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 7, Cited by 8]

Madhya Pradesh High Court

Rajeev Sharma vs The State Of Madhya Pradesh on 27 April, 2018

            THE HIGH COURT OF MADHYA PRADESH
                      MCRC-24512-2017
                 (RAJEEV SHARMA Vs THE STATE OF MADHYA PRADESH)


  3
  Jabalpur, Dated : 27-04-2018
        Shri Jitendra Arya, learned counsel for the petitioner.
        Shri Mohit Nayak, learned GA for respondent No.1/State.

Shri Rahul Singh Rajput, learned counsel for respondent No.2. The petitioner, Rajeev Sharma has preferred this application sh under Section 482 of Cr.P.C. to invoke the inherent jurisdiction of this e Court and to quash the FIR at Crime No.156/2017 dated 19/03/2017, ad registered at Police Station Ashoka Garden, Bhopal for offence under Section 376 of the IPC.

Pr

2. The prosecution story in brief is that, the respondent No.2 has a hy lodged a report before the police station Ashoka Garden, Bhopal, alleging that, she is a 'dance teacher' and running dance classes. She ad had occasioned to develop friendship with the petitioner Rajeev M Sharma through Facebook in the year 2013. Rajeev Sharma then came to her with a proposal to marry. She said that, he should speak to her of family members. When the marriage negotiation was initially on, the rt mother of Rajeev Sharma was not prepared for the marriage. After ou several requests, she agreed with the proposal of marriage. Complainant's marriage was fixed with the petitioner Rajeev Sharma. C He used to visit the house of the prosecutrix. Rajeev Sharma then used h to visit her house when her parents were not present. When Rajeev ig Sharma approached her for physical relationship, she refused. Rajeev H Sharma insisted her by saying that, their marriage has been fixed, therefore, she consented. On the pretext of marrying her, the petitioner/Rajeev Sharma established physical relationship with her. Later, he backed out. Therefore, the prosecutrix and her family members fixed the engagement date and engagement ceremony was performed. Marriage was to be solemnized in the month of February.

3. However, when the family of the prosecutrix were preparing for the marriage, on 28th January, she received a phone call from Rajeev Sharma who insisted to marry her on the same day. When she refused and said that, why did not he said about this earlier. Then she insisted to marry in a temple but Rajeev Sharma did not agree. He stopped calling her phone. 200 invitation cards of the marriage were already distributed by them. Rajeev Sharma then did not contact the prosecutrix and fled away. When the prosecutrix called the mother of the prosecutrix, she did not respond. Then complainant called Abhishek Sharma, the brother-in-law of the Rajeev Sharma. He said that they do not know where about of Rajeev Sharm. After search for Rajeev Sharma was in vain.

4. On 1st February, Rajeev Sharma rang up to her and informed sh her that, he is at Delhi and asked her to come to Delhi so that, they can e go for marriage. The prosecutrix insisted Rajeev Sharma to come to ad Bhopal and perform the marriage at Bhopal. Since then, Rajeev Pr Sharma did not contact the respondent No.2.

5. The petitioner claimed that, all the allegations levelled against a the petitioner are not true. A complaint was made on 18/12/2016 hy before the Police by the respondent No.2 stating that, Rajeev Sharma ad is being harassed unnecessarily by the family members but the M prosecutrix was living in the house of Rajeev Sharma on her own will and her parents unnecessarily alleging Rajeev Sharma and the of allegation levelled against the family members of Rajeev Sharma is also not correct.

rt

6. On behalf of the petitioner, it is also contended that, the ou prosecutrix was threatening the petitioner and his mother to implicate C of false case and abused them by obscene words. It is contended that, h the petitioner was being harassed unnecessarily by the complainant, ig therefore the FIR and consequent challan is liable to be quashed. H

7. On behalf of the respondent No.1/State, the petition is opposed vehemently and contended that the engagement ceremony was held. After that, the marriage was to be performed in February 2017. The petitioner gone underground, itself indicate that with pretext of marriage, he had committed the crime.

8. On behalf of the respondent No.2/complainant, the application is opposed vehemently and submitted that, the written complaint made on 19/03/2017 before the Police Station Ashoka Garden itself speaks volumes. With the promise to marry, the petitioner committed rape with the prosecutrix. It is also contended that, the petitioner had never any intention to marry but with this false promise has induced and allured the prosecutrix to 'consent' for the sexual relationship and thereby committed the crime.

9. Perused the record.

10. The petitioner had no intention to marry the prosecutrix but he continued to make her believe that, he would marry her and after his insistence, the date of marriage was fixed on 01/02/2017 but the petitioner fled away before the date of marriage. His attempt to call the prosecutrix to Delhi for performing marriage was also a tantrum, sh whereby he wanted to make fun of the prosecutrix.

e

11. Counsel for the petition has placed reliance on Uday Vs. ad State of Karnataka reported as AIR (2003) SC 1639, wherein the Pr defence of the prosecutrix is that, she gave consent under misconception of fact was not accepted by the Court on the ground a that, the prosecutrix started cohabiting with accused consciously and hy becomes pregnant. Consent given by prosecutrix to sexual intercourse ad cannot be said to be given under misconception of fact i.e. promise to M marry, but she also desired for it.

