Supreme Court of India

Kailashi Bai vs Aarti Arya & Anr on 27 April, 2009

Supreme Court of India
Kailashi Bai vs Aarti Arya & Anr on 27 April, 2009
Author: . A Pasayat
Bench: Arijit Pasayat, Asok Kumar Ganguly
                                                                              REPORTABLE

           IN THE SUPREME COURT OF INDIA
                     CRIMINAL APPELLATE JURISDICTION

                             CRIMINAL APPEAL NO. 861 OF 2009
                   (Arising out of SLP(Crl.)No. 3277/2008)

            KAILASHI BAI                         .. APPELLANT

                     vs.

            AARTI ARYA & ANR.                    .. RESPONDENTS




                                                                          JUD
                                                                        GMENT




Dr. ARIJIT PASAYAT,J.

Leave granted.

Challenge in this appeal is to the order passed by the learned Single
Judge of Madhya Pradesh High Court allowing the petition filed in terms of
Section 482 of the Code of Criminal Procedure, 1973 (in short `the Code’).

Background facts, in nutshell, are as follows:

The present respondent No.1 was married to Mukesh Arya
(hereinafter referred to as `deceased’) in the year 2003. According to the
prosecution, the deceased was working as Civil Judge and was posted at the
relevant time at Itarsi. Respondent No.1’s in laws did not approve of the
marriage as the respondent No.1 belonged to an upper caste while the
deceased belonged to the Scheduled Caste. A child was born to them. The
deceased consumed some poisonous substance and lost his life on
18/3/2007.

-2-

It was the case of the prosecution that during enquiry it surfaced
that the respondent No.1 accused used to harass the deceased and subject to
mental cruelty as she belonged to higher caste and she did not like
association of deceased with his parents and relatives. This was stated to be
the ground of suicide and the accused abetted the suicide. Charge sheet was
filed in Court of Magistrate. An application under Section 482 of the Code was
filed questioning the order passed by learned Magistrate.

The High Court took note of the fact that the present appellant’s
statement on a fair reading did not disclose any offence. The High Court
noted even at the time of marriage, the parties knew caste of the deceased
and the accused and therefore the question of that being a factor for
harassing the deceased. Leading to his suicide cannot be believed. It was

also found that there was no material to show that the accused wanted the
deceased to stay separately from his parents. Accordingly, the proceedings
were quashed.

It was held that ingredients of Section 306 were not established.
Learned counsel for the appellant submitted that the parameters of exercise
of power under Sec.482 of the Code was not kept in mind by the High Court.
In any event, it was not a matter which was to be dealt with in trial. Learned
counsel for the respondent No.1 supported the judgment.
Exercise of power under Section 482 of the Code in a case of this
nature is the exception and not the rule. The Section does not confer any new
powers on the High Court. It only saves the inherent power which the Court
possessed before the enactment of the Code.It envisages three circumstances
under

-3-

which the inherent jurisdiction may be exercised, namely, (i) to give effect
to an order under the Code, (ii) to prevent abuse of the process of court,
and (iii) to otherwise secure the ends of justice. It is neither possible nor
desirable to lay down any inflexible rule which would govern the exercise
of inherent jurisdiction. No legislative enactment dealing with procedure
can provide for all cases that may possibly arise. Courts, therefore, have
inherent powers apart from express provisions of law which are necessary
for proper discharge of functions and duties imposed upon them by law.
That is the doctrine which finds expression in the section which merely
recognizes and preserves inherent powers of the High Courts. All courts,
whether civil or criminal possess, in the absence of any express provision,
as inherent in their constitution, all such powers as are necessary to do the
right and to undo a wrong in course of administration of justice on the
principle “quando lex aliquid alicui concedit, concedere videtur et id sine
quo res ipsae esse non potest” (when the law gives a person anything it
gives him that without which it cannot exist). While exercising powers
under the section, the court does not function as a court of appeal or
revision. Inherent jurisdiction under the section though wide has to be

exercised sparingly, carefully and with caution and only when such
exercise is justified by the tests specifically laid down in the section itself.
It is to be exercised ex debito justitiae to do real and substantial justice for
the administration of which alone courts exist. Authority of the court exists
for advancement of justice and
-4-
if any attempt is made to abuse that authority so as to produce injustice,
the court has power to prevent abuse. It would be an abuse of process of
the court to allow any action which would result in injustice and prevent
promotion of justice. In exercise of the powers court would be justified to
quash any proceeding if it finds that initiation/continuance of it amounts to
abuse of the process of court or quashing of these proceedings would

otherwise serve the ends of justice. When no offence is disclosed by the
complaint, the court may examine the question of fact. When a complaint is
sought to be quashed, it is permissible to look into the materials to assess
what the complainant has alleged and whether any offence is made out
even if the allegations are accepted in toto.

In R. P. Kapur v. State of Punjab (AIR 1960 SC 866) this Court
summarized some categories of cases where inherent power can and should
be exercised to quash the proceedings:

(i) where it manifestly appears that there is a legal bar against the institution
or continuance e.g. want of sanction;

ii where the allegations in the first information report or complaint taken at
its 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 clearly or manifestly fails to prove
the charge.

-5-

In dealing with the last case, it is important to bear in mind the
distinction between a case where there is no legal evidence or where there
is evidence which is clearly inconsistent with the accusations made, and a
case where there is legal evidence which, on appreciation, may or may not
support the accusations. When exercising jurisdiction under Section 482 of
the Code, the High Court would not ordinarily embark upon an enquiry
whether the evidence in question is reliable or not or whether on a
reasonable appreciation of it accusation would not be sustained. That is
the function of the trial Judge. Judicial process should not be an
instrument of oppression, or, needless harassment. Court should be

circumspect and judicious in exercising discretion and should take all
relevant facts and circumstances into consideration before issuing
process, lest it would be an instrument in the hands of a private
complainant to unleash vendetta to harass any person needlessly. At the
same time the section is not an instrument handed over to an accused to
short-circuit a prosecution and bring about its sudden death.

