IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2225 of 2009()
1. DR. V.K.VIJAYALEKSHMI AMMA, AGED 70 YRS,
... Petitioner
Vs
1. BINDU V., AGED 34 YEARS,
... Respondent
2. ARJUN RAJAGOPAL, AGED 8 YEARS,
3. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.C.HARIKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :02/12/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No. 2225 OF 2009
===========================
Dated this the 2nd day of December,2009
ORDER
Second respondent in M.C.36/2009 on the file of
Judicial First Class Magistrate Court-II,
Thiruvananthapuram, a petition filed under section 12
of Protection of Women from Domestic Violence Act,
2005, (hereinafter referred to as the Act,) is the
petitioner. Respondents 1 and 2 are the petitioners
before the Magistrate. This petition is filed under
section 482 of the Code of Criminal Procedure to quash
the proceedings as against her contending that the
allegations in Annexure A complaint do not disclose or
prove any domestic violence as defined under section 3
of the Act, and first respondent has no right over the
property of the petitioner and it is not a shared
household. It is contended that petitioner being a
female person is not a respondent as defined under
section 2(q) of the Act and therefore proceedings
under the Act as against the petitioner is not
maintainable and is to be quashed.
2. Learned counsel appearing for the petitioner
Crl.M.C.2225/2009 2
was heard.
3. The argument of the learned counsel is that
respondent as defined under section 2(q) of the Act can
only be a male person and not a female and therefore the
proceedings initiated by the learned Magistrate on Annexure
A1 complaint as against the petitioner is not sustainable
and is an abuse of process of the court and hence it is to
be quashed. It is also argued that the house involved in
the petition is the exclusive property of the petitioner
and is not a shared household of respondents 1 and 2 and on
that ground also the petition is not maintainable.
Relying on the decision of Madhya Pradesh High Court in
Ajay Kant v. Smt.Alka Sharma (2008(Crl.L.J.) 264), learned
counsel argued that a female person could be proceeded
against under the Act only on a complaint for violation of
an order under section 18 or 23 and proceedings under
section 12 of the Act cannot be continued before the
learned Magistrate against the petitioner. Relying on the
decisions of this court in Surendran v. State of Kerala
(2009(3) KLT 967) and the High Court of Andhra Pradesh in
Mohammad Maqeenuddin Ahmed v. State of A.P,(2007
Crl.L.J.3361) it was argued that High Court has
jurisdiction to quash a petition filed under section 12 of
Crl.M.C.2225/2009 3
the Act pending before the Magistrate and when
continuation of the proceedings as against the petitioner
is an abuse of process of the court, it is to be quashed.
4. The questions to be decided in the petition are:-
1. Whether a female person could be
a respondent, in a petition filed
under section 12 of the Act.
2. Whether the powers under section
482 of Code of Criminal Procedure is
to be invoked, to quash a petition
filed under section 12 of the Act,
on the ground of abuse of process of
the court or on the ground that
petitioner before the Magistrate is
not an aggrieved person or
respondent is not a respondent as
defined under the Act or the
disputed house is not a shared
household, as provided under the
Act.
5. Clause (a) of Section 2 defines “an aggrieved
person as “means any woman who is, or has been, in a
domestic relationship with the respondent and who alleges
Crl.M.C.2225/2009 4
to have been subjected to any act of domestic violence by
the respondent.” As is clear from the definition, an
aggrieved person provided under the Act can only be a
woman. Respondent is defined under clause (q) of Section 2
as follows:-
“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
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.
If there is no proviso to clause (q), it could be contended
that a respondent could only be a male person and a female
person cannot be the respondent. But under the proviso an
aggrieved wife or a female living in a relationship in the
nature of marriage can file a complaint against a relative
of the husband. But it is not provided that such a
Crl.M.C.2225/2009 5
complaint could be filed only against a male relative of
the husband. Instead it is against a relative of the
husband or the male partner. The legislatures in their
wisdom used “a male person” in the main definition of the
respondent and purposely did not use “a male relative” and
instead used only a relative. The proviso makes it clear
that an aggrieved wife or a female living in a
relationship in the nature of marriage may also file a
complaint against a relative of the husband or the male
partner. The proviso consciously avoided using “a male
relative” and instead used only a “relative”of the husband
or male partner. A relative could be both male and
female. Hence a female relative is not excluded by the
proviso. If that be so, contention that a female relative
of the husband cannot be a respondent, as defined under
section 2(q) of the Act cannot be accepted. There are
sufficient indications in the Act to strengthen the said
conclusion.
