JUDGMENT
K.N. Ojha, J.
1. Instant application has been moved under Section 482 Cr.PC to quash the charge sheet dated 15.8.2003 filed against applicants in Crime No. 270 of 2003 under Section 323/506/498A,IPC and Section 3/4 Dowry Prohibition Act in Criminal Case No. 1707 of 2002 (State v. Jahiruddin and Ors.), Police Station Orai, Sant Ravidas Nagar.
2. Heard Sri Haridwar Singh learned counsel for the applicants, Sri Alok Kumar Yadav, learned counsel for opposite party No. 2 and Sri A.K.Verma learned AGA and have gone through the record.
3. Applicants are Jahiruddin his brother Aniruddin, Nizamuddin father of Jahiruddin, Smt. Kamrunisha mother of Jahiruddin and Sajia sister of Jahiruddin.
4. According to prosecution opposite party No. 2 Abdul hakim married his daughter Sahnaz Bano with applicant No. 1 Jahiruddin on 18.3.2001 according to Muslim custom and she went to the house of her father-in-law. Her father had given gift and spent money in her marriage and there were no demand of dowry at that time. But later on when Sahnaz Bano started to live at the residence of the applicants, the husband Jahiruddin demanded Rs. 2 Lakhs and Television. FIR was lodged on 22.7.2003 at 5 p.m. against the applicants by opposite party No. 2 Abdul Hakim bearing Crime No. 270/2003 under section 323/506/498A IPC and section 3 /4 Dowry Prohibition Act containing the fact that these persons used to cause torture to her. Panchayat was called for still they turned her out of the house because their demand for dowry was not satisfied and uptil now Sahnaz Bano is living at the residence of her father. During investigation applicant Jahiruddin filed Criminal Writ Petition No. 4182 of 2003 in this Court and on 6.8.2003 it was directed that till further orders applicants shall not be arrested in Crime No. 270 of 2003 under section 323/506/498A IPC and 3 /4 Dowry Prohibition Act subject to the condition that applicants cooperate with investigation and shall make themselves available to the investigating officer whenever required. After investigation when charge sheet has been submitted instant application under Section 482 Cr.PC has been moved.
5. The case of the applicants is that Jahiruddin made a written divorce on 22.5.2003 by sending a letter from Kerala. Jahiruddin was called for from Kerala and Panchayat was called for and Jahiruddin confirmed the divorce (Talaak) in the Panchayat, which did take place at Madhao Singh, district Sant Ravi Das Nagar. Copy of the Panchayat decision is dated 1.7.2003 vide Annexure-3. When opposite party No. 2 made effort to lodge FIR against applicants FIR was not written then he moved an application under Section 156(3) of Cr.PC but after the charge sheet has been submitted the order passed on the application under Section 156(3) Cr.PC has merged into this case. It is also alleged by the applicants that divorce made by Jahiruddin was certified by religious priest vide Anenxure-4 to the affidavit. According to the applicants since divorce (Talaak) was made on 22.5.2003 therefore FIR was lodged by the father of Smt. Sahnaz Bano on 22.7.2003 i.e. two months after divorce (Talaak). The fact of exercise of cruelty or demand of dowry or causing injury or extending threatening is denied by the applicants.
6. It is the case of applicants that since divorce has taken place therefore in order to harass the applicants FIR was lodged and proceeding of the Criminal case deserves to be quashed.
7. Learned counsel for the applicants has submitted that in Mohammedan Law marriage is a contract, which can be dissolved by husband at his will. If Talaak is made, it is not necessary that Talaak should be pronounced in presence of the wife. Therefore even if the letter was sent from Kerala it is sufficient to show that marriage tie was dissolved by sending letter vide Annexure-2 to the affidavit dated 22.5.2003.
