Delhi High Court High Court

O.P. Gogne vs State (Nct Of Delhi) & Ors on 26 July, 2011

Delhi High Court
O.P. Gogne vs State (Nct Of Delhi) & Ors on 26 July, 2011
Author: Suresh Kait
*        IN THE HIGH COURT OF DELHI AT NEW DELHI

+        CRL.M.C. 2103/2011

     %                       Judgment reserved on :11th July, 2011
                             Judgment delivered on:26th July, 2011

         O.P. GOGNE                                                  ..... Petitioner
                                      Through:   Petitioner in person.

                             versus

         STATE (NCT OF DELHI) & ORS                              ..... Respondents

                                      Through: NEMO.

         CORAM:

         HON'BLE MR. JUSTICE SURESH KAIT

     1. Whether the Reporters of local papers may be allowed to see the
         judgment?                                 Yes.
     2. To be referred to Reporter or not?         Yes.
     3. Whether the judgment should be reported
        in the Digest?                            Yes.

     SURESH KAIT, J.

1. The instant case has been filed under Section 482 of the Cr.PC

for setting aside the impugned judgment dated 20.04.2011 passed by

Addl. Sessions Judge(North), Delhi dismissing the Revision Petition

and for setting aside the order dated 05.07.2010 passed in Criminal

Complaint No.97/J/10 by the Addl. Chief Metropolitan Magistrate

dismissing the complaint under Section 200 of the Cr.PC.
Crl.M.C.2103/2011 Page 1 of 25

2. The facts of the case in brief are that, on 08.01.2008

Respondent No. 2, who is the elder son of the Petitioner, told the

petitioner and his wife that he wanted to marry his first cousin, namely,

Minakshi. The petitioner and his wife both opposed the alliance since

Respondent No.3 is the daughter of the brother of the wife of

petitioner, therefore, both fall within the “degree of prohibited

relationship” as defined in clause (g) (iv) of Section 3 of the Hindu

Marriage Act, 1955.

3. After about six months, Respondent No. 2 again repeated the

same proposal. The petitioner was shocked that his own son had

betrayed his parents by expressing his intention to commit void act.

When all the efforts failed to dissuade his son from the intended

marriage with his first cousin and no care for the law despite he

himself being a judicial officer in Delhi. Therefore, the petitioner

having no other option has taken the legal course.

4. Accordingly, on 07.08.2009 a Civil Suit was filed seeking

permanent injunction against the Respondent No. 2 and 3 and against

the father and the mother of the Respondent No. 3 for restraining the

Respondents from performing the marriage between Respondent No.2

Crl.M.C.2103/2011 Page 2 of 25
and 3.

5. Vide order dated 17.08.2009, the Commercial Civil Judge,

South District, Delhi rejected the plaint under Order 7 Rule 11(a) of the

CPC.

6. The petitioner challenged the order dated 17.08.2009 the

Commercial Civil Judge, South District, Delhi before the Addl. District

Judge whereby vide order dated 16.02.2010 the appeal was allowed by

setting aside the order of the learned trial court.

7. Accordingly, the petitioner appeared before the learned the

Commercial Civil Judge, South District, Delhi on 26.02.2010. The ld.

Trial court issued summons of the suit and notice of the application

under Order 39 Rule 1 & 2 read with Section 151 of the CPC to

Respondent Nos. 2 and 3 and their co-defendants who are the parents

of the Respondent No. 3.

8. Since none appeared for the Respondent No. 2 and 3 and for

their co-defendants, all the defendants were proceeded ex-parte. On

hearing the petitioner on the application under Order 39 Rule 1 and 2

read with Section 151 of the CPC, the learned Commercial Civil

Crl.M.C.2103/2011 Page 3 of 25
Judge, South District, Delhi allowed the application and passed an

order on 31.03.2010 which reads as under:-

“The defendant No.1 is hereby restrained from
marrying defendant No.2 and defendant Nos.3 & 4
are hereby restrained from marrying defendant
No.2 with defendant No.1 till the final disposal of
the suit.”

