Bombay High Court High Court

Archana Hemant Naik vs Urmilaben I. Naik And Anr on 25 August, 2009

Bombay High Court
Archana Hemant Naik vs Urmilaben I. Naik And Anr on 25 August, 2009
Bench: A.S. Oka
                                       1

               IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                     CRIMINAL APPELATE JURISDICTION




                                                                         
             CRIMINAL REVISION APPLICATION NO.590 OF 2008




                                                 
     Archana Hemant Naik                                  ...Applicant

     vs.




                                                
     Urmilaben I. Naik and Anr.                           ...Respondents

     Ms Anjali Helekar for the applicant




                                 
     Mr.C.M.Kothari for respondent no.1
                     
         CORAM :A.S.OKA,J.
                    
         DATE OF HEARING THE LAST ARGUMENT: JULY 3, 2009

         DATE OF PRONOUNCEMENT OF THE JUDGMENT: AUGUST 25,2009
      


     JUDGMENT :

1 The revision applicant is an applicant in an

application under section 12 of the Protection

of Women from Domestic Violence Act,2005

(hereinafter referred to as the said Act). In

the said application, the applicant had

impleaded six opponents. The first opponent

Hemant is the husband of the applicant. The

applicant married to said Hemant on 9th May 1986.

The second opponent in the said application is

the brother- in-law of the revision applicant.

::: Downloaded on – 09/06/2013 14:56:19 :::
2

The fourth opponent is the wife of the second

opponent. The third opponent is the mother-in-

law of the revision applicant. The third

opponent in the said application has been

impleaded as the first respondent in this

revision application. The fifth opponent in the

said application under section 12 of the said

Act is the sister-in-law of the revision

applicant. The sixth opponent in the application

is the husband of the fifth opponent.

2 According to the case made out by the

revision applicant, she was residing along with

her husband and her in-laws in the house by the

name Jagan Villa at Nani-Daman. According to

the case of the revision applicant, on 22nd June

2004 in the afternoon, she was assaulted and

thrown out of the said house by her husband. It

is alleged that the revision applicant was

working as a teacher and while she was staying

with her husband, her entire salary was being

taken by her husband and in-laws and therefore

she has no savings. In the application, she has

::: Downloaded on – 09/06/2013 14:56:19 :::
3

referred to the criminal complaint filed by her

as well as a petition for divorce filed by her

husband against her. By filing the said

application under section 12 of the said Act,

she claimed maintenance from her husband. She

also claimed house accommodation or share of her

husband in her father-in-law s two bungalows by

the name Jagan Villa and Mani Villa at Nani

Daman.

In the said application under section 12

of the said Act, the revision applicant applied

for interim order under section 23 of the said

Act. The said application was opposed by the

opponents to the said application. A reply was

filed by the opponents to the said application

for contesting the said application. The

allegations made by the revision applicant were

denied in the said reply. It was contended that

the proceedings against the said Act can be

initiated only against the male persons and

therefore, the proceedings as against the

opponent nos.3,4 and 5 was not maintainable. It

was contended that the opponent no.1-husband

has no title to the houses in respect of which

::: Downloaded on – 09/06/2013 14:56:19 :::
4

reliefs were claimed. It is contended that the

opponent no.1 was residing in the house of his

mother, i.e, the first respondent herein and

therefore the house in respect of which relief

was sought by the revision applicant cannot be

termed as a shared household. The learned

Magistrate by order dated 5th March 2008 granted

interim relief directing the husband of the

revision applicant to allow the residence of the

applicant with him in house 14-113/C

(hereinafter referred to as the said house).

The learned Magistrate directed the opponent no.

2 Manoj and his sister Varsha not to create any

panic in any form of harassment to the

applicant. The husband was directed to observe

and follow the order. The officer in charge of

Nani Daman police station was directed to make

available one male and one female constable to

the applicant as per her demand for her

protection. The protection officer was directed

to assist the revision applicant for enforcement

of the order.