8. It is significant to note that in this case it is not the validity of the divorce or Talaak, which is subject matter of consideration. What is under consideration is as to whether cruelty was exercised by the husband and his family members from 18.3.2001 upto 22.5.2003 when Jahiruddin said to have made divorce (Talaak) or till the date when Smt. Sahnaz Bano left house of applicants. If it is proved by opposite party No. 2 Abdul Hakim who is complainant in the case and is father of Smt. Sahnaz Bano that cruelty was exercised on Smt. Sahnaz Bano by husband, his brother and sister and his parents mere giving divorce/Talaak would not be sufficient to exempt the applicants from the liability of causing torture or beating her or extending threatening to her life or to make demand of dowry as is alleged by opposite party No. 2. Even if divorce (Talaak) is found to be proved and it is found that marriage tie came to an end on 22.5.2003 on the date the divorce/Talaak was made still if it is proved that the offence under above mentioned section were committed against Smt. Sahnaz Bano the applicants are liable for punishment. Divorce (Talaak) is not a certificate, which exempts the husband and his family members from such offences. Divorce is not an abrupt act. It takes place when there is some dissatisfaction in the matrimonial life and if it is found that the allegations of opposite party No. 2 is correct and the divorce is the result of non-fulfillment of the dowry, the applicants will be liable for it but this fact can be ascertained only when evidence is adduced by the parties. Therefore to quash the proceedings of the case would not be proper in this case.
9. In 1997 JIC 867(All) Suresh Pal and Ors. v. State of U.P. and Anr. it has been held by this Court that on submission of charge sheet ” it is not the function of the court to weigh the pros and cons of the prosecution case or to consider the necessity of. strict compliance of the provisions which are considered mandatory and its effect of non-compliance. It would be done after the trial is concluded. The court has to prima facie, consider from the averments in the charge sheet and the statement of the witnesses on record in support thereof whether the court could take cognizance of offence on that evidence and proceed further with the trial. It was further observed that the prime consideration should only be whether the exercise of power would advance the cause of justice or it would be an abuse of the process of the court. When investigating Officer spends considerable time to collect the evidence and places, the chargesheet before the court, further action should not be short-circuited by resorting to exercise of inherent power to quash the charge sheet. The social stability and order requires to be regulated by proceeding against the offender, as it is an offence against the society as a whole. This cardinal principle has to be kept in mind before embarking upon exercise of inherent power.”
10. In State of Bihar v. Sri Rajendra Agrawalla 1996 JIC 363 (SC) it has been laid down by Hon’ble the Apex Court that ” the inherent power of the court under section 482 of the Code of Criminal Procedure should be very sparingly and cauciously used only when the court comes to the conclusion that there would be manifest injustice or there would be abuse of the process of the court, if such power is not exercised. So far as the order of cognizance by a Magistrate is concerned, the inherent power can be exercised when the allegations in the First Information Report or the complaint together with the other materials collected during investigation taken at their fact value, do not constitute the offence alleged. At that stage it is not open for the court either to shift the evidence or appreciate the evidence and come to the conclusion that no prima facie case is made out. Bearing in mind the aforesaid parameters if the charge sheet and the FIR filed in the case in hand are examined and the impugned order of the High Court is tested, the conclusion becomes irresistible that the High Court exceeded its jurisdiction by trying to appreciate the evidence and coming to a conclusion that no offence is made out. Therefore, the High Court was wholly unjustified in invoking its inherent power under Section 482 of the Code of Criminal Procedure to quash the cognizance taken inasmuch as the allegation in the FIR and material referred to in the charge sheet to make out an offence under Section 414 of the Indian Penal Code, so far as the respondent is concerned.”
11. In Mrs. Rupan Deol Bajaj and Anr. v. Kanwar Pal Singh Gill and Anr. JT 1995 (7) SC 299 it was held that ” it is thus settled law that the exercise of inherent power of the High Court is an exception one. Great care should be taken by the High Court before embarking to scrutinize the FIR/Charge sheet/Complaint In deciding whether the case is rarest of rare cases to scuttle the prosecution in its inception, first it has to get into the grip of the matter whether the allegations constitute the offence. It must be remembered that FIR is only an initiation to move the machinery and to investigate into cognizable offence. After the investigation is concluded and the charge sheet is laid the prosecution produces the statements of the witnesses recorded under Section 161 of the Code in support of charge sheet. At that stage it is not the function of the Court to weigh the pros and cons of the prosecution case or to consider necessity of strict compliance of the provisions, which are considered mandatory, and its effect of non-compliance. It would be done after the trial is concluded. The Court has to prima facie consider from the averments in the charge sheet and the statements of witnesses on the record in support thereof whether court could take cognizance of the offence, on that evidence and proceed further with the trial. If it reaches a conclusion that no cognizable offence is made out no further act could be done except to quash the charge sheet. But only in exceptional cases, i.e. in rarest of rare cases of mala fide initiation of the proceedings to wreak private vengeance process of criminal is availed of in laying a complaint or FIR itself does not disclose at all any cognizable offence-the court may embark upon the consideration thereof and exercise the power.