9. The story of the case took a turn from this point when the

petitioner learnt on 04.05.2010 that Respondent Nos. 2 & 3 had

solemnised their marriage in a church after converting their religion to

Christianity on 17.11.2009. They secured the marriage certificate from

the same date under Section 9.

10. Thereafter, the petitioner filed a complaint under Section 200

of the Cr.P.C. against the Respondent Nos. 2 & 3 which was dismissed

by ACMM (North) vide order dated 05.07.2010 holding that no

offence was made out; on the observation that:-

Section 66. False Oath, declaration notice or
certificate for procuring marriage- Whoever, for the
purpose of procuring a marriage or license of
marriage intentionally:-

Where an oath or declaration is required by this
Crl.M.C.2103/2011 Page 4 of 25
Act, or by any rule or custom of a Church
according to the rites and ceremonies of which a
marriage is intended to be solemnized, such Church
being the Church of England or of Scotland or of
Rome, makes a false oath or declaration or,

a) Where a notice or certificate is required by this
Act, signs a false notice or certificate.

b) where a notice or certificate is required by this
Act, signs a false notice or certificate,
shall be deemed to have committed the offence
punishable u/s 193 of the Indian Penal Code (45 of
1860) with imprisonment of either description for a
term which may extend to three years and, at the
discretion of the Court, with fine.”

11. As was alleged by the Petitioner/Complainant that both

the Respondent Nos. 2 & 3 had made false declarations and therefore,

they were deemed to have committed the offence punishable under

Section 193 IPC. The learned Trial Judge had put a query; As to how

cognizance of offence punishable under Section 193 IPC could be

taken without there being any complaint from the concerned

authorities? When the offence under Section 193 IPC is committed in a

Court, only then a complaint under Section 195 Cr.PC will be required

and not otherwise. There is no bar for taking cognizance if the said

Crl.M.C.2103/2011 Page 5 of 25
offence is committed at any other place. As the offence under Section

193 IPC is alleged to have been committed in a Church, bar of Section

195 Cr. P. C. is not applicable. The Trial Judge has perused the plaint

as a whole and assumed that all the allegations are correct, whether any

offence punishable under Section 193 IPC is disclosed or not on which,

cognizance can be taken?

12. The word „Christian‟ and the expression „Indian Christian‟

are defined under the said Act in Section 3 which is reproduced as:-

“the expression „Christian‟ means persons
professing the Christian religion;
and the expression „Indian Christian‟ includes the
Christian descendants of natives of Indian converted
to Christianity, as well as such converts.

S.6 and 9 on the said Act provide as under:
S.6 Grant and revocation of licenses to solemnize
marriage- The State Government, so far as regards
the territories under its administration, may, by
notification in the Official Gazette, grant licenses to
Ministers of Religion to solemnize marriages within
such territories and may, by a like notification,
revoke such licenses.

S.9 Licensing of persons to grant certificates of

Crl.M.C.2103/2011 Page 6 of 25
marriage between Indian Christians- The State
Government may grant a license to any Christian,
either by name or as holding any office for the time
being, authorising him to grant certificates or
marriage between Indian Christians. Any such
license may be revoked by the authority by which it
was granted, and every such grant or revocation
shall be notified in the Official Gazette.”

13. The Complainant argued before the Trial Judge that both

the Respondent Nos.2 & 3 had not come within the meaning of the

expression „Indian Christians‟ and therefore, declaration by both

respondents that their marriage would be solemnised under Section 6 &

9 of the said Act, was false.

14. Further submits that, the Complainant is a Hindu, his son

i.e. Respondent No.2 could not become Indian Christian, unless and

until Complainant himself converts to Christianity.

15. The Trial Judge has observed that no son can convert to

Christianity unless and until his father also converts so. Finding no

logic in this submission, in his considered view there was no such pre-

condition for converting into Christianity.

Crl.M.C.2103/2011 Page 7 of 25

16. Respondent Nos.2 & 3 were Baptised in Church and a

certificate was also issued to this effect. Thus, both the Respondent

Nos.2 & 3 are Christians after this Baptisation. The learned Trial

Judge was of the view that both were „Indian Christians‟ as well.

