High Court Patna High Court - Orders

Akbari Khatoon vs The State Of Bihar & Anr on 2 September, 2011

Patna High Court – Orders
Akbari Khatoon vs The State Of Bihar & Anr on 2 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Cr.Misc. No.29755 of 2009
               Akbari Khatoon, W/O-Mumtazuddin and daughter of Abdul Wahab,
               resident of village-Sadisopur, P.S.-Bihta, District-Patna ........Petitioner
                                                    Versus
            1. The State Of Bihar
           2. Md. Mumtazuddin, S/O-Late Md. Aziz @ Bhaglu Khan, R/O-Village-Kande,
               P.S.-Chandauti, District-Gaya ..........Opposite Parties
                                                          -----------

04 02.09.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State and also learned

counsel for Opposite Party No. 2 on the point of admission.

This petition has been preferred under Section 482 of

the Cr.P.C. against cognizance order dated 24.06.2008 along with

entire subsequent proceedings based thereon passed by Sri Rajesh

Kumar, Judicial Magistrate, 1st Class, Gaya in Complaint Case No.

1359 of 2004 corresponding to Trial No. 189 of 2009 by which and

whereunder he took the cognizance for the offences under Sections

323, 447, 380/34 of the Indian Penal Code and ordered to issue

summons against petitioner and others.

The brief fact of the case is that Opposite Party No. 2,

namely, Md. Mumtazuddin filed Complaint Case No. 1359 of 2004

against petitioner and three others alleging therein that the petitioner

was kicked out by her husband and after that she started living with

Opposite Party No. 2, namely, Md. Mumtazuddin as a guest in need of

shelter and after sometime Opposite Party No. 2 namely, Md.

Mumtazuddin solemnized marriage with petitioner but when Opposite

Party No. 2 came to know about the character of petitioner he ousted

her from his house and after that a Panchayati was held in which
2

Opposite Party No. 2 gave divorce to petitioner and a deed of divorce

was prepared but on 29.10.2004 petitioner along with other accused

came at rented house of Opposite Party No. 2 with an intent to take

possession of the above stated deed of divorce and assaulted the

Opposite Party No. 2 and also snatched his belongings.

Opposite Party No. 2 made her appearance in this case

without waiting for the notice and subsequently, both the parties were

heard on the point of admission.

It is contended by learned counsel appearing for the

petitioner that petitioner is legally wedded wife of Opposite Party No.

2 and, as a matter of fact, she has filed complaint case bearing

Complaint Case No. 3132 (C) of 2004 against the Opposite Party No.

2 for the offences under Sections 498 (A) of the Indian Penal Code

and ¾ of Dowry Prohibition Act. It is also contended by him that after

marriage, the petitioner was subjected to cruelty and harassment by

the Opposite Party No. 2 on account of non-fulfilment of illegal

demand and the petitioner has filed Complaint Case No. 1359 of 2004

with a view to create defence in the above stated Complaint Case No.

3132 (C) of 2004. It is also contended by him that Opposite Party No.

2 had filed Complaint Case No. 884 of 2005 against the petitioner and

her other natal people and in the aforesaid case, cognizance for the

offences under Sections 323, 341, 379,147, 504 and 149 of the Indian

Penal Code was taken but the petitioner and other accused challenged

the above stated cognizance order before this Court by filing Cr. Misc.

No. 44464 of 2006 and this Court clearly observed in order dated
3

20.05.2009 passed in above stated Cr. Misc. No. 44464 of 2006 that

the complainant (Opposite Party No. 2) had filed the above stated

Complaint Case No. 884 of 2005 with mala fide intention to settle his

personal vendetta and this Court quashed the cognizance order dated

29.07.2005 passed in Complaint Case No. 884 of 2005. It is further

contended by him that Opposite Party No. 2 got filed another case in

the name of his son against the petitioner and the petitioner has

challenged the aforesaid case before this Court by filing Cr. Misc. No.

26225 of 2009 and the said criminal miscellaneous case is still

pending before this Court. It is further contended by him that the

present case is nothing but only abuse of process of the law.

On the other hand, learned counsel appearing for

Opposite Party No. 2 submitted that learned Magistrate has passed the

impugned order after conducting proper enquiry under Section 202 of

the Cr.P.C. and, therefore, there is no scope for this Court to interfere

into the matter.

It is an admitted position that petitioner is legally

wedded wife of Opposite Party No. 2 and she has filed complaint case

against her husband for the offences under Sections 498 (A) of the

Indian Penal Code and ¾ of Dowry Prohibition Act and furthermore,

it is an admitted position that Opposite Party No. 2 had filed

Complaint Case No. 884 of 2005 against the petitioner and cognizance

of the said complaint case was quashed by this Court vide order dated

20.05.2009 passed in Cr. Misc. No. 44464 of 2006 and in the

aforesaid quashing order this Court clearly observed that the above
4

stated complaint case was nothing but only abuse of process of the

law.

In State of Punjab and Haryana vs. Bhajanlal (A.I.R.

1992 Supreme Court Page 604), the Apex Court of this country has

given certain guidelines for exercising the power under Section 482 of

the Cr.P.C. Although, it is true that neither it is possible nor desirable

to lay down any inflexible rule or guidelines which would govern the

exercise of inherent jurisdiction but as stated above, the Apex Court of

this country has demarcated broad outlines for exercising the power of

Section 482 of the Cr. P.C.

It is settled principle that where the criminal

proceeding is instituted with a mala fide intention or where the

proceeding is maliciously instituted with an ulterior motive for

wreaking vengeance on the accused and with a view to settle the score

due to personal grudge, the High Court can interfere under Section

482 of the Cr.P.C.

In the present case, Opposite Party No. 2 is resident of

District-Gaya and according to complaint case, the alleged occurrence

took place in District-Gaya whereas petitioner is resident of District-

Patna. It is hard to believe that petitioner along with other accused

persons of this case, who are none else than brothers of the petitioner,

would go to the house of the Opposite Party No. 2 to commit the

alleged crime after traveling long distance. Moreover, the aforesaid

aspect has already been considered by this Court in Cr. Misc. No.

44464 of 2006. It appears to me that the present complaint case has
5

been brought by the Opposite Party No. 2 to settle his vengeance with

the petitioner because admittedly, a complaint case for the offences

under Section 498 (A) of the Indian Penal Code and ¾ of Dowry

Prohibition Act has been filed by the petitioner against Opposite Party

No. 2 and, therefore, in my opinion, the present complaint case is

nothing but only an abuse of process of the law.

On the basis of above stated discussions, I am of the

opinion that the continuation of the proceeding of Complaint Case No.

1359 of 2004 would cause miscarriage of justice.

Accordingly, this petition is allowed and the impugned

order dated 24.06.2008 along with entire subsequent proceedings of

the above stated complaint case pending in the court of Sri Rajesh

Kumar, Judicial Magistrate, 1st Class, Gaya is, hereby, quashed in

respect of petitioner only.

In the aforesaid manner, this petition stands disposed of

on admission stage itself.

SHAHZAD                             ( Hemant Kumar Srivastava, J.)