6. Section 19 provides for residence orders. Sub
section (1) of Section 19 reads:-
“19.Residence Orders:-(1) While
disposing of an application
under sub section (1) of
Crl.M.C.2225/2009 6
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
Crl.M.C.2225/2009 7
encumbering the same.
(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 so require;
Provided that no order under
clause (b) shall be passed
against any person who is a
woman.(underline supplied)
The proviso makes it absolutely clear that the prohibition
is only against passing an order under clause (b) against
a person who is a woman. That means except in the case of
clause (b), orders could be passed as against the woman
also. Otherwise there is no necessity to specifically
provide by a proviso that no order under clause (b)
passed against a woman. If a woman cannot be a
Crl.M.C.2225/2009 8
respondent,when no order could be passed against such a
person, there is no need to provide such a proviso as even
otherwise in any event an order cannot be passed against a
woman who is not the respondent. Moreover in that case
there is no rational for providing that no order could be
passed under clause (b) alone, thereby enabling to pass
orders under the other clauses of Section 19. Clause (b)
provides for passing a residence order, directing the
respondent to remove himself from the shared household. In
view of proviso, Magistrate cannot direct a woman, to
remove herself from the shared household. Under section
19, residence orders could be passed as against a woman
also in respect of clause (a) and (c) to (f). It is
therefore clear that under clause (a) Magistrate can pass
an order restraining the respondent from dispossessing or
in any other manner disturbing possession of the aggrieved
person from the shared household, whether or not the
respondent has a legal or equitable interest in the shared
household. Similarly under clause (c) an order restraining
the respondent or any of his relative from entering any
portion of the shared household in which the aggrieved
person resides could be passed. There also it is not
restricted as against the male relative alone. Under clause
(d) an order restraining the respondent from alienating or
Crl.M.C.2225/2009 9
disposing off the shared household or encumbering the same
could be passed. Under clause (e) respondent could be
restrained from renouncing his rights in the shared
household, except with the leave of the Magistrate. Under
Clause (f) the respondent could be directed 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 so required. In all
these cases such a restraining order could be passed
against the woman also as is clear by the proviso to
Section 19(1) as those clauses are not included in the
proviso. If such an order can be passed against a woman,
as it is permissible under the Act, that woman against whom
such an order is to be passed should necessarily be a
respondent in the petition before the Magistrate. If that
be so, it can never be said that a female person cannot be
a respondent under the Act.
7. A learned single Judge of the Madhya Pradesh High
Court has taken a different view in Ajay Kant v. Smt.Alka
Sharma (2008 Crl.L.J.264) for the reason that proviso to
clause (q) of Section 2 enables an aggrieved wife or
female living in a relationship in the nature of a marriage
to file a complaint against a relative of the husband and
Crl.M.C.2225/2009 10
as ‘complaint’ is not defined in the Act and Section 12
provides for filing only an application and not a
complaint, the definition of “complaint” in clause (d) of
Section 2 of the Code of Criminal Procedure is to be
followed and if so the complaint contemplated under the
proviso to Section 2(q) could only be in respect of
offences provided under section 31(1) and 33 of the Act. It
was therefore held that scope of the respondent cannot be
widened to include a female.