When the remedy under Section 482 is available, the High Court would be loath and circumspect to exercise its extraordinary power under Article 226 since efficacious remedy under Section 482 of the Code is available. When the Court exercises its inherent power under Section 482 the prime consideration should only be whether the exercise of the power would advance the cause of justice or it would be an abuse of the process of the court. When Investigation Officer spends considerable time to collect the evidence and places the charge sheet before the Court, further action should not be short -circuited by resorting to exercise inherent power to quash the charge sheet. The social stability and order requires to be regulated by proceeding against the offender as it can offence against the society as a whole. This cardinal principle should always be kept in mind before embarking upon exercising inherent power.”
12. In instant case when it is admitted that Smt. Sahnaz Bano was married to Jahiruddin the fact whether cruelty was exercised or not, can be ascertained only after evidence. The fact that since divorce (Talaak) was made therefore two months after the divorce (Talaak) FIR was lodged is to be ascertained in the light of the evidence in the matrimonial case. The parent of a girl are always unwilling to lodge FIR against the husband and his family members unless they are compelled to do so because once FIR is lodged chapter of un-happiness in the life of the girl starts. Exercise of cruelty and causing injury or threatening in matrimonial life differs from other cases. Therefore even, if there is no external injury still there can be exercise of cruelty under Section 323 IPC and 506 IPC whether in order to take revenge FIR was lodged as result of which the case is proceeding or really cruelty was exercised is a fact to be ascertained after evidence.
13. Learned counsel for the applicants has submitted that a proceeding under Section 125 Cr.PC is pending between the parties for maintenance and it shows that opposite party No. 2 has grievance to falsely involve the applicants in the case. This allegation is to be appreciated in the light of the evidence of the parties. A perusal of Anenxure-2 to the affidavit, which is said to be divorce (Talaak) sent by husband to Smt. Sahnaz Bano which runs into many pages shows that allegations were made that there are many grievances to the husband against the conduct of the wife. He has repeatedly noted down in the alleged letter that she was thief, cunning, lacking chastity and many other allegations were made and many occurrences have been quoted in which according to the husband Jahirudcin he found that Smt. Sahnaz Bano was guilty and she did not improve herself. If evidence from the side of Smt. Sahnaz Bano is adduced only thereafter it can be ascertained as upto what extent there is truth as to whether alleged letter carry truth or these instances if any amount to cruelty which were exercised by Jahiruddin and his family members on Smt. Sahnaz Bano.
14. Investigating Officer recorded statement of many witnesses and thereafter submitted charge sheet. The evidence collected during investigation cannot be set-aside merely on the allegations of the applicants that no cruelty was exercised prior to alleged divorce.
15. Section 482 Cr.PC contemplates that the inherent power under this section is to be exercised which is necessary to prevent abuse of the process of any court or otherwise to secure the ends of justice. In this case the circumstances are not of such nature that at this stage it may be held that to proceed with the case would be abuse of the process.
16. As is held in 1977 (2) SCC 505 Sarda Prasad Sinha v. State of Bihar where the allegation set out in the charge sheet do not constitute any offence the High Court in exercise of its inherent power, may quash the cognizance of the offence but in this case when there is clear allegation of the girl and her father that the offences were committed and FIR discloses the prima facie commission of the offence, it would not be in the interest of justice to quash the charge sheet of the proceeding of the Criminal case which is pending not only against husband but also against rest of the 4 family members in respect of exercise of cruelty. Therefore, instant application is devoid of merit and deserves rejection.
Application moved by Jahiruddin and 4 others under Section 482 Cr.PC stands rejected. Stay stands vacated.
18. Let a copy of this order be sent to the court concerned for proceeding with the Criminal case in accordance with law.