High Court Madhya Pradesh High Court

Daniram And Anr. vs State Of Madhya Pradesh on 27 June, 1994

Madhya Pradesh High Court
Daniram And Anr. vs State Of Madhya Pradesh on 27 June, 1994
Equivalent citations: I (1995) DMC 131, 1995 (0) MPLJ 469
Author: I P Rao
Bench: I P Rao

JUDGMENT

I. Panduranga Rao, J.

1. The conviction under Section 498A I.P.C. has been challenged by the learned Counsel for the applicants on two grounds.

2. The prosecution case is that the second applicant and the complaint P.W. 1 were married in or about 1982. Prosecution was launched on 13.10.1986 alleging that there had been demand by the applicants for registering certain lands in the name of the second applicant, who is the son of the first applicant and the husband of the complainant. In the Trial Court, when the question of limitation was urged by the accused, the learned Magistrate brushed aside that objection on the ground that the question of litigation was not urged by the applicants at the time of framing of charge.

3. The Courts below have convicted the applicants and sentenced them to undergo R.I. for two years and to pay a fine of Rs. 1000/- and in default, to suffer R.I. for 3 months each.

4. The learned Counsel for the applicants submitted that the complainant herself stated that the marriage had taken place in 1982 and the alleged demand for registering the land was 15 days after the marriage and hence there is no scope for framing charge against the applicants Under Section 498A I.P.C., because the said provision received the assest of the President on 25.12.1983 and was published in the official gazatte on 26.12.1983. Though the evidence of P.W. 1 is that the marriage had taken place in 1982, the learned appellate Judge has recorded finding that the date of marriage is 15.4.1983. Even then, as admitted by P.W. 1 in her cross-examination, there was no demand at the time of marriage and the demand was made 15 days thereafter. It is stated that subsequently, the complainant and the second applicant were lying separately. When the wife is living separately, there is no scope for making any further demands so as to result in cruelty against her.

5. Since provision of Section 498A I.P.C. had not entered Statute Book by the date of the alleged demand, the conviction Under Section 498A I.P.C. cannot be sustained.

6. Even otherwise, the filing of the complaint (Ex. P/1) is beyond 3 years from the date of the alleged demand. The learned Dy. A.G. tried to sustain the conviction, Under Section 472 Cr.P.C. on the ground that in the case of continuing offence, a fresh period of limitation shall begin to run at every moment of the time during which the offence continues. In this case, there is no such proof of continuity of offence, because, as admitted by P.W. 1, after the demand, P.W. 1 and her husband (the second applicant) started living separately. It is, therefore, not possible to bring the case within the four corners of Section 472 Cr.P.C. The learned Dy. A.G. further argued that even if the offence is barred by limitation, the Court is well-within its right to entertain a criminal case by condoning the delay. In support of that submission, he relied upon Section 473 Cr.P.C. But, in this case, both the Courts did not advert to Section 473 Cr.P.C. on satisfaction of the facts that delay has been properly explained, and hence taking cognisance of the offence is necessary in the interests of justice.

7. From the above discussion, I agree with the submission made by the learned Counsel for the applicants that the conviction is vitiated by reasons of the alleged offence having taken place even prior to Section 498A I.P.C., having entered the Statute Book and also by reason of the bar of limitation.

8. The revision is, therefore, allowed, setting aside the conviction and sentence against the applicants. The applicants are on bail. Their bail bonds are discharged.