Supreme Court of India

Preeti Gupta & Anr vs State Of Jharkhand & Anr on 13 August, 2010

Supreme Court of India
Preeti Gupta & Anr vs State Of Jharkhand & Anr on 13 August, 2010
Author: D Bhandari
Bench: Dalveer Bhandari, K.S. Radhakrishnan
                                                             REPORTABLE



             IN THE SUPREME COURT OF INDIA

            CRIMINAL APPELLATE JURISDICTION

            CRIMINAL APPEAL NO. 1512 OF 2010
           (Arising out of SLP (Crl.) No.4684 of 2009)


Preeti Gupta & Another                        ...Appellants

          Versus

State of Jharkhand & Another                  ....Respondents




                         JUDGMENT

Dalveer Bhandari, J.

1. Leave granted.

2. This appeal has been filed by Preeti Gupta the married

sister-in-law and a permanent resident of Navasari, Surat,

Gujarat with her husband and Gaurav Poddar, a permanent
2

resident of Goregaon, Maharashtra, who is the unmarried

brother-in-law of the complainant, Manisha Poddar, against

the impugned judgment of the High Court of Jharkhand at

Ranchi, Jharkhand dated 27.4.2009 passed in Criminal

Miscellaneous Petition Nos.304 of 2009.

3. Brief facts which are necessary to dispose of this appeal

are recapitulated as under:

The Complainant Manisha was married to Kamal Poddar

at Kanpur on 10.12.2006. Immediately after the marriage, the

complainant who is respondent no.2 in this appeal left for

Mumbai along with her husband Kamal Poddar who was

working with the Tata Consultancy Services (for short “TCS”)

and was permanently residing at Mumbai. The complainant

also joined the TCS at Mumbai on 23.12.2006. Respondent

no.2 visited Ranchi to participate in “Gangaur” festival (an

important Hindu festival widely celebrated in Northern India)

on 16.3.2007. After staying there for a week, she returned to

Mumbai on 24.03.2007.

3

4. Respondent no.2, Manisha Poddar filed a complaint on

08.07.2007 before the Chief Judicial Magistrate, Ranchi under

sections 498-A, 406, 341, 323 and 120-B of the Indian Penal

Code read with sections 3 and 4 of the Dowry Prohibition Act

against all immediate relations of her husband, namely,

Pyarelal Poddar (father-in-law), Kamal Poddar (husband),

Sushila Devi (mother-in-law), Gaurav Poddar (unmarried

brother-in-law) and Preeti Gupta @ Preeti Agrawal (married

sister-in-law). The complaint was transferred to the court of

the Judicial Magistrate, Ranchi. Statements of Respondent

no.2 and other witnesses were recorded and on 10.10.2008

the Judicial Magistrate took cognizance and passed the

summoning order of the appellants. The appellants are

aggrieved by the said summoning order.

5. In the criminal complaint, it was alleged that a luxury car

was demanded by all the accused named in the complaint. It

was also alleged that respondent no.2 was physically

assaulted at Mumbai. According to the said allegations of the

complainant, it appears that the alleged incidents had taken
4

place either at Kanpur or Mumbai. According to the

averments of the complaint, except for the demand of the

luxury car no incident of harassment took place at Ranchi.

6. According to the appellants, there was no specific

allegation against both the appellants in the complaint.

Appellant no.1 had been permanently residing with her

husband at Navasari, Surat (Gujarat) for the last more than

seven years. She had never visited Mumbai during the year

2007 and never stayed with respondent no.2 or her husband.

Similarly, appellant no.2, unmarried brother-in-law of the

complainant has also been permanently residing at Goregaon,

Maharashtra.

7. It was asserted that there is no specific allegation in the

entire complaint against both the appellants. The statements

of prosecution witnesses PW1 to PW4 were also recorded along

with the statement of the complainant. None of the

prosecution witnesses had stated anything against the

appellants. These appellants had very clearly stated in this

appeal that they had never visited Ranchi. The appellants also
5

stated that they had never interfered with the internal affairs

of the complainant and her husband. According to them,

there was no question of any interference because the

appellants had been living in different cities for a number of

years.

