High Court Patna High Court - Orders

Jarari Shams @ Nikki vs State Of Bihar & Ors on 11 August, 2011

Patna High Court – Orders
Jarari Shams @ Nikki vs State Of Bihar & Ors on 11 August, 2011
                               IN THE HIGH COURT OF JUDICATURE AT PATNA
                                            CR. REV. No.925 of 2008
                        Jarari Shams @ Nikki wife of Tarique Imran
                        Daughter of Shamshad Hussain resident of Dehti,
                        Police Station- Palasi, Dist.- Araria.
                                                              .... Petitioner.
                                                          Versus
                        1. State Of Bihar
                        2. Md. Rizwan son of late Saidur Rahman present
                            address House No.-3021, Haz Manzil, Kale Khan
                            Maszid Vurli Marine Turimen Gate, Delhi.
                        3. Bibi Farjano w/o Nasud Alam d/o late Saiyedur
                            Rahman.
                        4. Bibi Sajra Khatun, w/o late Saiyedur Rahman
                            All of permanent resident of village- Dehti
                            P.S. Palasi, District- Araria.
                                                     .. Opposite Parties.
                        5. Tarique Imran son of late Saidur Rahman
                            present address- Navodaya Vidyalaya
                            Chandigarh (Haryana) permanent address-
                            Village Dehti Police Station Palasi,
                            District- Araria.
                                                        ... Opposite parties.

                                      --------
                         For the petitioner : Mr. Vikram Singh, Adv..
                         For the State       : Mr. Z. Hoda, APP.
                         For the O.P. Nos.
                                2 to 5       : Mr. Vinay Ranjan, Adv.
                                     ---------

                                     PRESENT
                         Hon'ble Mr. Justice Amaresh Kumar Lal

                                     O R D E R

(11.08.2011)

——–

Amaresh Kumar Lal, J. The complainant-petitioner has

preferred this revision application against

the order dated 7.7.2008 passed by the learned

Sessions Judge, Purnea in Cr. Revision No. 11

of 2008 by which the order dated 8.11.2007

passed by the learned SDJM, Araria in

Complaint Case No. 2138 of 2007 by which a
2

prima facie case has been found against the

accused, opposite party nos. 2 to 5 for the

offence punishable under Section 498 A I.P.C.

and 4 of Dowry Prohibition Act and an order

has been passed for issuance of summons

against them, has been set aside.

2. The prosecution case, in brief,

is that the complainant was married to Tarique

Imran, opposite party no. 5, in the year 2000

and began to enjoy conjugal life. The accused

were complaining and taunting for less dowry.

The husband of the complainant was a teacher

in Jawahar Navoday Vidhyalaya, Baramula (Jammu

& Kasmir). There was demand of a maruti car

and four lakh rupees for purchasing a flat in

Delhi. When the complainant refused, she was

asked to compel her father to sell the land

and make arrangement for money, for which she

was subjected to torture in various ways

physically and mentally as well. The victim

became pregnant, but there was no leniency in

her torture, thereafter, she came to her

Naihar and gave birth of a male child but the

physical condition of the child was not good

and on advice she proceeded to Delhi for the

treatment of her baby. One of the accused was
3

also living in Delhi in a rented house and she

was persuaded to live there where the husband

of the complainant used to come but they were

not cooperating in the treatment of the child.

On 21.7.2001 she came to know that her brother

was murdered. The complainant was kept by the

accused injecting intoxicated materials.

Finding the danger of her person and child,

she came to her parents’ house in July 2001.

She has been living in her parents’ house. It

has further been alleged that other accused

who happens to be Nanad and others are living

in the same village and always threatened and

put pressure for fulfillment of illegal demand

of dowry. On 7.7.2007 all the accused in

collusion with each other got the second

marriage of her husband, Tarique Imran,

thereafter, the complaint petition has been

filed on 27.7.2007. After enquiry the learned

SDJM found a prima facie case against the

accused for the offence punishable under

Section 498 A I.P.C. and 4 of the Dowry

Prohibition Act and an order has been passed

for issuance of summons against them vide

order dated 8.11.2007.

            3.              Learned         counsel        for     the
                      4




petitioner         has    submitted             that     the      learned

Sessions       Judge          has         committed          error        in

interpretation           of     law       and    has    come        to   the

conclusion          that         the            complainant              left

matrimonial house in July 2001 and since then

she has been living with her parents in their

house. The maximum punishment for the offence

under Section 498 A I.P.C. is three years and

for the offence under Section 4 of Dowry

Prohibition Act is six months. Therefore, the

limitation for taking cognizance in the matter

is three years. The complaint petition has not

been filed within three years from the date of

offence nor the order taking cognizance has

been passed by the learned SDJM within three

years. Therefore, the impugned order is

squarely barred by limitation under Section

468 Cr. P.C. and in similar facts and

circumstances, the Hon’ble Supreme Court has

quashed the order taking cognizance in the

case of Arun Vyas & Anr. Vs. Anita Vyas,

reported in (1999) 4 SCC 690. The learned

Magistrate has perused the complaint petition,

statement of the complainant on solemn

affirmation, the statement of prosecution

witnesses and the materials available on
5

record and has rightly found a prima facie

case against the accused for the offence

punishable under Section 498 A I.P.C. and

Section 4 of Dowry Prohibition Act.