8.It is to be born in mind that sub section (1) of
Section 31 only provides that a breach of protection order
or of an interim protection order, by the respondent shall
be an offence under the Act and shall be punishable with
the sentence provided therein. Section 32 provides for
cognizance and proof of the offence. Under sub section (1)
notwithstanding anything contained in the Code of Criminal
Procedure, the offence under sub section (1)of Section 31
shall be cognizable and non-bailable. Under sub section
(2) of Section 32, upon the sole testimony of the aggrieved
person, the court may conclude that an offence under
section 31(1) has been committed by the accused. Under
sub section (1) of Section 31 it is only the breach of a
protection order under section 18 or an interim protection
Crl.M.C.2225/2009 11
order under section 23 which is made punishable. As is
clear from sub section (1) of Section 31, such breach
shall be by the “respondent”. Therefore unless the
“respondent” could be a female person, an offence cannot be
committed by breach of such an order by a female person.
If that be so, the complaint provided under proviso to
Clause (q) of Section 2, cannot be a complaint as
interpreted by the learned Judge, as it is an impossibility
because if a female person cannot be a respondent as
defined under section 2(q), no protection order under
section 18 or interim protection order under section 23
could be passed against the female person and in that case
the proviso enabling filing of a complaint against the
female relative of the husband would be reduntant. If
that be so, it could only be taken that the complaint
provided in the proviso to clause (q)of Section 2 is the
application filed under section 12, though inadvertently an
application is referred in the Section as complaint. A
learned single Judge of this Court in Remadevi v. State of
Kerala (2008(4) KLT 106) has taken an identical view that
respondent as defined under section 2(q) could also be a
female person. It cannot be said that proceedings under
section 12 cannot be initiated against a female person.
Crl.M.C.2225/2009 12
9. The next question is whether the extra ordinary
jurisdiction of this court under section 482 of Code of
Criminal Procedure is to be invoked to quash a petition
filed by a person claiming to be an aggrieved person
against a respondent, for the reliefs provided under the
Act.
10. Undoubtedly the High Court possess inherent powers
under section 482 of the Code. These inherent powers are
meant to act ex-debito justitiae to do real and
substantial justice for the administration of justice or to
prevent abuse of process of court. Inherent powers under
section 482 can be exercised either (1) to give effect to
an order under the Code or (2) to prevent abuse of process
of court and (3) to otherwise secure the ends of justice.
Apex Court in State of Haryana v. Bhajan Lal (1992 supp.(1)
SCC 335) enunciated the principles relating to the exercise
of the extra ordinary power under Article 226 of the
Constitution of India or the inherent powers under section
482 of the Code of Criminal Procedure as follows:-
“(1) Where the allegations made
in the first information report
or the complaint, even if they
are taken at their face value and
Crl.M.C.2225/2009 13
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
Crl.M.C.2225/2009 14
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 improbably
on the basis of which no prudent
person can ever reach a just
conclusion that there is
sufficient ground for proceeding
against the accused.
(6) Where there is an express
legal bar engrafted in any of the
provisions of the Code or the Act
concerned (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 Act concerned,
providing efficacious redress for
Crl.M.C.2225/2009 15
the grievance of the aggrieved
party. (underline supplied)
(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.”
The content of the inherent power under section 482 of the
Code of Criminal Procedure were examined and laid down in
Madhu Limaye v. State of Maharashtra (1977) 4 SCC 551 as
follows:-
“(1) that the power is not to be
resorted to if there is a
specific provision in the code
for the redress of the grievance
of the aggrieved party;
(2) that it should be exercised
very sparingly to prevent abuse
of process of any court or
otherwise to secure the ends of
Crl.M.C.2225/2009 16
justice;
(3) that it should not be
exercised as against the express
bar of law engrafted in any
other provision of the Code.”
In R.P.Kapur v. State of Punjab (AIR 1960 SC 866) Apex
Court summarised some categories of cases where inherent
powers are to be exercised to quash the proceedings as
follows:-
“(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;
(iii) where the allegations
constitute an offence, but
there is no legal evidence
adduced or the evidence adduced
Crl.M.C.2225/2009 17
clearly or manifestly fails to
prove the charge.
The question whether the extra ordinary inherent powers
under section 482 of Code of Criminal Procedure is to be
exercised by the court to quash a proceeding initiated
under the Protection of Women from Domestic violence Act,
2005 is to be considered in the background of the settled
legal position. For a better appreciation of the relevant
aspects, it is necessary to bear in mind the object and
purpose of the Act. The Act was enacted to provide for
more effective protection of rights of woman guaranteed
under the Constitution, who are victims of violence of any
kind occurring within the family and incidental thereto.