8. It was clearly alleged by the appellants that they had

been falsely implicated in this case. It was further stated that

the complaint against the appellants was totally without any

basis or foundation. The appellants also asserted that even if

all the allegations incorporated in the complaint were taken to

be true, even then no offence could be made out against them.

9. The appellants had submitted that the High Court ought

to have quashed this complaint as far as both the appellants

are concerned because there were no specific allegations

against the appellants and they ought not have been

summoned. In the impugned judgment, while declining to

exercise its inherent powers, the High Court observed as

under:

6

“In this context, I may again reiterate that the acts
relating to demand or subjecting to cruelty, as per
the complaint petition, have been committed at the
place where the complainant was living with her
husband. However, the complainant in her
statement made under solemn affirmation has
stated that when she came to Ranchi on the
occasion of Holi, all the accused persons came and
passed sarcastic remarks which in absence of
actual wordings, according to the learned counsel
appearing for the petitioner could never be
presumed to be an act constituting offence under
section 498A of the Indian Penal Code.”

10. In this appeal, both the appellants specifically asserted

that they had never visited Ranchi, therefore, the allegations

that they made any sarcastic remarks to the complainant had

no basis or foundation as far as the appellants are concerned.

11. The complainant could not dispute that appellant no.1

was a permanent resident living with her husband at

Navasari, Surat, Gujarat for the last more than seven years

and the appellant no.2 was permanent resident of Goregaon,

Maharashtra. They had never spent any time with respondent

no.2.

7

12. According to the appellants, they are not the residents of

Ranchi and if they are compelled to attend the Ranchi Court

repeatedly then that would lead to insurmountable

harassment and inconvenience to the appellants as well as to

the complainant.

13. The complaint in this case under section 498-A IPC has

led to several other cases. It is mentioned that a divorce

petition has been filed by the husband of respondent no.2.

Both respondent no.2 and her husband are highly qualified

and are working with reputed organization like Tata

Consultancy Service. If because of temperamental

incompatibility they cannot live with each other then it is

proper that they should jointly get a decree of divorce by

mutual consent. Both respondent no.2 and her husband are

in such age group that if proper efforts are made, their re-

settlement may not be impossible.

8

14. The main question which falls for consideration in this

case is whether the High Court was justified in not exercising

its inherent powers under section 482 of the Code of Criminal

Procedure in the facts and circumstances of this case?

15. This court in a number of cases has laid down the scope

and ambit of courts’ powers under section 482 Cr.P.C. Every

High Court has inherent power to act ex debito justitiae to do

real and substantial justice, for the administration of which

alone it exists, or to prevent abuse of the process of the court.

Inherent power under section 482 Cr.P.C. can be exercised:

(i) to give effect to an order under the Code;

(ii) to prevent abuse of the process of court, and

(iii) to otherwise secure the ends of justice.

16. Reference to the following cases would reveal that the

courts have consistently taken the view that they must use

this extraordinary power to prevent injustice and secure the

ends of justice. The English courts have also used inherent

power to achieve the same objective. It is generally agreed that

the Crown Court has inherent power to protect its process
9

from abuse. In Connelly v. Director of Public Prosecutions

[1964] AC 1254, Lord Devlin stated that where particular

criminal proceedings constitute an abuse of process, the court

is empowered to refuse to allow the indictment to proceed to

trial. Lord Salmon in Director of Public Prosecutions v.

Humphrys [1977] AC 1 stressed the importance of the

inherent power when he observed that it is only if the

prosecution amounts to an abuse of the process of the court

and is oppressive and vexatious that the judge has the power

to intervene. He further mentioned that the court’s power to

prevent such abuse is of great constitutional importance and

should be jealously preserved.

17. The powers possessed by the High Court under section

482 of the Code are very wide and the very plenitude of the

power requires great caution in its exercise. The court must

be careful to see that its decision in exercise of this power is

based on sound principles. The inherent power should not be

exercised to stifle a legitimate prosecution but court’s failing to

use the power for advancement of justice can also lead to
10

grave injustice. The High Court should normally refrain from

giving a prima facie decision in a case where all the facts are

incomplete and hazy; more so, when the evidence has not

been collected and produced before the court and the issues

involved, whether factual or legal, are of such magnitude that

they cannot be seen in their true perspective without sufficient

material. Of course, no hard and fast rule can be laid down in

regard to cases in which the High Court will exercise its

extraordinary jurisdiction of quashing the proceedings at any

stage.