17. The learned Trial Judge as relied on their affidavits that

their marriage would be solemnised under Section 6 & 9 of the said

Act. Therefore, there was no falsity in declaring this fact. Even

Rev.Victor Thomas also did not consider the declaration as false and

he has not made any complaint in this respect.

18. The plea of the Complainant that both the Respondents

fall within the degree of prohibited relationship and thus, could not

marry with each other.

19. Keeping the aforesaid discussion into view the Trial Judge

came to the conclusion that no offence punishable under Section 193

IPC was disclosed from the complaint, even if all the allegations were

assumed to be correct.

20. The Complainant has relied upon the case of Harsh

Khurana Vs. Union of India & Anr : 121 (2005) DLT 301 (DB) and

Crl.M.C.2103/2011 Page 8 of 25
submits that his evidence would have been recorded under Section 200

Cr. P.C. However, learned Trial Judge was of the opinion that evidence

of the Complainant can be considered only if the cognizance was taken

and not otherwise. Since the Complainant had not disclosed any

offence, of which cognizance could be taken, there were no question of

examining the Complainant or his witnesses. Accordingly, the learned

Trial Judge has dismissed his complaint.

21. Being aggrieved by the order dated 05.07.2010 of Trial

Judge, Complainant preferred the revision before the Sessions Judge.

While considering the arguments of both the sides, learned Additional

Sessions Judge has observed that the Petitioner seeks to prosecute the

Respondents on the basis of their affidavits dated 17.11.2009, wherein

by Clause 7, they declared that their marriage will be solemnised in

accordance with under Section 6 & 9 of the Indian Christian Marriage

Act, 1872, by St.Thomas Baptist Church, Khyber Pass, Civil Lines,

Delhi-54.

22. According to the Petitioner, this declaration was false, to the

knowledge of the Respondents as they were not Indian Christians and

they had intentionally made such false declarations in order to procure

Crl.M.C.2103/2011 Page 9 of 25
their marriage licence. However, on the perusal of the marriage

certificate, it is evident that marriage between the Respondent Nos.2 &

3 was solemnised under Section 6 & 9 of the said Act as it has been

specifically mentioned therein. Therefore, the declaration to this

effect in the affidavits of the Respondents cannot be termed as “wrong

or false”.

23. Learned Additional Sessions Judge has dealt with the

issue that – Whether the Respondents are Indian Christians or not?

24. The definition of the Indian Christians as provided under

Section 3 of the Act is not exhaustive definition. The language itself

makes it clear that it is only an inclusive definition. Otherwise also,

the expression „Indian Christian‟ includes Christian descendants of

natives of India converted to Christianity as well as such converts.

25. The learned Additional Sessions Judge came to the

conclusion that any person of Indian origin, if converts to Christianity

would be Indian Christian. It was not in dispute that the Respondents

have converted to Christianity by getting themselves Baptised in the

Church before their marriage. Finding no logical interpretation of

expression „Indian Christian‟ that only Christians descendants by
Crl.M.C.2103/2011 Page 10 of 25
converts can be Indian Christian.

26. As per Section 66 of the Indian Christian Marriage Act,

1872 and Section 193 IPC provides prosecution of the person who

gives false oath, declaration, notice or certificate for the purpose of

procuring the marriage. In the present case, learned Additional

Sessions Judge did not find that clause 7 of the affidavits of the

Respondents was false declaration and hence, no ground are existed to

proceed with the complaint.

27. Accordingly, learned Trial Judge has come to the conclusion

while relaying upon the case of Santokh Singh Vs. Ijhar Hussain &

Another : (1973) 2, SCC 406 wherein it was decided that, the

prosecution has to be ordered by the Court only in larger interest and

administration of justice and not to gratify the feelings of personal

revenge or vindictiveness or to serve the ends of a private party. Too

frequent prosecution for such offences tend to defeat its very object. It

is only in glaring cases of deliberate falsehood where conviction is

highly likely that Court should direct prosecution. Finding no merit in

the revision petition filed by the Petitioner, the learned Additional

Sessions Judge upholds the order of ACMM and dismissed the revision

Crl.M.C.2103/2011 Page 11 of 25
by the order dated 20.04.2011.

