High Court Madras High Court

In Re: C.S. Subramaniam vs Unknown on 28 October, 1952

Madras High Court
In Re: C.S. Subramaniam vs Unknown on 28 October, 1952
Equivalent citations: AIR 1953 Mad 422, (1953) IMLJ 236
Author: G Menon
Bench: G Menon, B A Sayeed


JUDGMENT

Govinda Menon, J.

1. The Charge against the petitioner before the Court of the Additional First Class Magistrate of Erode was that he, between October 1943 and 16-5-1949, at Gobichettipalayam. committed aduitery with one Dr. Suguna Bai, knowing that she is the wife of one Dr. P. V. Ramchandra Reddi, the compiainant, and without the consent of the said Ramchandra Reddi, and thereby committed an offence punishable under Section 497, I. P. C. He was found guilty of the offence and sentenced to rigorous imprisonment for six months. On appeal, the learned Additional sessions Judge of Coimbatore confirmed the conviction and sentence. Hence this revision.

2. Mr. Panchapakesa Aiyar J. before whom the revision came on for hearing on 13-3-1951, directed the case to be posted before a Bench of two Judges as according to the learned Judge, Section 497, I. P. C. perpetuates a discrimination solely on ground of sex and as such is repugnant to the provisions of the Indian Constitution, viz., Article 13(1) read with Article 15(1). It was for the purpose of deciding the validity of Section 497, I. P. C. and its repugnancy in relation to the Articles of the Constitution that the reference was made. The learned Judge overlooked the fact that the offence complained of had been committed before the coming into operation of the Indian Constitution. Both the learned counsel for the petitioner and the learned Public Prosecutor conceded that no question of fundamental rights arises in this case, as the alleged offence took place before 26-1-1950.

3. Under Section 497, I. P. C. whoever has sexual intercourse with a person who is, and whom be knows, or has reason to believe, to be, the wife of another man, without the consent or connivance of that man, commits the offence of adultery, if such sexual Intercourse does not amount to rape.

4. The complainant had been married to one Dr. Suguna Bai on 26-1-1940 under the Special Marriage Act (3 of 1872) at Madras. From the evidence of P. W. 1, the complainant, it appears that the wedded life of the parties had not been a happy one. It is in evidence that both the husband and wife were members of the Communist Party and that they are interested in the activities of that party. The petitioner who was a friend of both the spouses, was also a member of the Communist party and Knew them very intimately. The relations between the married couple became very much estranged from 1942 onwards and the inference that can be drawn from the prosecution case is that the husband allowed the wife to lead her own life without much interference on his part. From 1946 the wife was in different places on private as well as on Government service. It is further alleged that in the second week of October 1946 the wife went away from the house of the complainant at Madras without his knowledge and in spite of diligent enquiries made by the complainant he could not know her whereabouts till the end of December 1946.

In May 1948 it is alleged that the differences between both of them were patched up In the presence of a respectable mediator; but even after that, the estrangement continued. Ex. p. 2 is a copy of the petition in O. M. S. No. 22 of 1948 filed by the complainant on the Original Side of this Court under Section 17, special Marriage Act and Section 10, Indian Divorce Act for a dissolution of the marriage on the ground of the wife’s adultery with one Mr. G. p. That petition was withdrawn sometime in July 1949. p. W. 1 says that though he had sufficient evidence that his wife committed adultery with Mr. G. P. He withdrew the suit at the advice of his lawyer. The complaint in the present case was filed on 16-5-1949 before the withdrawal of that application. Both the lower Courts have found that the accused and Dr. Suguna Bai were living together In house No. 13 Cutchery Street, Gobichettlpalayam, that no other person lived in that house that both of them had one and the same mess and that both of them used to sleep in one and the same room. On this evidence it was found that the only inference is that the accused committed an offence under Section 497, I. P. C.

5. We Have been taken through the evidence of the various witnesses examined on behalf of the complainant as well as the testimony of the defence witnesses and it seems to us that the finding of the lower Court on the question of fact that the complainant’s wife and the accused were living together in the same house and under the conditions described in the judgment of the lower Court cannot be disputed. But the argument that is put forward by the learned counsel for the petitioner is that assuming without conceding that the accused had sexual intercourse with Dr. Suguna Bai. knowing that she was the lawfully wedded wife of the complainant, still the necessary prerequisite for a conviction under Section 497. I. P. C. viz., that such sexual intercourse was without the consent or connivance of the husband, should be proved. It is urged that the evidence in this case does not show that there was no connivance. It is argued that from the conduct of the husband the Court has to presume that though he did not positively consent to his wife living apart and living with others, he must have tacitly connived at such a life. The learned counsel for the appellant invited our attention to the observations of Edge C. J. and Aikman J. of the Allahabad High Court in — ‘Brij Basi v. Queen-Empress’, 19 All 74. That was a case
where the accused person was found guilty by
the lower Courts of an offence under Section 451, I. P. C.