18. This court had occasion to examine the legal position in a

large number of cases. In R.P. Kapur v. State of Punjab AIR

1960 SC 866, this court summarized some categories of cases

where inherent power can and should be exercised to quash

the proceedings:

(i) where it manifestly appears that there is
a legal bar against the institution or
continuance of the proceedings;

(ii) where the allegations in the first
information report or complaint taken at
their face value and accepted in their
entirety do not constitute the offence
alleged;

11

(iii) where the allegations constitute an
offence, but there is no legal evidence
adduced or the evidence adduced clearly
or manifestly fails to prove the charge.

19. This court in State of Karnataka v. L. Muniswamy &

Others (1977) 2 SCC 699 observed that the wholesome power

under section 482 Cr.P.C. entitles the High Court to quash a

proceeding when it comes to the conclusion that allowing the

proceeding to continue would be an abuse of the process of

the court or that the ends of justice require that the

proceeding ought to be quashed. The High Courts have been

invested with inherent powers, both in civil and criminal

matters, to achieve a salutary public purpose. A court

proceeding ought not to be permitted to degenerate into a

weapon of harassment or persecution. In this case, the court

observed that ends of justice are higher than the ends of mere

law though justice must be administered according to laws

made by the legislature. This case has been followed in a large

number of subsequent cases of this court and other courts.
12

20. In Madhu Limaye v. The State of Maharashtra (1977)

4 SCC 551, a three-Judge Bench of this court held as under:-

“…..In case the impugned order clearly brings
out a situation which is an abuse of the
process of the court, or for the purpose of
securing the ends of justice interference by the
High Court is absolutely necessary, then
nothing contained in Section 397(2) can limit
or affect the exercise of the inherent power by
the High Court. Such cases would necessarily
be few and far between. One such case would
be the desirability of the quashing of a criminal
proceeding initiated illegally, vexatiously or as
being without jurisdiction. The present case
would undoubtedly fall for exercise of the
power of the High Court in accordance with
Section 482 of the 1973 Code, even assuming,
that the invoking of the revisional power of the
High Court is impermissible.”

21. This court in Madhavrao Jiwajirao Scindia & Others

v. Sambhajirao Chandrojirao Angre & Others (1988) 1 SCC

692 observed in para 7 as under:

“7. The legal position is well settled that when a
prosecution at the initial stage is asked to be
quashed, the test to be applied by the court is as to
whether the uncontroverted allegations as made
prima facie establish the offence. It is also for the
court to take into consideration any special features
which appear in a particular case to consider
whether it is expedient and in the interest of justice
to permit a prosecution to continue. This is so on
the basis that the court cannot be utilized for any
13

oblique purpose and where in the opinion of the
court chances of an ultimate conviction is bleak
and, therefore, no useful purpose is likely to be
served by allowing a criminal prosecution to
continue, the court may while taking into
consideration the special facts of a case also quash
the proceeding even though it may be at a
preliminary stage.”

22. In State of Haryana & Others v. Bhajan Lal & Others

1992 Supp. (1) SCC 335, this court in the backdrop of

interpretation of various relevant provisions of the Code of

Criminal Procedure (for short, Cr.P.C.) under Chapter XIV and

of the principles of law enunciated by this court in a series of

decisions relating to the exercise of the extraordinary power

under Article 226 of the Constitution of India or the inherent

powers under section 482 Cr.P.C. gave the following categories

of cases by way of illustration wherein such power could be

exercised either to prevent abuse of the process of the court or

otherwise to secure the ends of justice. Thus, this court made

it clear that it may not be possible to lay down any precise,

clearly defined and sufficiently channelised and inflexible

guidelines or rigid formulae and to give an exhaustive list to
14

myriad kinds of cases wherein such power should be

exercised:

“(1) Where the allegations made in the first
information report or the complaint, even if
they are taken at their face value and accepted
in their entirety do not prima facie constitute
any offence or make out a case against the
accused.


     (2)     Where the allegations in the first information
             report   and     other   materials,   if   any,
             accompanying the FIR do not disclose a

cognizable offence, justifying an investigation
by police officers under Section 156(1) of the
Code except under an order of a Magistrate
within the purview of Section 155(2) of the
Code.