Relevant portion of the Statement of Objects and reasons of
the Act reads:-
“It is therefore proposed to
enact a law keeping in view the
rights guaranteed under Articles
14,15 and 21 of the Constitution
to provide for a remedy under
the civil law which is intended
to protect the woman from being
victims of domestic violence and
Crl.M.C.2225/2009 18
to prevent the occurrence of
domestic violence in the
society.”(underline supplied).
11. It is clear that the Act was enacted to provide
“a remedy under civil law” to protect the woman from being
victims of domestic violence and to prevent occurrence of
domestic violence in the society.
12. The definition in clause (a) of Section 2 shows
that an “aggrieved person” could only be a woman 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. Chapter IV provides
the procedure for obtaining orders of reliefs under the
Act. Under sub section (1) of Section 12, an aggrieved
person or a Protection Officer or any other person on
behalf of the aggrieved person may present an application
before the Magistrate seeking one or more reliefs under the
Act. Under sub section (2), the reliefs sought for under
sub section (1) may include a relief for issuance of an
order for payment of compensation or damages, without
prejudice to the right of such person to institute a suit
for compensation or damages for the injuries caused by the
acts of domestic violence committed by the respondent.
Crl.M.C.2225/2009 19
Under sub section (3) every such application shall be in
such form and contain such particulars as may be prescribed
or as nearly as possible thereto. Prescribed is defined
under clause (m) of Section 2, means prescribed by rules
made under the said Act. Sub section (5) of Section 12
provides that Magistrate shall endeavour to dispose of
every application made under sub section (1) within a
period of sixty days from the date of its first hearing.
Section 16 provides that if the Magistrate considers that
the circumstances of the case so warrant, and if either
party to the proceedings so desires, he may conduct the
proceedings under the Act in camera. Section 17 provides
for the right of an aggrieved person to reside in a shared
household. Under sub section (1) of Section 17,
notwithstanding anything contained in any other law for the
time being in force, every woman in a domestic relationship
shall have the right to reside in the shared household,
whether or not she has any right, title or beneficial
interest in the same. Shared household is defined under
clause (s) of Section 2. Under sub section (2) of Section
17, the aggrieved person shall not be evicted or excluded
from the shared household or any part of it by the
respondent, except in accordance with the procedure
established by law. Section 18 provides for protection
Crl.M.C.2225/2009 20
orders. Under section 18, the Magistrate may after giving
the aggrieved person and the respondent an opportunity of
being heard and on being prima facie satisfied that
domestic violence has taken place or is likely to take
place, pass a protection order in favour of the aggrieved
person and prohibit the respondent from committing any acts
as provided under clause (a) to clause (g). Section 19
provides for Residence orders. Under sub section (1) while
disposing of an application under sub section (1) of
Section 12 and on being satisfied that domestic violence
has taken place, Magistrate may pass a residence order
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 or directing the respondent to remove himself
from the shared household or restraining the respondent or
any of his relatives from entering any portion of the
shared household in which the aggrieved person resides or
restraining the respondent from alienating or disposing off
the shared household or encumbering the same or restraining
the respondent from renouncing his rights in the shared
household except with the leave of the Magistrate or
directing the respondent to secure same level of alternate
Crl.M.C.2225/2009 21
accommodation for the aggrieved person as enjoyed by her in
the shared household or to pay rent for the same if the
circumstances so require. Proviso makes it clear that no
order shall be passed against any person who is a woman
under clause (b) directing the respondent to remove herself
from the shared household. Sub section (2) enables the
Magistrate to impose any additional condition or pass any
other direction which may deem reasonably necessary to
protect or to provide for the safety of the aggrieved
person or any child of such aggrieved person. Sub section
(3) enables the Magistrate to require from the respondent
to execute, a bond with or without sureties, for preventing
commission of domestic violence. Sub section (4) makes it
clear that an order under sub section (3) shall be deemed
to be an order under Chapter VIII of the Code of Criminal
Procedure and shall be dealt with accordingly making it
clear that other orders are not to be treated as orders
passed under the Code of Criminal Procedure as essentially
they are orders in respect of the civil liability. Sub
section (5) provides that while passing an order under sub
section (1) or sub section (2) or sub section (3), court
may also pass an order directing the officer-in-charge of
the nearest police station, to give protection to the
aggrieved person or to assist her or the person making an
Crl.M.C.2225/2009 22
application on her behalf in the implementation of the
order. Sub section (6) enables the Magistrate while making
an order under sub section (1) to impose on the respondent
obligations, relating to the discharge of rent or other
payments having regard to the financial needs and resources
of the parties. Sub section (7) provides that Magistrate
may direct the officer-in-charge of the police station in
whose jurisdiction the Magistrate has been approached to
assist in the implementation of the protection order.