The scope of exercise of power under Section 482 of the Code and the
categories of cases where the High Court may exercise its power under it
relating to cognizable offences to prevent abuse of process of any court or
otherwise to secure the ends of justice were set out in some detail by this
Court in State of Haryana v. Bhajan Lal (1992 Supp (1) 335). A note of
caution was, however, added that the power should be exercised sparingly
and that too in rarest of rare cases. The illustrative categories indicated by
this Court are as follows:

-6-

“102.(1) Where the allegations made in the first information report or the
complaint, even if they are taken at their face value and 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 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 improbable on the basis of which no prudent person can ever
reach a just conclusion that there is sufficient ground for proceeding against
the accused.

-7-

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 Act concerned, providing
efficacious redress for the grievance of the aggrieved party.

(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.”

As noted above, the powers possessed by the High Court under Section 482
of the Code are very wide and the very plenitude of the power requires great
caution in its exercise. Court must be careful to see that its decision in
exercise of this power is based on sound principles. The inherent power
should not be exercised to stifle a legitimate prosecution. The High Court
being the highest court of a State should normally refrain from giving a prima
facie decision in a case where the entire facts are incomplete and hazy, more
so when the evidence has not been collected and produced before the Court
and the issues involved, whether factual or legal, are of magnitude and
cannot be seen in their true perspective without sufficient material. Of course,

no hard-and-fast rule can be laid down in regard to cases in which the High
Court
-8-
will exercise its extraordinary jurisdiction of quashing the proceeding at any
stage. (See: Janata Dal v. H. S. Chowdhary (1992 (4) SCC 305), and Raghubir
Saran (Dr.) v. State of Bihar (AIR 1964 SC 1). It would not be proper for the
High Court to analyse the case of the complainant in the light of all
probabilities in order to determine whether a conviction would be sustainable
and on such premises arrive at a conclusion that the proceedings are to be
quashed. It would be erroneous to assess the material before it and conclude
that the complaint cannot be proceeded with. In a proceeding instituted on

complaint, exercise of the inherent powers to quash the proceedings is called
for only in a case where the complaint does not disclose any offence or is
frivolous, vexatious or oppressive. If the allegations set out in the complaint
do not constitute the offence of which cognizance has been taken by the
Magistrate, it is open to the High Court to quash the same in exercise of the
inherent powers under Section 482 of the Code. It is not, however, necessary
that there should be meticulous analysis of the case before the trial to find
out whether the case would end in conviction or acquittal. The complaint has
to be read as a whole. If it appears that on consideration of the allegations in
the light of the statement made on oath of the complainant that the
ingredients of the offence or offences are disclosed and there is no material
to show that the complaint is mala fide, frivolous or vexatious, in that event
there would be no justification for interference by the High Court. When an
information is lodged at the police station and an offence is registered, then
the mala fides of the informant would be of secondary importance. It is the

-9-

material collected during the investigation and evidence led in court which
decides the fate of the accused person. The allegations of mala fides against
the informant are of no consequence and cannot by themselves be the basis
for quashing the proceedings. (See: Dhanalakshmi v. R. Prasanna Kumar
(1990 Supp SCC 686), State of Bihar v. P. P. Sharma (AIR 1996 SC 309), Rupan
Deol Bajaj v. Kanwar Pal Singh Gill
(1995 (6) SCC 194), State of Kerala v. O. C.
Kuttan (AIR
1999 SC 1044), State of U.P. v. O. P. Sharma (1996 (7) SCC 705),
Rashmi Kumar v. Mahesh Kumar Bhada (1997 (2) SCC 397), Satvinder Kaur v.
State (Govt. of NCT of Delhi) (AIR
1996 SC 2983) and Rajesh Bajaj v. State NCT
of Delhi
(1999 (3) SCC 259.

The above position was recently highlighted in State of Karnataka M.
Devendrappa and Another (2002 (3) SCC 89).

Section 306 deals with abetment of suicide and Section 107 deals with
abetment of a thing. They read as follows:

“306. Abetment of suicide- If
any person commits suicide, whoever abets the commission of such
suicide, shall be punished with imprisonment of either
description for a term which may extend to ten years and shall also be
liable to fine.

107. Abetment of a thing- A person abets the doing of a thing, who:-

-10-

First- Instigates any person to do that thing; or
Secondly- Engages with one or more other person or persons in
any conspiracy for the doing of that thing, if an act or illegal omission
takes place in pursuance of that conspiracy, and in order to the doing
of that thing; or
Thirdly- Intentionally aids, by any act or illegal omission the doing of that
thing.

Explanation 1- A person who, by willful misrepresentation or by
willful concealment of a material fact which he is bound to disclose
voluntarily causes or procures, or attempts to cause or procure, a
thing to be done, is said to instigate the doing of that thing.

Explanation 2:- Whoever, either prior to or at the time of the commission
of an act, does anything in order to facilitate the commission of that
act, and thereby facilitates the commission thereof, is said to aid the
doing of that act.”

There is no doubt that exercise of jurisdiction under Section 482 of
the Code has to be done only in exceptional cases and where there is prima

facie material trial was to be held. But on the peculiar facts of the case
highlighted above, we are of the view that the High Court was right in
exercising its jurisdiction under Sec.482 of the Code. Therefore, no
interference is called for in this appeal which is accordingly dismissed.

……………. .J.

(Dr. ARIJIT PASAYAT)

……………….J.

(ASOK KUMAR GANGULY)
New Delhi,
April 27, 2009.