::: Downloaded on – 09/06/2013 14:56:20 :::
5

3 The first respondent (mother-in-law of the

revision applicant) preferred an appeal for

challenging the said order. The main contention

in the appeal was that the first respondent

purchased two plots at Narayan Park, Nani Daman

under a sale deed dated 5th February 1998 and

thereafter, she had constructed the said house

bearing No.14/113/C (Jagan villa). The case is

that the said house is exclusively owned by her.

4 By Judgment and Order dated 2nd September

2008, the Appeal was allowed by setting aside

the order of the learned Magistrate to the

extent to which it affected the first respondent

and other female opponents. The main

application as against the female opponents was

dismissed. The learned Sessions Judge held that

the proceedings under section 12 of the said Act

was not maintainable against female persons in

view of section 2 (q) of the said Act. The

learned Judge held that the documents placed on

record show that the first respondent was the

owner of the said house and therefore, the said

::: Downloaded on – 09/06/2013 14:56:20 :::
6

house cannot be treated as a shared household.

5 By order dated 20th April 2009, this revision

application was ordered to be disposed of

finally at the stage of admission. The learned

counsel for the applicant submitted that the

learned Sessions Judge has committed an error by

holding that an application under section 12 of

the said Act was not maintainable against the

female relatives of the husband. She pointed

out that the reference in section 2 (q) of the

said Act to the relatives of the husband is

also to the female relatives of the husband.

She pointed out the proviso to sub section 1 of

section 19 of the said Act which provides that

the order under clause (b) directing the

respondent to remove himself from the share

household cannot be passed against any person

who is a woman. The learned counsel submitted

that the very fact that the said proviso finds

place in the said Act shows that the an action

is maintainable against the female relatives of

the husband except where a relief under clause

::: Downloaded on – 09/06/2013 14:56:20 :::
7

(b) of sub section 1 of section 19 has been

prayed for. She submitted that the learned

Sessions Judge has narrowly construed the

definition of section 2 (s) of the said Act.

The very purpose of enacting the said Act will

be defeated if the narrow interpretation put by

the learned Sessions Judge to the provisions of

the said Act is accepted. She, therefore,

submitted that the impugned order of the learned

Sessions Judge is perverse.

6 The learned counsel for the first respondent

placed reliance on the decision of the Apex

Court in the case of S.R.Batra and another Vs.

Taruna Batra [(2007) 3 SCC 169]. He submitted

that in view of the said decision, merely

because the applicant stayed with her husband in

the house of the first respondent, the said

house does not become a shared household within

the meaning of section 2(s) of the said Act.

He pointed out that the Apex Court has held that

in order to claim right to a house as a shared

household, the house must belong to the husband

::: Downloaded on – 09/06/2013 14:56:20 :::
8

or it must have been taken on rent by the

husband. A house which is owned by the joint

family of which the husband is a member can also

be a shared household. He submitted that no

such right has been established by the revision

applicant and on the contrary the documentary

evidence on record shows that the said house was

exclusively owned by the first respondent.

Relying upon another decision of in the case of

Vimlaben Ajitbhai Patel Vs. Vatsalaben A. Patel

[(2008) 4 SCC 649], he submitted that the entire

burden was on the revision applicant to prove

that the house was a shared household. He

placed reliance on the decision of Madhya

Pradesh High Court in case of Ajay Kant and

others Vs. Smt.Alka Sharma [(2008) Cri.L.J.

264]. He submitted that the Madhya Pradesh High

Court held that the proceedings under section 12

of the said Act was maintainable only against an

adult male person. He also relied upon the

decision of Andhra Pradesh High Court in the

case of Meenakuru Renuka and others vs. Menakuru

Mona Reddy and another [AIR 2009 (NOC) 1544].

::: Downloaded on – 09/06/2013 14:56:20 :::
9

He submitted that the said High Court held that

the complaint under section 12 as against the

female relatives of the husband was not

maintainable.

7 I have carefully considered the submissions.

The proceedings under the said Act is to be

initiated by way of making an application to

the court of a Magistrate. The application is to

be filed by an aggrieved person . The

application can be also filed by the

protection officer or by any other person on

behalf of the aggrieved person. An aggrieved

person has been defined by clause (a) of

section 2. An aggrieved person can be any

woman. A woman can be an aggrieved person who

is, or has been, in a domestic relationship with

the respondent and who alleges to have been

subjected to any act of domestic violence by the

respondent. Under section 2 of the said Act,

domestic violence has been defined by clause

(g) which provides that domestic violence has

the same meaning assigned under section 3.