28. Being aggrieved from the said judgment passed by the

learned Additional Sessions Judge on 20.04.2011, the Petitioner has

challenged the order dated 05.07.2010 passed by learned ACMM

(North) Delhi and the judgment passed by the learned Additional

Sessions Judge on 20.04.2011, has filed the instant petition.

29. I note that in para 5 of the instant petition, the Petitioner

has averred that he has been disgraced and his reputation harmed as he

has suffered mental agony and social ignominy on account of the

disgraceful and shameful act of the Respondent Nos.2 & 3.

30. Though, the Petitioner who is appearing in person has

drawn the attention of this Court to the order dated 31.03.2010 passed

by the learned Commercial Civil Judge: South District at Patiala House

Courts, New Delhi whereby the learned Trial Judge has restrained the

Defendant No.1 from marrying with the Defendant No.2 (therein) and

the Defendant Nos.3 & 4 were also restrained from marrying

Respondent No.3 with Respondent No.2 (herein) till the disposal of

that suit.

Crl.M.C.2103/2011 Page 12 of 25

31. I note that the date of the marriage is 17.11.2009, much

before the restrain order passed by the learned Commercial Civil

Judge, therefore, this order has no relevance while deciding the present

petition.

32. Petitioner has relied upon the case of Shivjee Singh Vs.

Nagendra Tiwary & Ors : 2010 (3) JCC 2238. The Petitioner has

raised the issue that on filing the complaint case, the Trial Judge was

bound to examine the complainant and witnesses as to see whether

there exists sufficient ground for proceedings against the accused.

Non-examination of the witnesses would vitiate the proceedings. In

para No.6 of the case, Shivjee Singh (supra) has observed that:-

“6. We have considered the respective submissions.

By its very nomenclature, Cr.P.C. is a compendium of
law relating to criminal procedure. The provisions
contained therein are required to be interpreted
keeping in view the well recognized rule of
construction that procedural prescriptions are meant
for doing substantial justice. If violation of the
procedural provision does not result in denial of fair
hearing or causes prejudice to the parties, the same
has to be treated as directory notwithstanding the use
of word `shall’. Chapter XIV of Cr.P.C. enumerates
Crl.M.C.2103/2011 Page 13 of 25
conditions for initiation of proceedings. Under Section
190
, which forms part of the scheme of that chapter, a
Magistrate can take cognizance of any offence either
on receiving a complaint of facts which constitute an
offence or a police report of such facts or upon receipt
of information from any person other than a police
officer or upon his own knowledge, that such an
offence has been committed. Chapters XV and XVI
contain various procedural provisions which are
required to be followed by the Magistrate for taking
cognizance, issuing of process/summons, dismissal of
the complaint, supply of copies of documents and
statements to the accused and commitment of case to
the Court of Sessions when the offence is triable
exclusively by that Court. Sections 200, 202, 203,
204, 207, 208 and 209 Cr.P.C. which form part of
these chapters and which have bearing on the question
raised in this appeal read as under:

200. Examination of complainant.- A Magistrate
taking cognizance of an offence on complaint shall
examine upon oath the complainant and the witnesses
present, if any, and the substance of such examination
shall be reduced to writing and shall be signed by the
complainant and the witnesses, and also by the
Magistrate:

Provided that, when the complaint is made in writing,
the Magistrate need not examine the complainant and
the witnesses-

Crl.M.C.2103/2011 Page 14 of 25

(a) if a public servant acting or purporting to act in the
discharge of his official duties or a Court has made
the complaint; or

(b) if the Magistrate makes over the case for inquiry
or trial to another Magistrate under Section 192:

Provided further that if the Magistrate makes over the
case to another Magistrate under Section 192 after
examining the complainant and the witnesses, the
latter Magistrate need not re-examine them.

