– V §F§:§2.:§_g%.;fi{;r%3: «_
nmwa
{7:°§.§5′ ?’£«:;%.«>%é€3{E6-‘2{.?{.E’?
EEKE ‘fi~EE’; §’§§{}§—-5 {‘7-€}{§’§€’? {f.}.§?3′ §{?s§*3?’~§;’%’§’i’§E{j”s. 5%.’? §fi§;’3&’€{§2′;§§j;§;} 33%?
§}§»f§’§§?’3 TE—§§§3 ‘FR £32 Sm §Q}5%.'{ {} %’ §}{Z”§'{} E-1%?
iié 53 F{} E’? E3-
§’%:’;é}j’ ‘ ‘v A’
$33 §+:§H?§:£ MR. $§%”§§€§fi-‘§3~§E3’L§}”§,?;§$§_: 9R;%%§§$:%§–v’
{§E%§§¢E§NAL- §}§%:’§’§*§’:<1::-:':s;€<i:%.–;§éé'é;:::3;';2€:{;:?., ~. "
B E*T§"'§é £2 E; 3?';
E<;2'1:z3:22§' 'sf ;§a§";§é3"{§az*, .
{6} Sri M ‘y’é3:1i<e%.t.»3: Sifléitréixi,
<%.f§ };*sa3:s, ?8, {figiygémza $203.2; '
"§:§:€aI1gaEs:;sr€-frléi} {E425 "
é’:§”=€3:}:
E. ‘”§’E:;:% Stairs L03″ K2″,:'{f}”§.é’;?«:_”{,§;i:i*~?~’vE§,_,V’~~~”
33;’ {H ‘}31*_1;:3–C§:argé: Cf §3*<3§§e:'.?:. §§'§§I.~:2?i.§€}"i'£;
' . ~:;z;_§<:e:g.j::; if-"e:;§:é{f;:': v§–:%*;%;.a:«':§{;:z2,
§';3§'i§'§.2§:$fi§;ig§:§'§:§3EE',
373 E ':3 é..'i–%1§?ta1';a." jE{i,:;::1%.2§£ ,
zigfiz :34:-E }i'{~*:..§§:*3_,j..*
–g:94»:é, ‘.:?%i’-=-.:«£;ai::§ 23:}: C.:”s:3s~:-‘;$,
‘ -« .. 1 ‘ ~ _ __ Z€3,=..::;r:_:”2asi:af:i2}:’;>:-xyi Stags?
‘ x§?ga:;g:;§{2:”e~E”*§6§ {f%?{},
?§-Sézizszfé :mL§”:i.he3*, 31:33:, {i7h€t:–,mz2. Eiaamésis,
‘§i’§§; ;’§:ti {E E”§§1E§_¥£3i§’}§ S32. ‘§’.i,, §§§’§3, €93″ E1?— 3′
. i . 3 . E
£_:§%f; Sri {,7 3! ?%ag<::~;%§:§ i%:::§iz., 5233;? §'«l?–;%}
W
§3§§i§.§1i{fi§3%.€?fI'
A :25; ;::-z: §':{:'%§:"::'2 é
i'fz'§.§} fig./$i3*€}é=-'3i§{§?
w
“E;”%2.’3′-.3 {,f1:”é2’£1′:§’:::§.§ §’3€§.i.ii§:ez.: zis; Jfifitezi zizhfim’ S<~:<:fi:i=;-:1: «fifiii V{Le;;:»§:'§;{:"–a';a§'
{3:"§1:z2§:'1:3l ?ms:':a§§31g is {;§:é2;$'§'a~ §..3;;f£3e: gs:-",§;€:ig:a.'&v.%§é=.Ai.i§"§;::;3é:~."
?'*€,112.;€}3;’ 2(3{}’? :”t:gis’£r::”»:%::.i ‘::”_.
¥i§a1;a§§;1a:’1.§<:2rz§ §3"s3ii€::: E§t5§?_isi:'::, E:§e:§3g;a1i<§:'f:, _§;f2,é.-{:13 §:}§ _§.§:3;:: e§i_'§%~§f:::%é
:.1.::.{§€-2" Sz3:<;~§i<;»7r2 fiifié of E E3' {E gatézigciézgg in '§"'~Es::a§§' $8. g'§;a§.e:aa§; 2?.i2%:'1'Z={'}'?