::: Downloaded on – 09/06/2013 14:56:20 :::
10

Section 3 reads thus :

3.Definition of domestic violence- For the

purposes of this Act, any act, omission or

commission or conduct of the respondent

shall constitute domestic violence in case

it –

(a) harms or injuries or endangers the
health,
being,
ig safety,
whether
life,
mental or
limb or
physical,
well-

of

the aggrieved person or tends to do so
and includes causing physical abuse,
sexual abuse, verbal and emotional abuse

and economic abuse; or

(b)harasses, harms, injuries or
endangers the aggrieved person with a
view to coerce her or any other person

related to her to meet any unlawful
demand for any dowry or other property
or valuable security; or

(c)has the effect of threatening the
aggrieved person or any person related
to her by any conduct mentioned in
clause (a) or clause (b); or

(d)otherwise injuries or causes harm,
whether physical or mental, to the
aggrieved person.

Explanation I For the purposes of

::: Downloaded on – 09/06/2013 14:56:20 :::
11

this section-

(i) physical abuse means any act or

conduct which is of such a nature as
to cause bodily pain, harm, or

danger to life, limb, or health or
impair the health or development of

the aggrieved person and includes
assault, criminal intimidation and
criminal force;

               (ii) Sexual            abuse            includes              any
               conduct
               ig           of        a    sexual         nature           that
               abuses,       humiliates,                 degrades              or
               otherwise      violates             the       dignity           of
             
               woman;
               (iii) verbal            and      emotional              abuse
      

               includes-
                                      (a) insults,               ridicule,
   



                     humiliation,             name        calling            and
                     insults          or     ridicule            specially





                     with     regard          to      not        having          a
                     child or a male child; and
                                      (b) repeated threats to





                     cause       physical             pain          to       any

                     person       in       whom       the        aggrieved

                     person is interested.

     (iv) economic abuse      includes -

               (a)    deprivation               of       all        or       any

economic or financial resources to which

::: Downloaded on – 09/06/2013 14:56:20 :::
12

the aggrieved person is entitled under

any law or custom whether payable under

an order of a court or otherwise or

which the aggrieved person requires out

of necessity including, but not limited

to, household necessities for the

aggrieved person and her children, if

any, stridhan, property, jointly or

separately owned by the aggrieved

person, payment of rental related to the

shared household and maintenance;

(b) disposal of household effects, any

alienation of assets whether movable or

immovable, valuables, shares,

securities, bonds and the lands or other

property in which the aggrieved person

has an interest or is entitled to use by

virtue of the domestic relationship or

which may be reasonably required by the

aggrieved person or her children or her

stridhan or any other property jointly

or separately held by the aggrieved

person; and

::: Downloaded on – 09/06/2013 14:56:20 :::
13

(c)prohibition or restriction to

continued access to resources or

facilities which the aggrieved person is

entitled to use or enjoy by virtue of

the domestic relationship including

access to the shared household.

Explanation II- For the purpose of

determining whether any act, omission,

commission or conduct of the respondent

constitutes domestic violence under

this section, the overall facts and

circumstances of the case shall be taken

into consideration.

4. The word respondent has been defined by

section 2 (q) which reads as follows:

2(q) respondent means any adult male
person who is, or has been, in a
domestic relationship with the aggrieved
person and against whom the aggrieved
person has sought any relief under this
Act:

. Provided that an aggrieved wife or

::: Downloaded on – 09/06/2013 14:56:20 :::
14

female living in a relationship in the
nature of a marriage may also file a

complaint against a relative of the
husband or the male partner.