202. Postponement of issue of process.-(1) Any
Magistrate, on receipt of a complaint of an offence of
which he is authorised to take cognizance or which
has been made over to him under Section 192, may, if
he thinks fit, and shall, in a case where the accused is
residing at a place beyond the area in which he
exercises his jurisdiction postpone the issue of process
against the accused, and either inquire into the case
himself or direct an investigation to be made by a
police officer or by such other person as he thinks fit,
for the purpose of deciding whether or not there is
sufficient ground for proceeding:

Provided that no such direction for investigation shall
be made-

(a) where it appears to the Magistrate that the offence
complained of is triable exclusively by the Court of
Sessions; or

(b) where the complaint has not been made by a
Court, unless the complainant and the witnesses
present (if any) have been examined on oath under
Section 200.

(2) In an inquiry under Sub-section (1), the Magistrate
may, if he thinks fit, take evidence of witness on oath:

Crl.M.C.2103/2011 Page 15 of 25
Provided that if it appears to the Magistrate that the
offence complained of is triable exclusively by the
Court of Session, he shall call upon the complainant
to produce all his witnesses and examine them on
oath.

(3) If an investigation under Sub-section (1) is made
by a person not being a police officer, he shall have
for that investigation all the powers conferred by this
Code on an officer in charge of a police station except
the power to arrest without warrant.

203. Dismissal of complaint.- If, after considering
the statements on oath (if any) of the complainant and
of the witnesses and the result of the inquiry or
investigation (if any) under Section 202, the
Magistrate is of opinion that there is no sufficient
ground for proceeding, he shall dismiss the complaint,
and in every such case he shall record his reasons for
so doing.

204. Issue of process.- (1) If in the opinion of a
Magistrate taking cognizance of an offence there is
sufficient ground for proceeding, and the case appears
to be-

(a) a summons-case, he shall issue his summons for
the attendance of the accused, or

(b) a warrant-case, he may issue a warrant, or, if he
thinks fit, a summons, for causing the accused to be
brought or to appear at a certain time before such
Magistrate or (if he has no jurisdiction himself) some
other Magistrates having jurisdiction.

(2) No summons or warrant shall be issued against the
accused under Sub-section (1) until a list of the
prosecution witnesses has been filed.

Crl.M.C.2103/2011 Page 16 of 25
(3) In a proceeding instituted upon a complaint made
in writing, every summons or warrant issued under
Sub-section (1) shall be accompanied by a copy of
such complaint.

(4) When by any law for the time being in force any
process- fees or other fees are payable, no process
shall be issued until the fees are paid and, if such fees
are not paid within a reasonable time, the Magistrate
may dismiss the complaint.

(5) Nothing in this section shall be deemed to affect
the provisions of Section 87.

207. Supply to the accused of copy of police report
and other documents. – In any case where the
proceeding has been instituted on a police report, the
Magistrate shall without delay furnish to the accused,
free of cost, a copy of each of the following:

(i) the police report;

(ii) the first information report recorded under Section
154
;

(iii) the statements recorded under Sub-section (3) of
Section 161 of all persons whom the prosecution
proposes to examine as its witnesses, excluding there
from any part in regard to which a request for such
exclusion has been made by the police officer under
Sub-section (6) of Section 173;

(iv) the confessions and statements, if any, recorded
under Section 164;

(v) any other document or relevant extract thereof
forwarded to the Magistrate with the police report
under Sub-section (5) of Section 173:

Crl.M.C.2103/2011 Page 17 of 25
Provided that the Magistrate may, after perusing any
such part of a statement as is referred to in Clause (iii)
and considering the reasons given by the police
officer for the request, direct that a copy of that part of
the statement or of such portion thereof as the
Magistrate thinks proper, shall be furnished to the
accused:

Provided further that if the Magistrate is satisfied that
any document referred to in Clause (v) is voluminous,
he shall, instead of furnishing the accused with a copy
thereof, direct that he will only be allowed to inspect
it either personally or through pleader in Court.

