Allahabad High Court High Court

Jodh Singh And Ors. vs State Of Uttar Pradesh And Anr. on 18 April, 1991

Allahabad High Court
Jodh Singh And Ors. vs State Of Uttar Pradesh And Anr. on 18 April, 1991
Equivalent citations: 1991 CriLJ 3226
Author: B Singh
Bench: B Singh


ORDER

B.P. Singh, J.

1. Jodh Singh and two others have filed this application for revision against the order dated 13-6-1990 passed by IInd Additional C.J.M. Jhansi in Criminal Case No. 1434 of 1990.

2. Smt. Indra, wife of Bulbinder Singh, had filed a criminal complaint against Jodh Singh, Smt. Amrit Kaur and Har Prasad, Under Section 500, IPC in the Court of IInd Additional C.J.M. Jhansi. Learned magistrate had examined Smt. Indra Under Section 200, Cr. P.C. and witnesses Har Dayal Singh and Kanhaiya Jaiswal Under Section 202, Cr. P.C.

3. Learned A.C.J.M., after going through the statement of the complainant and hearing the witnesses, was of the view that an offence Under Section 504, IPC was made out against Jodh Singh and others. Consequently, learned magistrate summoned the applicants vide order dated 13-6-1990. Aggrieved by the order of the learned magistrate, Jodh Singh and others have come in revision.

4. I have heard learned counsel for the parties and have gone through the record of the case. The main contention of the learned counsel for the applicants is that on the basis of the allegations made in the complaint as well as in the statements of the witnesses, no offence Under Section 504, IPC was made out against the applicants and as such the learned A.C. J.M. Jhansi acted illegally in summoning the applicants. In my opinion the above contention has force. Section 504, IPC reads as follows:–

“504. Intentional insult with intent to provoke breach of the peace — Whoever intentionally insults, and thereby gives provocation to any person, intending or knowing it to be likely that such provocation will cause him to break the public peace, or to commit any other offence, shall be punished with imprisonment of either description for a term which may extend to two years, or with fine, or with both.”

5. On a perusal of the above quoted section it is quite clear that provisions of Section 504, IPC are attracted only when, firstly, the accused insults the complainant; secondly, the insult must be of such a nature that it should be a provocation to the complainant; and thirdly, that the accused intended or knew that the provocation was likely to cause the complainant to either break public peace or commit any other offence. If any one of these three ingredients is missing the accused cannot be said to have committed an offence Under Section 504, IPC.

6. In a complaint Under Section 504, IPC the complainant must mention the actual words which were used by the accused while insulting him/her otherwise the court will not have enough material before it to come to a conclusion whether the words used by the accused amounted to intentional insult. Further more the complainant must give out in the complaint that the accused intended or knew that insulting words used by him were likely to provoke the complainant in either to break the peace or to commit some other offence.

7. In the present case the only allegation in the complaint is that when the complainant resisted the attempts by the accused to evict her forcibly from the land in her tenancy, the accused persons abused her in filthy words. The complainant has not given out the actual words in her complaint which were said to have been used by the accused. Not only this the complainant has also not stated in her complaint that she was provoked by the insulting abuse. Where the complaint nowhere discloses that the insulting words used by the accused had provoked her or that the accused intended or knew that the provocation was likely to cause the complainant either to break the peace or commit any other offence, the trial court was not justified in summoning the accused for the offence Under Section 504, IPC. Under these circumstances the order of the learned magistrate summoning the applicants for the offence Under Section 504, IPC cannot be upheld.

The application for revision is allowed. The order dated 13-6-1990 passed by learned IInd A.C.J.M., Jhansi in Criminal case No. 1434 of 1990 (Smt. Indra v. Jodh Singh) is hereby set aside. As the application has been filed Under Section 500, IPC it shall remain open to the court concerned to proceed in accordance with law.