8 The first part of clause (q) provides that

the respondent means any adult male person who

is or has been in domestic relationship with the

aggrieved person and against whom the aggrieved

person has sought any relief under the said

Act. The proviso carves out an exception to

the rule that a respondent can be only adult

male person. It provides that either an

aggrieved wife or female living in relationship

in the nature of marriage may also file a

complaint against the relative of the husband or

male partner. Reference to the male partner in

the proviso is because the proviso applies to a

female living in relationship in the nature of

marriage. Thus, the aggrieved wife or female

to whom the proviso to section 2 (q) is

applicable, can file a complaint against a

relative of the husband or a relative of her

male partner. The proviso carves out an

::: Downloaded on – 09/06/2013 14:56:20 :::
15

exception to the definition of respondent in

section 2 (q). In the two cases where proviso

is applicable, an application under section 12

will lie even against a relative of the husband

or male partner, as the case may be. It is

important to note that the proviso refers to a

relative and not to a male relative. The

definition of domestic relationship under

section 2(f) is very wide. However, a domestic

relationship between a wife and a husband or a

female and a male partner are the only two

categories included in the proviso to section

2(q). The question to be decided is whether

a relative of the husband or a relative of the

male partner referred to in the proviso to

clause (q) of section 2 can only be a male

relative?

9 Under the said Act, different kinds of

reliefs can be granted to the aggrieved

persons. The said reliefs are as under :

(a) Protection order under section 18

for prohibiting acts of domestic

::: Downloaded on – 09/06/2013 14:56:20 :::
16

violence.

(b) Residence orders under section 19,

in relation to a shared household

(c)Monetary reliefs under section 20

in the nature of medical expenses or
maintenance etc.

(d) Custody orders under section 21
relating to children; and

(e) Compensation orders under section

22.

10

Under section 23 of the said Act, power to

grant interim and ex parte ad-interim orders in

terms of sections 19, 20, 21 or 22 of the said

Act has been conferred on a Magistrate. It

must be borne in mind that in view of the

definition in section 2 (q), normally the

respondent can only be an adult male person. By

virtue of proviso, in certain cases to which

the proviso applies, any relative of the husband

or male partner, as the case may be, can be a

respondent. As stated earlier, proviso applies

when the aggrieved person is a wife or a female

living in a relationship in the nature of

marriage. If such aggrieved wife or female

files a complaint, she can do so even against

::: Downloaded on – 09/06/2013 14:56:20 :::
17

a relative of the husband or a relative of the

male partner, as the case may be. The question

is whether such relative can be a female. In

this context it will be necessary to consider

section 19 of the said Act which reads thus :

19 Residence orders (1) While disposing of an

application under sub section (1) of section 12,

the

Magistrate may, on being satisfied that

domestic violence has taken place, pass a

residence order –

(a) restraining the respondent from

dispossessing or in any other manner

disturbing the possession of the
aggrieved person from the shared
household, whether or not the

respondent has a legal or equitable
interest in the shared household;

(b) directing the respondent to remove

himself from the shared household;

(c) restraining the respondent or
any of his relatives from entering any
portion of the shared household in
which the aggrieved person resides;

(d) restraining the respondent from
alienating or disposing off the shared
household or encumbering the same ;

::: Downloaded on – 09/06/2013 14:56:20 :::
18

(e) restraining the respondent from
renouncing his rights in the shared

household except with the leave of the
Magistrate; or

(f) directing the respondent to secure same
level of alternate accommodation for the

aggrieved person as enjoyed by her in the
shared household or to pay rent for the
same, if the circumstances require:

     .     Provided       that
                         ig       no     order        under          clause          (b)
     shall    be    passed       against       any      person          who       is     a
     woman.
                       
     11        As per the proviso to section 2(q), in
      

case of any aggrieved wife or a female living in

a relationship in the nature of marriage, the

relative of the husband or male partner can be

a respondent. If a wife or a woman to whom the

proviso is applicable is compelled to seek

residence order in respect of a shared

household only as against the male relatives of

her husband or male partner, as the case may

be, the order under section 19 of the said Act

will be completely ineffective in as much as

the female relatives of the husband or the

::: Downloaded on – 09/06/2013 14:56:20 :::
19

male partner occupying the shared household will

continue to disturb possession of such wife or

such female of the shared household, or may

continue to prevent entry of such aggrieved

wife or female to the shared household. On

plain reading of the proviso to section 2(q) it

is clear that a relative referred to in the

proviso is not only a male relative. The main

section specifically uses the word male Even

the proviso refers to male partner.