for having committed house trespass with intent
to commit  an  offence,  the  prospective    offence
being  adultery.    During  the  course  of  the  discussion the learned Judges observe as follows : 

  "It is the first principle of    criminal law that
where a statute creates a criminal offence the
ingredients  of  that  criminal  offence  must  be
strictly  proved,  and  that  where  the  doing of
an act without consent or without authority is
made a criminal offence, and the statute does
not expressly put upon the accused the proof
of such consent or authority, it is a necessary part
of the case for the prosecution to negative by
evidence  such  consent  or    authority.    In this
case, if Brij Easi had actually been caught in
the  act  of  sexual  intercourse   with  the   wife
of  Ramgopal,  assuming  that he    knew  to be
Ramgopal's wife, the offence of criminal adultery  would not have    been made out  without
proof that such sexual intercourse was without
the  consent  and    without the    connivance of
Ramgopal." 
 

Granting that the prosecution has proved that the accused has committed adultery with the complainant’s wife, still is there anything in the evidence to show that it was without his consent or connivance? It is not sufficient for the complainant to prove the act of adultery. He must also prove that he did not connive at it. Paragraph 20 of Ex. P.2 is clear that the complainant knew that his wife was committing adultery with persons other than the accused on 13-4-1948 and on other occasions during April and December 1947 and between 10th April and 12-4-1948 and also between 14-4-1948 and 16-4-1948. There is not a word in the deposition of P. W. 1 that subsequent to his having known about his wife’s adultery with other persons, he had done anything to prevent her committing adultery with anyone else. In fact the inference is irresistible that after he was convinced that his wife had adulterous intercourse with the co-respondent in O. M. S. No. 22 of 1948, he tacitly acquiesced in the conduct of his wife. His filing an application for divorce and later on withdrawing it is proof that he did not take any steps to wean away his wife from the alleged evil conduct into which she has fallen. We are therefore satisfied that the necessary pre-requisite for a finding that an offence under Section 497, I. P. C. has been committed is absent in this case. It is absolutely essential as stated in — ‘Brij Basi v. Queen-Empress’, 19 All 74 that being a criminal offence, one of the two ingredients to be proved is that the husband did not connive at the adultery.

6. What “connivance” means in cases under the English Matrimonial Causes Act has been the subject of discussion in — ‘Lloyd v. Lloyd & Leggari’, (1938) 2 All E. R. 480. Langton J. after discussing all the earlier cases on the subject holds that when the husband having been fully apprised of what was going on, viz., that his wife was committing adultery with other persons, took no active steps to prevent it, and therefore acquiesced in it, it should be presumed that there has been connivance on the part of the husband and therefore a petition for divorce should be dismissed. The learned Judge discussed the earlier cases on the point such as — ‘Rogers v. Rogers’, (1830) 3 Hag Eec. 57: 27 Digest. 327, and other cases.

7. But it is argued by the learned Public Prosecutor that this decision has not been approved in England in the subsequent cases. He invites our attention to — ‘Churchman v. Churchman’, (1945) 2 All E. B. 190. In that case tne Court of Appeal dissented from certain observations of Langton J. in — ‘Lloyd v. Lloyd & Leggari’, (1938; 2 All E. B. 480, but lays down that it is the essence of connivance that it preceded the event and, generally, the material event was the inception of the aduitery, and not its repetition, although the facts might be such that connivance at the continuance of an adulterous association showed that the petitioner must be taken to have connived at it from the first. The same view has been taken in–‘Manning v. Manning’, (1950) 1 All ER 602 again a judgment of the Court of Appeal. It may therefore be taken that unless there has been connivance at the inception, the English law would not accept subsequent condonation of adultery as connivance.