208. Supply of copies of statements and documents
to accused in other cases triable by Court of
Session.- Where, in a case instituted otherwise than
on a police report, it appears to the Magistrate issuing
process under Section 204 that the offence is triable
exclusively by the Court of Session, the Magistrate
shall without delay furnish to the accused, free of cost,
a copy of each of the following:

(i) the statements recorded under Section 200 or
Section 202, or all persons examined by the
Magistrate;

(ii) the statements and confessions, if any, recorded
under Section 161 or Section 164; (iii) any documents
produced before the Magistrate on which the
prosecution proposes to rely:

Provided that if the Magistrate is satisfied that any
such document is voluminous, he shall, instead of
furnishing the accused with a copy thereof, direct that
he will only be allowed to inspect it either personally
or through pleader in Court.

209. Commitment of case to Court of Session when
offence is triable exclusively by it.- When in a case
Crl.M.C.2103/2011 Page 18 of 25
instituted on a police report or otherwise, the accused
appears or is brought before the Magistrate and it
appears to the Magistrate that the offence is triable
exclusively by the Court of Session, he shall-

(a) commit, after complying with the provisions of
Section 207 or Section 208, as the case may be, the
case to the Court of Session, and subject to the
provisions of this Code relating to bail, remand the
accused to custody until such commitment has been
made;

(b) subject to the provisions of this Code relating to
bail, remand the accused to custody during, and until
the conclusion of, the trial;

(c) send to that Court the record of the case and the
documents and articles, if any, which are to be
produced in evidence;

(d) notify the Public Prosecutor of the commitment of
the case to the Court of Session.”

Section 202 (3) of Cr. P. C. is qualified by the word „his‟. This

implies that the Complainant is not bound to examine all the witnesses

named in the complaint or whose name is disclosed in response to the

order passed by the Magistrate. Vice-a-versa the Magistrate is also

required to inquire into the detailed discussions on the merits or de-

merits of the case. He has to see only whether there exists sufficient

ground for proceeding against the accused or not.

33. The Petitioner has referred another case of M/s.Morgan
Crl.M.C.2103/2011 Page 19 of 25
Tectronics (P) Ltd & Ors Vs. State & Anr: 2007 (1) JCC (NI) 69;

wherein in para No. 5, it has been observed that mandate of Section

200 Cr. P. C. was to be followed by the learned MM, which provides

compulsory examination of the complainant and the witnesses present,

if any, on oath and on the basis of the pre-summoning evidence, the

Magistrate has to be decide as to whether the cognizance of the offence

is to be taken and summons are to be issued to the accused persons or

not. Further observed that this is an unambiguous mandatory

procedure prescribed under Section 200 Cr. P.C. and has been so held

as well by catena of judgments, such as M/s.Gopi Nath & Sons Vs.

State of Himachal Pradesh & Ors : 1981 Crl. L J 175; Mohd. Abdul

Kadir Choudhury Vs. State of Assam & Anr. : 1989 Crl. L J 1888.

Same view was taken by this Court in a case of Ranbir Singh Kharab

Vs. Smt.Santosh: 2007 (1)JCC (NI) 65.

34. No doubt, under Section 202(3) of Criminal Procedure

Code, the magistrate is bound to examine the complainant and witness

before issuing summons. Simultaneously, the magistrate is also duty

bound to go through the complaint. If after going through the

complaint, the magistrate is of the opinion that no case is made-out

Crl.M.C.2103/2011 Page 20 of 25
from the complaint, then the magistrate, need not resort to the further

procedures, prescribed in the Code.

35. In the instant case, the magistrate, after going through the

complaint, was of the opinion that no offence is made-out. Therefore,

he has rejected the complaint.

36. Admittedly, marriage has taken place between the

Respondent Nos.2 & 3 in a Church on 17.11.2009 under Section 6 & 9

of the Indian Christian Marriage Act, 1872. This marriage has not

been challenged either of the parties or the Bishop of the Church on the

ground that the declaration made in the affidavits before Church was

false.