Therefore, whenever the legislature intended,

the word male has been used in the main

section and its proviso. But while referring to

relative of the wife or the woman referred to in

proviso, the word male has not been used.

In case of two domestic relationships covered by

proviso to section 2(q) viz; (i) relationship

between wife and husband and (ii) a relationship

in the nature of marriage between a female and

her male partner, the respondent can be any

relative of the husband or male partner. It

cannot be the intention of the legislature that

the relative in the proviso can only be a

::: Downloaded on – 09/06/2013 14:56:20 :::
20

male relative. This fact is abundantly clear

from the proviso to sub section 1 of section 19.

The legislature has clarified by the said

proviso that an order in terms of clause (b) of

sub-section (1) of section 19 cannot be passed

against a person who is a woman. The very fact

that proviso to sub-section (1) of section 19

has been enacted shows that an order under some

other

clauses of sub-section (1) of section 19

except clause (b) can be passed against a woman

who is a relative of the husband or the male

partner to whom the proviso to section 2(q)

applies. If a narrow interpretation is put to

proviso to section 2 (q) to the effect that the

relative referred to therein is only a male

relative, the aforesaid proviso to sub-section

(1) of section 19 becomes meaningless. If it is

accepted that in no case a relief under section

19 can be granted against a woman, then the said

proviso to sub-section (1) becomes redundant.

The legislature contemplated that the residence

order under sub-section (1) of section 19 could

be passed even against any female who is a

::: Downloaded on – 09/06/2013 14:56:20 :::
21

relative of a husband or a relative of a male

partner referred to in the proviso to section

2(q) and therefore, the proviso to sub-section

(1) has been enacted to prevent an order of

dispossession under clause (b) being passed

against a woman relative of the husband or a

male partner.

     12     Under
                      
                     clause         (a)        of    sub-section               (1)       of

section 19 the respondent can be restrained from

disturbing the possession of the aggrieved

person of the shared household whether or not

the respondent has any legal or equitable

interest in the shared household. In a case

where an aggrieved person is a wife or a female

referred to in proviso to sub-section 2(q), if

the relative of the husband or the male partner

was to include only the male relative, the

grant of residence order in terms of clause (a)

will serve no purpose and will become redundant

as such order will not bind the female relatives

of the husband or the male partner, as the

case may be, who are residing in the shared

::: Downloaded on – 09/06/2013 14:56:20 :::
22

household. The same is the case with the

residence order under clause (c) of sub section

(1).

13 It must also be remembered that section 2(q)

specifically uses the word adult male member

or male partner. If the intention of the

legislature was that the relative of the

husband or the male partner referred to in the

proviso has to be only a male relative, the

legislature would have specifically used the

word male in the proviso. As set out

earlier, there is another reason why the

relative of the husband or male partner referred

to in the proviso to section 2(q) cannot be

only a male relative. The said reason is that

the proviso to sub-section (1) of section 19

clearly implies that the residence order in

terms of any of the clauses of sub-section (1)

of section 19 except clause (b) can be passed

against a respondent who is a woman. It is

obvious from the the proviso to section 2(q)

that a woman can be a respondent only in a case

::: Downloaded on – 09/06/2013 14:56:20 :::
23

where the aggrieved person is the wife or the

female referred to in proviso to clause (q) of

section 2. From the proviso to sub-section (1)

of section 19 it becomes crystal clear that the

word relative used in proviso of section 2(q)

is not restricted to a male relative of the

husband or a male relative of the male partner.

Therefore, the word relative in proviso to

section 2(q) includes a female relative.

14 The relevant part of the statement of

objects and reasons of the said Act reads thus:

4 The Bill, inter alia, seeks to

provide for the following –

(i)It covers those women who are or

have been in a relationship with the

abuser where both parties have lived

together in a shared household and

are related by consanguinity,

marriage or through a relationship

in the nature of marriage or

adoption. In addition,

::: Downloaded on – 09/06/2013 14:56:20 :::
24

relationships with family members

living together as a joint family

are also included. Even those women

who are sisters, widows, mothers,

single women, or living with the

abuser are entitled to legal

protection under the proposed

legislation. However, whereas the

Bill enables the wife or the female

living in a relationship in the

nature of marriage to file a

complaint under the proposed

enactment against any relative of

the husband or the male partner, it

does not enable any female relative

of the husband or the male partner

to file complaint against the wife

or the female partner.