Under sub section (8) Magistrate may direct the respondent
to return to the possession of the aggrieved person, her
stridhan or any other property or valuable security, to
which she is entitled to. Section 20 provides for
monetary reliefs. Under sub section (1) while disposing
the application under sub section (1) of Section 12,
Magistrate may direct the respondent to pay monetary relief
to meet the expenses incurred and losses suffered by the
aggrieved person or her child as a result of domestic
violence. Sub section (2)makes it clear that the monetary
relief granted under sub section (1) shall be adequate,
fair and reasonable and consistent with the standard of
living to which the aggrieved person is accustomed. Sub
section (6) provides that on the failure of the respondent
to make payment in terms of the order under sub section
Crl.M.C.2225/2009 23
(1), Magistrate may direct the employer or a debtor of the
respondent to directly pay to the aggrieved person or to
deposit in court a portion of the wages or salaries or
debt due to or accrued to the credit of the respondent and
that amount may be adjusted towards the monetary relief
payable by the respondent. Section 21 provides that
notwithstanding anything contained in any other law for the
time being in force, Magistrate may, at any stage of
hearing of the application for protection order or for any
other relief under the Act, grant temporary custody of any
child or children to the aggrieved person or the person
making an application on her behalf and specify, the
arrangements for visit of such child or children by the
respondent. Section 22 provides for compensation orders.
Under the said section in addition to other reliefs as may
be granted, Magistrate may on an application being made by
the aggrieved person, pass an order directing the
respondent to pay compensation and damages for the injuries
including mental torture and emotional distress caused by
the respondent, by acts of domestic violence. Section 23
provides the power to grant interim and ex parte orders.
Section 25 provides for duration and alteration of the
orders. Under sub section (1) a protection order made
under section 18 shall be in force till the aggrieved
Crl.M.C.2225/2009 24
person applies for discharge. Under sub section (2), on
receipt of an application from the aggrieved person or the
respondent if satisfied that there is a change in the
circumstances requiring alteration, modification or
revocation or any order made under the Act, for reasons to
be recorded in writing he may pass such order as he may
deem appropriate. Section 26 provides for relief in other
suits and legal proceedings. Under sub section (1) any
relief available under section 18 to 22 may also be sought
in any legal proceeding, before a civil court, family court
or a criminal court, affecting aggrieved person and the
respondent, whether such proceeding was initiated before or
after the commencement of the Act. Sub section (2)
provides that any relief referred to in sub section (1) may
be sought for, in addition to and along with any other
relief that the aggrieved person may seek in such suit or
legal proceeding before a civil or criminal court. Sub
section (3) mandates that in case any relief has been
granted in favour of the aggrieved person in any
proceedings other than a proceeding under the Act, she
shall be bound to inform the Magistrate of the grant of
such relief.
13. Section 28 provides the procedure. It reads:-
“28. Procedure:-(1) Save as
Crl.M.C.2225/2009 25
otherwise provided in this
Act, all proceedings under
sections 12,18,19,20,21,22 and
23 and offences under section
31 shall be governed by the
provisions of the Code of
Criminal Procedure,1973 (2 of
1974).