37. The two Courts below have come to the conclusion that in

the complaint, no case is made out by the Petitioner and the Petitioner

has no locus in the present case.

38. On the issue of Locus, the Petitioner has referred to the

case of Manohar Lal Vs. Vinesh Anand : AIR 2001 SC 1820 and has

relied upon the para No.5 as has been observed by the Supreme Court

that to pursue an offender in the event of commission of an offence, is

Crl.M.C.2103/2011 Page 21 of 25
to sub-serve a social need. Society cannot afford to have a criminal

escape his liability since that would bring about a State of social

pollution, which is neither desired nor warranted and this is

irrespective of the concept of locus. Further observed that doctrine of

locus-standi is totally foreign to criminal jurisprudence.

39. No doubt, if any offence is committed in society, then the

doctrine of locus standi comes into existence, not in vice-versa.

40. Admittedly, Respondent No.2 is the son of the Petitioner

who is a Judicial Officer in Delhi Judicial Service. Both the

Respondent Nos.2 & 3 married on 17.11.2009 after converting to

Christianity. Since then, the Respondent Nos.2 & 3 are happily living

their married life.

41. The Petitioner herein felt great dishonour out of this

marriage and therefore, he is continuously dragging the aforesaid

couple and fighting with tooth and nail.

42. In my view, if the honour and reputation of the Petitioner

has been spoiled by this marriage, then his honour and reputation

would not come back by separating the couple. This type of thinking is

Crl.M.C.2103/2011 Page 22 of 25
spoiling the broad thinking of new generation and at times it leads to

honour-killing. If the Courts start supporting this type of Issues, it

would amount to support the „KHAP‟ dictat. The Courts are not meant

to gratify the feelings of personal revenge or vindictiveness or to serve

the ends of a private party.

43. According to Section 3 of the Christian Marriage Act,

1872;

“…… the expression „Christian‟ means
persons professing the Christian religion;

and the expression „Indian Christians‟ includes
the Christian descendants of native of India converted
to Christianity, as well as such converts ……”

Had this marriage being within the Hindus than this marriage would

have come under the sapindas relations which is prohibited under the

Hindu Marriage Act, which is not the position in this case.

Presumingly, this comes under the sapinda relations even then this

marriage would have been void and if any issue thereto which affects

any person, like the Petitioner, the position would have been different.

44. In my view, „Indian Christians‟ are those who being

Indian nationals converted to the religion of Christianity. The

Crl.M.C.2103/2011 Page 23 of 25
Respondents have rightly converted as per the Section 3 of the Act.

Therefore, after conversion into Christianity the marriage does not fall

under the „sapinda’ relationship. As such, the respondent No.2 has not

committed any offence, being Government servant.

45. There is no dispute as regards to the law in the cases

referred to by the Petitioners, but the crucial point involved in the

instant petition is that whether the Petitioner has any locus standi or

not, hence the judgments referred to by the Petitioner are of no help to

him.

46. Keeping the aforesaid discussion into view, I do not find

any locus standi of the Petitioner and any merit in the petition.

Further, there is no infirmity in the order dated 05.07.2010 passed by

the ACMM (North) Delhi and the judgment dated 20.04.2011 passed

by the learned Additional Sessions Judge, therefore, I am not inclined

to interfere with the aforesaid two verdicts given by two Courts below.

47. The petitioner has been judicial officer in Delhi, now legal

practitioner. He should have been more careful while indulging in such

type of frivolous case. Thus, he has unnecessarily wasted the time of

the Courts.

Crl.M.C.2103/2011 Page 24 of 25

48. Therefore, while dismissing the present Criminal M.C.

No.2103/2011, I impose a costs of ì.10,000/- to be paid by the

Petitioner in favour of the Advocates Welfare Fund, Bar Council of

Delhi.

49. The Registrar General of this Court shall ensure the

realisation of the above costs from the Petitioner.

SURESH KAIT, J

JULY 26, 2011
RS/Mk

Crl.M.C.2103/2011 Page 25 of 25