid reasons, the petition lacking in merit is dismissed.

41

Interim order if any operating, stands dissolved. Since the issue is of the year 2018, it is necessary that the concerned Court would conclude the proceedings at an outer limit of nine months from the date of receipt of a copy of this order, if not earlier.

Consequently, pending applications if any, also stand disposed.

SD/-

____________________ JUSTICE M.NAGAPRASANNA bkp CT:MJ