                   4.          Learned        counsel          for    the

petitioner          has        drawn     my   attention         to    the

provision contained in Section 7(2) of Dowry

Prohibition Act, 1961 which reads as follows:-

” Nothing in Chapter
XXXVI of the Code of Criminal
Procedure 1973 (2 of 1974) shall
apply to any offence punishable
under this Act.”

5. He has submitted that in that

view of the matter there is no bar in taking

cognizance for the offence punishable under

Section 4 of the Dowry Prohibition Act.

Chapter XXXVI of Code of Criminal Procedure

deals with the limitation for taking

cognizance of certain offences. In support of

his contention, he has referred to a decision

in the case of Arun Vyas & Anr. vs. Anita Vyas

reported in 1999 BLJ (3)260: (1999) 4 SCC 690

wherein it has been held that offence under

Section 498 A I.P.C. is a continuing offence

and the question of limitation should be

considered in the interest of justice. In that

case on 18.10.1995, the wife filed a complaint
6

under Section 498 A and 406 IPC and Section

190(1) Cr.P.C. alleging that she was beaten up

by her husband, mother-in-law and sisters-in-

law for want of dowry. Under the Magistrate’s

order, the police investigated the complaint

under section 156(3) Cr. P.C. and submitted

charge-sheet (final form) under Section 498 A

IPC on 22.12.1995. On that report, the

Magistrate took cognizance of the offence

under Section 498 A and 406 I.P.C. and issued

summons to the accused. The case was posted on

23.4.1996 for framing of charges. On that date

the Magistrate found the complaint to be time

barred and discharged the accused. The High

Court set aside the Magistrate’s order and

directed the Magistrate to proceed with the

case and thereafter the appellant filed appeal

in the Hon’ble Supreme Court. In that decision

it has been held that due to rule of

limitation the criminal justice system is not

rendered toothless and ineffective and the

perpetrators of crime are not placed in an

advantageous position. It has also been held

that wide discretion has been given under

Section 473 to the Court in the matter of

taking cognizance of an offence after expiry
7

of the period of limitation. The essence of

offence in Section 498 I.P.C. is cruelty. It

is a continuing offence and on each occasion

on which the wife was subjected to cruelty,

she would have a new starting point of

limitation.

            6.    In    the    present   case,    it    is   a

clear     case    of     the     petitioner      that     the

petitioner and the accused live in the same

village and the accused always come to the

complainant and threatened to ask her father

to transfer half of the land in favour of her

husband. When the demand was not fulfilled,

the accused ultimately got her husband married

to Bibi Noor Apshan. The petitioner continued

to get mental torture.

7. On the other hand, learned

counsel for opposite party nos. 2 to 5 submits

that no offence under Dowry Prohibition Act is

made out against accused, opposite party nos.

2 to 5 as the demand does not come within the

purview of section 2 of Dowry Prohibition Act.

In support of his contention, he has referred

two decisions: in the case of Deo Narayan Lall

Das & Ors. Vs. State of Bihar & Anr. reported

in 1992(2)PLJR 560 and in the case of Sankar
8

Prosad Shaw & Ors. vs. The State & Anr.

reported in 1991 Cr. Law Journal 639. In both

these decisions it has been held that mere

demand is not an offence under Section 4 of

Dowry Prohibition Act, it should be either

given or agreed to be given. Mere demand may

be an offence under Section 498 A of the IPC.

He has further submitted that learned

Magistrate has not condoned the delay in

filing the complaint petition and has not

applied his mind with regard to the provision

contained in Section 473 Cr.P.C., as such

delay has not been condoned and the learned

Sessions has rightly set aside the order

taking cognizance against the accused.

8. After hearing learned counsel for

both the parties and on perusal of the record,

it appears that it is an admitted position

that the petitioner is the wife of accused

Tarique Imran, opposite party no. 5. It also

appears that the petitioner has been tortured

by the accused and torture of the petitioner

has been continued even after she has come to

her parents’ house. The houses of both the

parties are in the same village and the

accused persons have been torturing her even
9

at the house of her parents and lastly the

petitioner has been tortured by the accused by

getting the marriage of her husband to another

lady. In view of the decision reported in

(1999) 4 SCC 690 (supra), the essence of

offence in Section 498 A IPC is cruelty. It is

a continuing offence and on each occasion on

which the wife was subjected to cruelty, she

would have a new starting point of limitation.

So far the offence of demand of dowry is

concerned, from the facts of this case it

appears that it does not come within the

purview of dowry as defined under Section 2 of

Dowry Prohibition Act as it has been held in

the decisions referred to above reported in

1992(2) PLJR 560 and 1991(1) Cr. Law Journal

639.

9. Considering the facts and

circumstances of this case, in my opinion, the

impugned order dated 7.7.2008 is not fit to be

sustained. The impugned order is set aside.

The order dated 8.11.2007 passed by learned

Sub Divisional Judicial Magistrate; Araria

in complaint case no. 2138 of 2007 is

restored, so far the cognizance under Section

498 A I.P. C. is concerned.

10

                            10.    In    the   result,   this   revision

                  application is allowed.


Patna High Court                        (Amaresh Kumar Lal, J.)
Dated 11th of August 2011
N.A.F.R/Kanchan