(2) Nothing in sub section (1)
shall prevent the court from
laying down its own procedure
for disposal of an application
under section 12 or under sub
section (2) of Section 23.”
Therefore under sub section (1) all proceedings under
section 12, 18 to 23 and offences under section 31 shall be
governed by the provisions of Code of Criminal Procedure,
1973. Sub section (2) provides that nothing in sub section
(1) shall prevent the court from laying down its own
procedure for disposal of an application under section 12
or under sub section (2) of Section 23 of the Act. Section
29 provides for an appeal against the order, by either the
aggrieved person or by the respondent within thirty days
Crl.M.C.2225/2009 26
from the date of passing of the order.
14. Section 31 and 33 are the only penal provisions
in the Act. Section 31 reads:-
“31.Penalty for breach of
protection order by respondent-
(1) A breach of protection
order, or of an interim
protection order, by the
respondent shall be an offence
under this Act and shall be
punishable with imprisonment of
either description for a term
which may extend to one year, or
with fine which may extend to
twenty thousand rupees, or with
both.
(2) The offence under sub
section(1) shall as far as
practicable be tried by the
Magistrate who had passed the
order, the breach of which has
been alleged to have been caused
by the accused.
(3) While framing charges under
Crl.M.C.2225/2009 27
sub section (1), the Magistrates
may also frame charges under
section 498A of the Indian Penal
Code (45 of 1860) or any other
provision of that Code or the
Dowry Prohibition Act, 1961 (28
of 1961), as the case may be, if
the facts disclose the
commission of an offence under
those provisions.”
15. Section 32 provides cognizance and proof.
Under sub section (1) notwithstanding anything contained in
the Code of Criminal Procedure, the offence under sub
section (1) of Section 31, shall be cognizable and non-
bailable. Under sub section (2) the court may on the
sole testimony of the aggrieved person conclude that an
offence under sub section (1) of Section 31, has been
committed by the accused. Only if the respondent, against
whom a protection order or interim protection order is
passed, commits breach of that order, an offence under the
Act is attracted. Under sub section (2), the said offence,
as far as practicable, shall be tried by the Magistrate who
had passed the order the breach of which has been alleged
Crl.M.C.2225/2009 28
to have been caused by the accused. Under sub section (3)
while framing charge for the offence under sub section (1),
Magistrate may also frame charge under section 498A of
Indian Penal Code or any other provisions of the Indian
Penal Code or Dowry Prohibition Act, if the facts disclose
the commission of such an offence. Section 33 provides
that if any Protection Officer fails or refuses to
discharges his duties as directed by the Magistrate in the
protection order, without any sufficient cause, he shall be
punished with imprisonment as provided therein. Under
section 34 Magistrate is not competent to take cognizance
of such an offence unless a complaint is filed with the
previous sanction of the State Government or an officer
authorised by it in this behalf. Section 35 provides for
protection, taken in good faith, to the Protection
Officer. Section 36 provides that the Act shall be in
addition to, and not in derogation of the provisions of
any other law for the time being in force.
16. It is thus clear that though under sub section
(1) of Section 28, all proceedings under sections
12,18,19,20,21,22 and 23 of the Act and offence under
section 31, shall be governed by the provisions of Code of
Criminal Procedure, the penal provisions under the Act are
under sub section (1) of Section 31 and Section 33 of the
Crl.M.C.2225/2009 29
Act. When under section 34, cognizance of offence under
section 33 could only be taken by the Magistrate on a
complaint filed with the previous sanction of the State
Government or an officer authorised by it on that behalf.
Under sub section (1) of Section 32, an offence under sub
section (1) of Section 31 is cognizable and no complaint
is necessary for the Magistrate to take cognizance of that
offence.
