High Court Kerala High Court

Asif Masood K.P. vs State Of Kerala on 5 June, 2007

Kerala High Court
Asif Masood K.P. vs State Of Kerala on 5 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3294 of 2005(B)


1. ASIF MASOOD K.P., S/O. C.G. POOKOYA,
                      ...  Petitioner
2. DR. C.G. POOKAYA, HOUSE NO.V/356,
3. HAJIROMMABI, W/O. DR.C.G. POOKOYA,
4. SABEENA BEEGAM, DR.C.G. POOKOYA

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. SUB INSPECTOR OF POLICE, PANANGADU.

3. DR. BI. P.P., D/O. HAMZAKOYA,

                For Petitioner  :SRI.T.M.ABDUL LATHEEF

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :05/06/2007

 O R D E R
                                    R.BASANT, J

                          ------------------------------------

                            Crl.M.C.No.3294 of 2005

                          -------------------------------------

                      Dated this the 5th day of June, 2007


                                        ORDER

Petitioners are husband, father-in-law, mother-in-law and sister-

in-law respectively of the defacto complainant, ie. the 3rd respondent

herein. The 3rd respondent filed a complaint alleging commission of

the offences punishable, inter alia, under Section 498 A I.P.C against

all the 4 accused persons. That complaint was referred to the police

under Section 156(3) Cr.P.C. The police after investigation filed final

report raising allegations against the 1st accused-the husband alone

under Section 498 A I.P.C. Dissatisfied with the final report

submitted by the police, the petitioner filed the complaint again (it is

the same complaint which is filed, it is submitted) complaining about

non inclusion of accused 2, 3 & 4 on the array of accused. The

learned Magistrate after following the procedure under Section 200

Cr.P.C, issued process against accused 2 to 4. It appears that both

the cases – on the basis of the final report against the 1st accused and

the case against accused 2 to 4 on the private complaints are pending

before the same court. The petitioners have now come to this Court

with a prayer that the proceedings initiated against the petitioners

may be quashed invoking the jurisdiction under Section 482 Cr.P.C.

The 3rd respondent/complainant has entered appearance through

Crl.M.C.No.3294 of 2005 2

counsel. The counsel for the respondent contends that this petition is

technically not sustainable in as much as the 1st accused who is the

accused in the police charge case and accused 2 to 4 who are accused

in a different case, have chosen to come together before this Court

with this petition under Section 482 Cr.P.C. That technicality does

not at all persuade me to reject the challenge in this Crl.M.C in an

omnibus manner.

2. The two proceedings are closely inter related and

connected that the conduct of the 4 accused persons coming together

before this Court and seeking identical relief cannot be faulted. The

proceedings against all of them have been initiated on the basis of a

common private complaint against all the four. In these

circumstances, that technicality does not persuade me to reject the

Crl.M.C at the threshold.

3. I must alertly remind myself of the nature, quality and

contours of the jurisdiction that I am called upon to exercise. I am

requested to invoke and exercise the extraordinary inherent

jurisdiction available under Section 482 Cr.P.C. It is trite that such

jurisdiction is not to be invoked as a matter of course. Such

jurisdiction can be invoked only sparingly and in exceptional cases,

that too, only in aid of justice. The mere possibility of discharge or

acquittal at later stages of the trial cannot therefore persuade the

Crl.M.C.No.3294 of 2005 3

Court to invoke the powers under Section 482 Cr.P.C to prematurely

terminate the proceedings against the accused.

4. What are the reasons which the petitioners want to urge to

justify the prayer for premature termination of proceedings ? First of

all it is contended that the complaint is filed after divorce. After

discussions at the Bar, the learned counsel for the petitioners submits

that there is no absolute bar against cognizance being taken on the

basis of a complaint filed by a divorced wife. The allegations of

cruelty relate to the period during the period of valid marriage and

the mere fact that the complainant has come to this Court after

divorce is not sufficient to non suit her at the threshold. I do agree

with the learned counsel for the petitioners that the allegations raised

by such a divorced wife deserve to be considered carefully. To accept

the principle that a divorced wife cannot file a complaint is dangerous

and must lead to disastrous consequences. A husband guilty of

cruelty need only divorce his wife anticipating proceedings under

Section 498 A I.P.C. The mere fact that the 3rd respondent had filed

the complaint after divorce is not in these circumstances sufficient to

persuade me to invoke the powers under Section 482 Cr.P.C.

5. The learned counsel for the petitioner is correct in his

submission that the Magistrate cannot mechanically take cognizance

of the offence under Section 498 A I.P.C. The Section offers pregnant

possibility for mischief at the hands of an unscrupulous wife/divorced

Crl.M.C.No.3294 of 2005 4

wife and therefore I am in agreement with the learned counsel for the

petitioners that any court called upon to consider such a complaint

must employ due care and caution while considering such a

complaint. Of course it is trite that materials cannot be weighed in

golden scales by the criminal court at that stage at the threshold. All

that the Court is to consider is whether there is “sufficient ground to

proceed”. I agree with the learned counsel for the petitioner that this

consideration must be alertly undertaken. The question is whether

such application of mind has been employed by the learned

Magistrate in the facts of this case.

6. The counsel contends that the parties belong to

Lakshadweep, where there is no practice of dowry at all. If law were

to be followed strictly, there could be no practice of dowry anywhere

in India at this point of time in history. Acceptance of dowry is

prohibited under law and in spite of that, the legislature was

constrained to enact provisions like Section 498 A in the I.P.C by

amendment and inclusion. Therefore, the fact that the customary law

permitting or authorising the payment of dowry is not available in the

Lakshadweep Island is no reason for the learned Magistrate not to

take cognizance of the alleged offence under Section 498 A I.P.C.

7. The crucial and the final question to be decided is whether

cognizance taken by the learned Magistrate is bad for the reason that

adequate data is not furnished. I shall scrupulously avoid any detailed

Crl.M.C.No.3294 of 2005 5

discussion on merits about acceptability of the allegations or

credibility of the data. Suffice it to say that I am not persuaded to

agree that at this stage of the proceedings, powers under Section 482

Cr.P.C can or need be invoked on the ground that there is no

sufficient allegations and data to attract culpability for the offence

punishable under Section 498 A I.P.C against anyone of the accused.

It follows from the above discussion that it is not necessary to invoke

the jurisdiction under Section 482 Cr.P.C. The challenge raised must,

in these circumstances, fail.

8. In the result, this Crl.M.C is, dismissed. I may hasten to

observe that I have chosen only to hold that the powers under Section

482 Cr.P.C need not be invoked and the dismissal of this Crl.M.C will

not in any way fetter the rights of the petitioner to raise all

appropriate and relevant contentions before the learned Magistrate in

the course of the trial. All their rights would survive including the

right to claim discharge, I make it clear.

9. Send back the records forthwith to the learned

Magistrate.

(R.BASANT, JUDGE)

rtr/-