(emphasis added)

Thus even the statement of objects and reasons

also refers to `any relative of the husband or

the male partner. In my considered view, the

::: Downloaded on – 09/06/2013 14:56:20 :::
25

relative within the meaning of proviso to

section 2(q) cannot be only a male relative and

the relative referred to in proviso to clause

(q) of section 2 can also be a female relative

of the husband or the male partner, as the case

may be. Thus, when an aggrieved person is a

person to whom the proviso to section 2(q) is

applicable, a respondent in the application

under section
ig 12 can be a male or a female

relative of the husband or the male partner, as

the case may be. If an application under

section 12 is filed by such aggrieved person,

i.e, the wife or the female to whom proviso to

section 2(q) is applicable, or is filed on

behalf of such aggrieved persons, a female

relative of the husband or the male partner can

be a respondent However, whether a relief can

be granted against the female relative of the

husband or the male partner will depend on the

nature of the reliefs sought and the facts and

circumstances of the case. As stated earlier,

some of the reliefs such as a relief under

clause (b) of sub-section (1) of the section 19

::: Downloaded on – 09/06/2013 14:56:20 :::
26

can never be granted against the female relative

of husband or the male partner. Similarly, as

held by the Apex Court in the case of S.R.Batra

(supra), a relief under clause (f) of sub-

section (1) of section 19 cannot be granted

against a relative of the husband or the male

partner. A relief can be granted against a

female relative of a husband or a male partner

only if a

relief against such a relative is

capable of being granted under sections 18 to 22

of the said Act.

15 Perusal of the decisions of Madhya

Pradesh and Andhra Pradesh High Courts shows

that the aforesaid aspects have not been

considered by the High Courts. To that extent

the learned Sessions Judge has committed an

error.

16 Now, it will be necessary to go back to

the facts of the case. The applicant is

claiming a relief in respect of a house which

according to her is a shared household. It is

observed in the impugned Judgment that

::: Downloaded on – 09/06/2013 14:56:20 :::
27

documents placed on record which have not been

disputed by the revision applicant show that

the alleged shared household is standing in the

name of her mother-in-law, i.e, the first

respondent. A copy of the application under

section 12 filed by the revision applicant is

placed on record. In the said application, it

is alleged that the house was owned by the

father-in-law who is no more. However, as held

by the Sessions Court, the documents on record

show that the house stands in the name of the

mother-in-law. In view of the law laid down by

the Apex Court in the case of S.R.Batra and

another (supra), while considering the

application for interim relief, the learned

Sessions Judge was right in holding that the

documents placed on record prima facie show that

the property claimed by the applicant is the

property of her mother-in-law. It must be

noted that the learned Judge was not finally

deciding the application under section 12 but

was dealing with an application for interim

relief. Therefore, it is not possible to find

::: Downloaded on – 09/06/2013 14:56:20 :::
28

fault with the impugned order. However, the

learned Sessions Judge has committed an error by

ordering deletion of the names of the female

relatives of the husband in as much as this case

is covered by the proviso to section 2(q) of the

said Act.

17 Hence, I pass the following order :

i)That part of the impugned order, by which

application under section 12 of the said Act

has been dismissed against the female

relatives of the applicant,is quashed and

set aside. It is clarified that the female

family members of the husband will continue

to be respondents to the application.

ii)Rest of the impugned order stands

confirmed.

iii)It is made clear that the learned trial

Judge will decide the main application under

section 12 of the said Act without being

influenced by the impugned order passed by

the Sessions Court. The findings recorded

by the Sessions Court are only prima facie

::: Downloaded on – 09/06/2013 14:56:20 :::
29

findings.

iv)Revision Application is partly allowed

in above terms.

JUDGE

::: Downloaded on – 09/06/2013 14:56:20 :::