17. In an application filed under section 12 claiming
reliefs either under section 18,19, 20, 21 or 22, the
Magistrate can pass an interim order under section 18 to
23. All these reliefs are in respect of the civil liability
and not the criminal liability. If that be so, it is not
for this court under section 482 of the Code of Criminal
Procedure, to quash the proceedings invoking the extra
ordinary inherent powers provided under the Code, as such
order is necessary neither to give effect to any order
under the Code nor to prevent abuse of the process of
any court nor to secure the ends of justice. An offence
under sub section (1) of Section 31, or an offence under
section 33 taken cognizance by the Magistrate or an order
passed by the Magistrate directing the respondent to
execute a bond as provided under sub section 3 of Section
19, which by the mandate under sub section 5 that such
Crl.M.C.2225/2009 30
order is to be treated as an order under Chapter VIII of
Code of Criminal Procedure, stand on different footing.
They are truly criminal proceedings. Except in respect of
such proceedings it is not for the High Court to exercise
the extraordinary inherent jurisdiction to quash the
proceedings pending before the Magistrate.
18. A person to whom notice was issued by the
Magistrate in a petition filed under section 12 of the Act
can appear before the Magistrate and contend that the
proceedings is not maintainable either on the ground that
the person who filed the application is not an aggrieved
person as defined under section 2(a) or the application is
not filed for an aggrieved person. He is also entitled to
contend that he is not a respondent, as defined under
section 2(q) of the Act. He is also entitled to contend
that there is no domestic violence as defined under section
2(g) or the reliefs sought for are not the reliefs provided
under the Act. In all such cases, it is not for this court
to consider the question, when it could legitimately be
raised and decided before the Magistrate. So long as the
respondent is not an accused in a proceeding initiated
under the Act and pending before the Magistrate and he is
not obliged to apply for bail in respect of such
proceedings and even his personal presence is not
Crl.M.C.2225/2009 31
mandatory for hearing and disposing a petition under
section 12, it is not for this court to consider the
question whether the petitioner before the Magistrate is an
aggrieved person as defined under section 2(a) or the
respondent is a respondent as defined under clause (q) of
Section 2 or the household is a shared household as defined
under clause (s) or whether there is any domestic
relationship between the parties or whether the reliefs
sought for in the petition could be granted. These are
matters which are to be considered by the Magistrate,
before granting relief in the petition filed under
section 12, either under section 18 or 19 or 20 or 21 or 22
or 23.
19. Learned counsel appearing for the petitioner
pointed out that in various decisions of this court and the
other High Courts and Apex Court, proceedings initiated
under section 12 of the Act were quashed invoking the
powers under section 482 of Code of Criminal Procedure and
in such circumstance, it cannot be held that inherent
powers under section 482 of the Code of Criminal Procedure
is not to be exercised. In none of those decisions, the
question was addressed as stated above and in fact in none
of those decisions, question whether the inherent
jurisdiction under section 482 of Code of Criminal
Crl.M.C.2225/2009 32
Procedure is to be invoked to quash a proceeding initiated
under the Act which is enacted to provide a remedy under
the civil law was not considered. In such circumstances,
for the reason that proceeding under the Act was quashed
invoking the powers under section 482 of the Code of
Criminal Procedure it cannot be said that the powers under
section 482 is to be invoked in all cases. I am of the firm
view that a party against whom proceedings were initiated
by the Magistrate under section 12, on a petition filed
under section 12(1) of the Act seeking relief under section
18 to 23, has adequate remedy before the Magistrate, it is
not for the High Court to exercise the extraordinary
inherent powers and quash the proceedings. Section 482
is to be invoked in appropriate cases either to give
effect to any order passed under the Act or to prevent
abuse of process of any court or to secure the ends of
justice, when cognizance was taken by the Magistrate for an
offence under sub section (1) of Section 31 or Section 33
of the Act. In all other cases, the affected party could
raise the question and seek an order from the Magistrate
including the maintainability of the proceedings and if
an order is passed against him, he is at liberty to file
an appeal as provided under section 29 of the Act. If that
be so, it is not for this court to invoke the extraordinary
Crl.M.C.2225/2009 33
jurisdiction under section 482 of the Code of Criminal
Procedure, to quash a proceeding initiated under section 12
(1) of the Act.
The petition is dismissed.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
Crl.M.C.NO.2225 /09
———————
ORDER
2ND DECEMBER,2009