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 1, Cited by 15]

Supreme Court of India

Krishna Gopal Divedi vs Prabha Divedi on 23 February, 2001

Equivalent citations: 2001(2)ALD(CRI)156, I(2001)DMC675SC, (2002)10SCC216, AIR 2002 SUPREME COURT 389, 2001 AIR SCW 5192, 2004 SCC (CRI) 473, (2001) 1 HINDULR 558, (2002) 1 KER LJ 359, (2002) 1 MARRILJ 583, (2001) 3 CRIMES 164, (2002) 2 KER LT 14, 2002 ALLMR(CRI) 912, (2002) 2 MAHLR 55, (2001) 21 OCR 59, 2002 (10) SCC 216, (2001) 4 SUPREME 436, (2001) 1 DMC 675, (2002) MAD LJ(CRI) 726, (2003) 2 RECCRIR 712, (2002) 2 ALLCRIR 1812, (2002) MATLR 517, (2003) 5 SCALE 320

Bench: K.T. Thomas, R.P. Sethi

ORDER

1. Leave granted.

2. It appears that the appellant secured an ex parte decree divorcing his first wife on 6-7-1990, though the wife says that she never had notice of the said decree or the proceedings commenced by her husband. What the appellant did was to undergo a marriage with another lady on 25-5-1993 presumably on the strength of the ex parte decree secured by him. But his good days with the newly married wife did not last long as the first wife succeeded in getting the ex parte decree set aside on 31-3-1994. The fact remains that there is no decree of divorce as between the appellant and his first wife ever since 31-3-1994.

3. The first wife filed a complaint against the appellant on 28-3-1995 alleging that the appellant has committed the offence under Section 494 of the IPC. On receiving the process issued by the criminal Court the appellant moved the High Court of Allahabad for quashing the criminal proceedings. The main plank adopted by the appellant is that on the date when he conducted the second marriage the first marriage was not subsisting in view of the ex parte decree which continued in force on the said date.

4. Learned counsel for the respondent (first wife) did not dispute the fact that she moved for setting aside the ex parte decree and succeeded in it when an order was passed on 31-3-1994. As per that order the ex parte decree of divorce dated 6-7-1990 was set aside. If that be so, appellant cannot possibly be convicted for the offence under Section 494 of IPC on premise that he had undergone a ceremony of marriage with another lady on 25-5-1993.

5. Learned counsel for the respondent contended that the appellant is guilty of adultery at least from the date 31-3-1994. We are not considering that aspect since no complaint has been filed by the first wife against the appellant on that score.

6. As it is, we feel that the criminal proceeding now pending against the appellant for the offence under Section 494 of the IPC is only and exercise of futility. We do not want the criminal Court to waste its time for that purpose.

7. We, therefore, allow this appeal, set aside the impugned order and quash the proceeding taken pursuant to the criminal complaint filed by the first wife. It is need less to say that this order is without prejudice to the right, if any, of the first wife filing any complaint against the appellant for any other offence.