£2'; $3145: €;T:<}23.3;'i (35 ii figtgéégié. {'f;E'«:E§;'i;', §?%:e:5;i:_g:i§§§,Q§'§. ' ' " ' "
'§'E}iS Eéfiifiiifiii {1*G§E§§}"i_§3; ma §£s;f.–F*:¥??L:1j':}%f;$:~§i*i–u’g§:%’ ‘ ,€$T.?§7″~xi’é:§v~..xZ§§_18:§h $35: §m}s:%€i:.2{}:%f fitgésitééfeizi’ ‘—-:.:.;r:1 ;;;;€:.é§<2{}{}?' %:s<%%§%:r2'§ EE%:%L*;12?::<;-:§%3;.a«§'1§a::a:§:é
§'€;§;:i{t€, Exfviiifiifi 535% }5§':sT;-zigzag: §j5e.'fj§:*f:_ 3% F2–:?£€ié. €113': is'? §'a'§é?'§'.£"{}§}{3§';§£%,}} ?=»*Eag%§;i:*a§$,,
Efiagigaiisia '$2; §<"» E .§%§"-§'€é§'.i89;E{§%f3;–E523' 332%: {;§§?::3'2:::€i a..:§':s:§<%z' E_73{:{"ri§:;:_: 352%; 5;?" {he
§mf;%i:;2;:.3.;'§?%;:s.§§ if/{'){§i".,.V V' V
"i.
T ‘V§%_€éa.3″{‘:i §fia’%§”§1é”i{§ {,,=:>’:’§;2T3.:§{:§. .§:i§;§’§}€3§:E3″§§i§ €233″ 135% _g’2<::t:§:'&'.'§<:=:3:€2;
§€a§"3*.:-:{i § §3}7'§3€§;§2§}:2{'@.::?;; 33$}, E émfi {.?<}'2.?:§::§;:=:E :I£§.§:';§:::§é¢:§"i:':;;; §";;i"
h 4' ' =;:¢$§3@';:{§m3£',j_ 2?
* u§’£–i§L=§E§<;3:2:3'§. E? '%::3z:§§}i:°$S §.2:g.2;.'§
:1; "E"%":<: a;:{3:%,{':;}§.§%a3§;:':sf§:":.§ .%;§«: nggzm: 92336:' i'%::s,§;: iE:.':.2';* :f§.:«3'z.'f:gE;7:.z'::" :1}? E: 2%:
E,.E3.éé wiéfa <:::i' éiéég
;2«:':%:i"£i<2§3{::; §'1:~:s '§:3;§{é3:'1 {.§.§"-£{}:'{Z?£i' "§"'i?2%? <":€*;zz3§::E:::ia'§:az2:' *«§:2..:.S E2{;;'";'.: 22:: Eia
1%
"-
CrI.P N0.-4906/2007
petitioner out of the wed–lock during the subsistence of the marriage
of the petitioner with the mother of the complainant. It appears that
as per the direction of the Apex Court, in connection with thegllispute
and also as to the custody of the child is concerned, the
allowed to visit and take the child for two days in a
the rest of the period, she could be with lj;er”rr1c.ther rrlother 9
is married to some other person. It transpiresz that the
incident, when the petitioner appr0a~c_h”e.d the icorripl’ainant~?child to
take her back, at that time stating that got exarrrs and she
said to have resisted. At that tiIne_,”it’ eisf7a:llegedv”,p’etitioner expressed
some abusive words ‘and ‘the,__ni’other of the child and
threatened same, the child went to
complain before it the Police for the offence under
Section 506 of I After reglistelring the case before the Police, the
petitioner this ‘
“/”‘1′.’It_’ is subinittevd at the Bar, as per the arrangement made by
the Apex “€”_Lfou1’*t lland pursuant to the direction issued, naturally the
Vfpletitioner ‘went__”to-bring the chiid on the week end. At that time, the
l incident is said to have taken place, of which the petitioner
even as submitted by the learned Counsel for the
WM,
c:’3E.’~*”‘
Cr1.P N04906/2007
6. In order to attract Section 506 of l P C, it must create real
apprehension in the mind of the victim. Mere expression uwords
could not itself amount to offence under Section
Although the child expressed danger to her life
being noticed in the subsequent conduct ‘isV.safVen’o
such harassment or life threat to her and-An0thing,’v–has’ lziapipenedg
thereafter as a subsequent conduct” and ldelvelhopnient. Mere
mentioning of the words g_ that” “lormed an
apprehension in the mind” is has to gather
the totality of the case. Nothing has
been demonstratiéell of danger and threat to
life. Words ‘be expression of words in
anguish. Hence,” «the: of proceedings against the
petitioner, in thelci1=cun1stanc.es;~~–‘iirould amount to abuse of process of
lay}; ‘
in t}iev.above, the Petition is allowed. The proceedings
if-Jpevriding Before’ il Addl. Chief Metropolitan Magistrate in Crime
” “N&§;’2o’3,/zoo?’ is “quashed.
sd/–
JUDGE