12. Counsel for the petitioner has also placed reliance on of Prashant Bharti Vs. State (NCT of Delhi) reported as AIR 2013 SC 2753, wherein the Apex Court has held that, "the allegation of sex on rt promise of marriage falsified by the fact that, the complainant was ou married at the relevant time and no other evidence to prove that rape C is available as complaint of rape was made after several days". These h citations are not applicable the present case because both the parties ig in the present case were not married at the time of incident. H

13. Counsel for the petitioner further submitted that, as the petitioner is not a criminal and no crime has been committed, therefore, his prosecution in the case would be abuse of the process of the Court. Therefore, he also cited State of Haryana Vs. Bhajjan Lal reported as AIR 1992 SC 604.

14. As regarding the 'consent' part, it would be appropriate to hold that, the prosecutrix and the petitioner are above 18 years. It was the petitioner who proposed to marry her and with the promise to marry her established sexual relationship with her.

15. In the present case the "consent" for sexual intercourse was obtained by the petitioner inducing the belief to the prosecutrix that the petitioner/accused would marry her. It seems to be fraud that was practised on her or that she was deceived by giving false assurance. The "consent" so obtained by deceitful means is not a "consent" and the offence comes within the ambit and ingredients of definition of rape.

16. Section 376 of I.P.C. provides punishment for the offence of rape, whereas the definition of "rape" is provided under section 375 of I.P.C., which enumerates the description of offence. The description sh consequently speaks of "rape" with her consent. Thus, sexual e intercourse by a man with woman without her consent will constitute ad the offence of rape. In the present case it has to be examined, whether Pr the petitioner has committed the act of sexual intercourse with the prosecutrix against her consent. The prosecutrix/respondent No.2 has a deposed on record under section 164 of the Code of Criminal hy Procedure that the petitioner with promise to marry her had committed ad sexual intercourse with her on false pretext.

M

17. "Consent" is defined under Section 90 IPC reads as under:-

"Section 90 of I.P.C. Consent known to be given under fear or of misconception.- A consent is not such a consent as is intended by any section of this Code, if the consent is given by a person under fear of rt injury, or under a misconception of fact, and if the person doing the ou act knows, or has reason to believe, that the consent was given in C consequence of such fear or misconception."

h Thus, if consent is given by the prosecutrix under a ig misconception of fact, it is vitiated." H

18. In the present case, the accused had sexual intercourse with the prosecutrix by giving false assurance to the prosecutrix that he would marry her. From this, it is evident that he never intended to marry her and procured her "consent" only for the reason of having sexual relations with her, which act of the accused falls squarely under the definition of "rape" as he had sexual intercourse with her consent, which was "consent" obtained under a misconception of fact as defined under Section 90 IPC. Thus, the alleged consent said to have been obtained by the accused was not "voluntary consent" and this Court is of the view that the accused indulged in sexual intercourse with the prosecutrix by misconstruing to her his true intentions. It is apparent from the evidence that the accused only wanted to indulge in sexual intercourse with her and was under no intention of actually marrying the prosecutrix. He made a false promise to her and he never aimed to marry her. Thus, the consent under misconception of fact is vitiated and cannot be said to be a free consent.

19. This Court, therefore, on examining the record and the facts of the case, safely reached to the opinion that the petitioner had obtained the consent of the prosecutrix under misconception of fact sh and this act of the petitioner amounts to offence, as alleged, and the e "consent" obtained is on the basis of misconception of fact and the ad accused raped the prosecutrix. The prosecutrix was raped from the Pr period one and half month prior to 08.5.2012 till 21.6.2017 brazenly by giving her false assurance that he would marry her and when he got a the opportunity of marrying another girl, he refused to marry the hy prosecutrix.

ad

20. In the case of State of U,P. Vs. Naushad, (2013) 16 SCC M 651 at paragraph 23, the Apex court has observed that:-

"23. A woman's body is not a man's plaything and he cannot of take advantage of it in order to satisfy his lust and desires by fooling a woman into consenting to sexual intercourse simply because he wants rt to indulge in it. The accused in this case has committed the vile act of ou rape and deserves to be suitably punished for it."

C

21. On the above analysis of factual and legal aspects, this h Court is of the opinion that the petitioner invaded the prosecutrix's ig person of indulging in sexual intercourse in order to appease his lust, H all the time knowing that he would not marry her. Thus, the petitioner committed the act of fraud leading her to believe that he would marry her. Thus, this is not a fit case to exercise the powers under Section 482 of Cr.P.C.

22. In the result, the petition is dismissed.


                                                  (SUSHIL KUMAR PALO)
                                                         JUDGE

 Digitally signed by
 RASHMI RONALD VICTOR
 Date: 2018.05.02 16:22:52
 -07'00'
 H
 ig                                            RS

   h
       C
        ou
             rt
                  of
                     M
                         ad
                           hy
                             a
                                 Pr
                                   ad
                                      e   sh