(3) Where the uncontroverted allegations made in
the FIR or complaint and the evidence
collected in support of the same do not
disclose the commission of any offence and
make out a case against the accused.

(4) Where, the allegations in the FIR do not
constitute a cognizable offence but constitute
only a non-cognizable offence, no investigation
is permitted by a police officer without an
order of a Magistrate as contemplated under
Section 155(2) of the Code.

(5) Where the allegations made in the FIR or
complaint are so absurd and inherently
improbable on the basis of which no prudent
person can ever reach a just conclusion that
there is sufficient ground for proceeding
against the accused.

15

(6) Where there is an express legal bar engrafted
in any of the provisions of the Code or the
concerned Act (under which a criminal
proceeding is instituted) to the institution and
continuance of the proceedings and/or where
there is a specific provision in the Code or the
concerned Act, providing efficacious redress for
the grievance of the aggrieved party.

(7) Where a criminal proceeding is manifestly
attended with mala fide and/or where the
proceeding is maliciously instituted with an
ulterior motive for wreaking vengeance on the
accused and with a view to spite him due to
private and personal grudge.”

23. In G. Sagar Suri & Another v. State of UP & Others

(2000) 2 SCC 636, this court observed that it is the duty and

obligation of the criminal court to exercise a great deal of

caution in issuing the process particularly when matters are

essentially of civil nature.

24. This court in Zandu Pharmaceutical Works Ltd. &

Others v. Mohd. Sharaful Haque & Another (2005) 1 SCC

122 observed thus:-

“It would be an abuse of process of the court to
allow any action which would result in injustice and
prevent promotion of justice. In exercise of the
powers, court would be justified to quash any
proceeding if it finds that initiation/continuance of
16

it amounts to abuse of the process of court or
quashing of these proceedings would otherwise
serve the ends of justice. When no offence is
disclosed by the complaint, the court may examine
the question of fact. When a complaint is sought to
be quashed, it is permissible to look into the
materials to assess what the complainant has
alleged and whether any offence is made out even if
the allegations are accepted in toto.”

25. A three-Judge Bench (of which one of us, Bhandari, J.

was the author of the judgment) of this Court in Inder Mohan

Goswami and Another v. State of Uttaranchal & Others

(2007) 12 SCC 1 comprehensively examined the legal position.

The court came to a definite conclusion and the relevant

observations of the court are reproduced in para 24 of the said

judgment as under:-

“Inherent powers under section 482 Cr.P.C. though
wide have to be exercised sparingly, carefully and
with great caution and only when such exercise is
justified by the tests specifically laid down in this
section itself. Authority of the court exists for the
advancement of justice. If any abuse of the process
leading to injustice is brought to the notice of the
court, then the Court would be justified in
preventing injustice by invoking inherent powers in
absence of specific provisions in the Statute.”

17

26. We have very carefully considered the averments of the

complaint and the statements of all the witnesses recorded at

the time of the filing of the complaint. There are no specific

allegations against the appellants in the complaint and none of

the witnesses have alleged any role of both the appellants.

27. Admittedly, appellant no.1 is a permanent resident of

Navasari, Surat, Gujarat and has been living with her

husband for more than seven years. Similarly, appellant no.2

is a permanent resident of Goregaon, Maharasthra. They have

never visited the place where the alleged incident had taken

place. They had never lived with respondent no.2 and her

husband. Their implication in the complaint is meant to

harass and humiliate the husband’s relatives. This seems to

be the only basis to file this complaint against the appellants.

Permitting the complainant to pursue this complaint would be

an abuse of the process of law.

28. It is a matter of common knowledge that unfortunately

matrimonial litigation is rapidly increasing in our country. All

the courts in our country including this court are flooded with
18

matrimonial cases. This clearly demonstrates discontent and

unrest in the family life of a large number of people of the

society.