8. We are satisfied from the evidence that after the filing of O. M. S. No. 22 of 1948, the complainant was no longer interested in his wife leading a chaste life. In fact he was anxious to get a divorce and for some reason, which is not clearly explained, he withdrew the suit on the advice of his counsel. It is alleged by the accused in this case that the complainant abducted his wife from Gobichettipalayam with the Intention that she should not give evidence in the divorce suit. Whatever that might be, on a careful reading of P. W. 1’s evidence, we are driven to the conclusion that it mattered to him nothing as to what his wife did after he had filed the divorce suit. He allowed per to have her own mode of living without any kind of let or hindrance on his part. That was the reason why there was no evidence let in on behalf of the prosecution that there was no connivance on the part of the husband. As the necessary ingredients of the offence have not? been proved we find that the petitioner is not guilty of the offence with which he is charged and we acquit him and set him at liberty.

Basheer Ahmed Sayeed, J.

9. I agree with my learned brother in the conclusions he has arrived at and the reasoning which he has put forth for allowing the revision petition filed by the petitioner. I would like to add a few words of mine. Section 497, I. P. C. requires that the complainant should prove that the accused had sexual intercourse with the complainant’s wife without the complainant’s consent or connivance. That means the burden is cast upon the prosecution to prove that the sexual intercourse had been without the consent or connivance of the complainant himself. My learned brother has rightly held that this onus which is cast upon the complainant has not been discharged by the complainant. All that has been proved by the complainant in the case is that the accused must have had or actually had sexual intercourse with the wife of the complainant. This cannot be full compliance with the requirements of the section. On the other hand, it was incumbent upon the complainant to prove that the said sexual intercourse which the accused had with the wife of the complainant was without his consent or connivance.

As has been pointed out, there has been no evidence whatsoever that such want of consent or connivance has been proved by the complainant though averments have been made by the complainant to that effect in his complaint. A reference to paragraph 5 of the complaint will make this clear. So also his sworn statement at the time, he filed the complaint makes reference to the fact that he did not consent to the sexual intercourse of the accused with his wife. But it does not really meet the requirements of the section. The complainant who gave evidence as P. W. 1 has not shown that he did not give his consent or that he did not connive at the accused having sexual intercourse with his wife. In order to show this he should have spoken to the steps which he took to prevent the accused or his wife from having intercourse with each other from the moment he came to know of the intimacy between the wife and the accused and from the time he began to suspect that the accused was having sexual intercourse with his wife. Far from speaking to any such facts, or steps taken by him, it appears from the evidence that he actually took no steps whatever, though he was fully aware from August 1946 uptill 16-5-1949 when he actually filed the complaint that the accused and his wife were on intimate terms with each other. Paragraph 7 of Ex. P. 4 and also Ex. P. 3 counter affidavit filed by the wife make this position very clear. In spite of this knowledge if the complainant had failed to take steps to prevent sexual intercourse between the accused and his wife, such conduct on the part of the complainant would give rise, it is claimed, to the presumption that he had connived at the accused having sexual intercourse with his wife, though, in my opinion, such presumption does not seem to be necessary at all in a criminal case where the onus is laid on the complainant to prove the ingredients of the offence against the accused.

10. Mr. Nambiar has referred to a number of events which have preceded the filing of the complaint by the complainant to show that the complainant had connived at the sexual intercourse of his wife with other persons like Mr. G. P. during a long period of time and to the various proceedings which were instituted by and against the complainant in connection with the conduct of his wife and that of the complainant himself respectively. These facts might be quite relevant and necessary in a case where the complainant sought to have a divorce between himself and his wife. But in a criminal case I do not think that the connivance by the complainant at acts of sexual intercourse which the wife of the complainant might have had with persons other than the accused would be material or relevant to the particular complaint with which the complainant goes to the criminal Court for vindicating his so called rights. In my opinion, it is essential that the complainant should show against the particular person who is made the accused that his sexual intercourse with the complainant’s wife was without the complainant’s consent or connivance, notwithstanding the fact that the complainant might or might not have consented or connived at the sexual intercourse which other persons might have had with the complainant’s wife earlier or later than the complaint. In order to make the accused liable to punishment, the complainant must show that that particular accused had sexual intercourse with his wife without his consent or connivance. All the English cases cited by the learned counsel on both sides have relevance only to the civil proceedings in matrimonial cases and they do not have much bearing on the requirements laid down by the express language of Section 497, I. P. C. In the present case as has been observed by my learned brother while the complainant has failed to discharge the onus laid down on him to prove the absence of consent or connivance at the sexual intercourse of the accused with the complainant’s wife, the petitioner-accused has shown by evidence on record that the complainant had connived at the sexual intercourse of the accused with the complainant’s wife though it was absolutely unnecessary on his part to prove such consent or connivance. In this view the petition must be allowed and the conviction will
have to be set aside, as has been rightly held by
my learned brother.