29. The courts are receiving a large number of cases

emanating from section 498-A of the Indian Penal Code which

reads as under:-

“498-A. Husband or relative of husband of a
woman subjecting her to cruelty.–Whoever, being
the husband or the relative of the husband of a
woman, subjects such woman to cruelty shall be
punished with imprisonment for a term which may
extend to three years and shall also be liable to fine.
Explanation.–For the purposes of this section,
`cruelty’ means:-

(a) any wilful conduct which is of such a nature
as is likely to drive the woman to commit
suicide or to cause grave injury or danger to
life, limb or health (whether mental or
physical) of the woman; or

(b) harassment of the woman where such
harassment is with a view to coercing her or
any person related to her to meet any unlawful
demand for any property or valuable security
or is on account of failure by her or any person
related to her to meet such demand.”

30. It is a matter of common experience that most of these

complaints under section 498-A IPC are filed in the heat of the
19

moment over trivial issues without proper deliberations. We

come across a large number of such complaints which are not

even bona fide and are filed with oblique motive. At the same

time, rapid increase in the number of genuine cases of dowry

harassment are also a matter of serious concern.

31. The learned members of the Bar have enormous social

responsibility and obligation to ensure that the social fiber of

family life is not ruined or demolished. They must ensure that

exaggerated versions of small incidents should not be reflected

in the criminal complaints. Majority of the complaints are

filed either on their advice or with their concurrence. The

learned members of the Bar who belong to a noble profession

must maintain its noble traditions and should treat every

complaint under section 498-A as a basic human problem and

must make serious endeavour to help the parties in arriving at

an amicable resolution of that human problem. They must

discharge their duties to the best of their abilities to ensure

that social fiber, peace and tranquility of the society remains
20

intact. The members of the Bar should also ensure that one

complaint should not lead to multiple cases.

32. Unfortunately, at the time of filing of the complaint the

implications and consequences are not properly visualized by

the complainant that such complaint can lead to

insurmountable harassment, agony and pain to the

complainant, accused and his close relations.

33. The ultimate object of justice is to find out the truth and

punish the guilty and protect the innocent. To find out the

truth is a herculean task in majority of these complaints. The

tendency of implicating husband and all his immediate

relations is also not uncommon. At times, even after the

conclusion of criminal trial, it is difficult to ascertain the real

truth. The courts have to be extremely careful and cautious in

dealing with these complaints and must take pragmatic

realities into consideration while dealing with matrimonial

cases. The allegations of harassment of husband’s close

relations who had been living in different cities and never
21

visited or rarely visited the place where the complainant

resided would have an entirely different complexion. The

allegations of the complaint are required to be scrutinized with

great care and circumspection. Experience reveals that long

and protracted criminal trials lead to rancour, acrimony and

bitterness in the relationship amongst the parties. It is also a

matter of common knowledge that in cases filed by the

complainant if the husband or the husband’s relations had to

remain in jail even for a few days, it would ruin the chances of

amicable settlement altogether. The process of suffering is

extremely long and painful.

34. Before parting with this case, we would like to observe

that a serious relook of the entire provision is warranted by

the legislation. It is also a matter of common knowledge that

exaggerated versions of the incident are reflected in a large

number of complaints. The tendency of over implication is also

reflected in a very large number of cases.

35. The criminal trials lead to immense sufferings for all

concerned. Even ultimate acquittal in the trial may also not
22

be able to wipe out the deep scars of suffering of ignominy.

Unfortunately a large number of these complaints have not

only flooded the courts but also have led to enormous social

unrest affecting peace, harmony and happiness of the society.

It is high time that the legislature must take into consideration

the pragmatic realities and make suitable changes in the

existing law. It is imperative for the legislature to take into

consideration the informed public opinion and the pragmatic

realities in consideration and make necessary changes in the

relevant provisions of law. We direct the Registry to send a

copy of this judgment to the Law Commission and to the

Union Law Secretary, Government of India who may place it

before the Hon’ble Minister for Law & Justice to take

appropriate steps in the larger interest of the society.

36. When the facts and circumstances of the case are

considered in the background of legal principles set out in

preceding paragraphs, then it would be unfair to compel the
23

appellants to undergo the rigmarole of a criminal trial. In the

interest of justice, we deem it appropriate to quash the

complaint against the appellants. As a result, the impugned

judgment of the High Court is set aside. Consequently, this

appeal is allowed.

……………………………J.

(Dalveer Bhandari)

……………………………J.

(K.S. Radhakrishnan)
New Delhi;

August 13, 2010