Bombay High Court High Court

Raju vs The State Of Maharashtra on 19 April, 2010

Bombay High Court
Raju vs The State Of Maharashtra on 19 April, 2010
Bench: Shrihari P. Davare
                                1


           IN THE HIGH COURT OF JUDICATURE OF BOMBAY,
                      BENCH AT AURANGABAD




                                                              
              CRIMINAL APPLICATION NO.1077 OF 2010




                                      
     1.   Raju S/o Nilaman Ade 
          Age : 28 years, Occ : Agri., 
          R/o Takli Tanda, Tq.Khultabad,
          Dist.Aurangabad. 




                                     
     2.   Deubai W/o Nilaman Ade
          Age : 57 years, Occ : Agri.,
          R/o As above. 




                           
     3.   Kanhiram S/o Nilaman Ade 
          Age : 37 years, Occ : Agri., 
                 
          R/o As above. 

     4.   Sangita W/o Kanhiram Ade 
                
          Age : 25 years, Occ : Agri.,
          R/o As above. 

     5.   Santosh S/o Nilaman Ade
      

          Age :   years, Occ : Agri., 
          R/o As above. 
   



     6.   Sunita W/o Pandit Rathod
          Age :    yars, Occ : 
          R/o As above. 





     7.   Latabai W/o Santosh Ade
          Age :   years, Occ : 
          R/o As above. 

     8.   Saidas S/o        Rathod 





          Age :  years, Occ : 
          R/o As above. 

     9.   Parubai W/o Saidas Ade 
          Age   years, Occ : 
          R/o As above. 
                                                        ..Applicants 




                                      ::: Downloaded on - 09/06/2013 15:51:39 :::
                                     2

               V/s 

     1.   The State of Maharashtra




                                                                 
     2.   Kantabai W/o Raju Ade
          Age :   years, Occ : Nil, 




                                         
          R/o Takli Tanda, Tq.Khultabad,
          Dist.Aurangabad.
                                                           ..Respondents
                       .....

Mr.Deepak S. Manorkar, Advocate for applicants.
Mr.D.V. Tele, APP for respondent no.1.
Mr.Abhisek Kulkarni, Advocate for respondent no.2.

…..

(CORAM : SHRIHARI P. DAVARE,J.)
ig DATE OF JUDGMENT : 19th April, 2010.
ORAL JUDGMENT :

1. Rule. Rule made returnable forthwith. With the

consent of learned counsel for the parties, matter is

taken up for final hearing at the stage of admission.

2. This is an application preferred by applicants

(orig.accused) seeking quashing and setting aside the

proceedings of R.C.C. No.368/2009 pending before

learned Judicial Magistrate, First Class, Khultabad

arising out of C.R. No.24/2008 registered with

Khultabad police station for the offences punishable

under Sections 498-A, 323, 504, 34 of the Indian Penal

Code and also under Sections 3 and 4 of Dowry

::: Downloaded on – 09/06/2013 15:51:39 :::
3

Prohibition Act.

3. At the outset, marriage between applicant no.1-

Raju Nilaman Ade and complainant Sau.Kantabai Raju Ade

was solemnised on 27th April, 2000 and thereafter,

complainant Kantabai went to matrimonial home along

with Raju Ade for cohabitation purpose. However, since

the said complainant Kantabai was allegedly subjected

to cruelty and ill-treatment and also since unlawful

demand of money was allegedly made to her by

applicants, she filed complaint on 16.02.2008 against

applicants herein, and accordingly, C.R. No.24/2008

was registered with Khultabad police station under

sections 498-A, 323, 504 r/w 34 of the Indian Penal

Code. Applicant no.1 was arrested on 13.03.2008 and

later on he was released on bail and other applicants

were granted anticipatory bail. After completion of

investigation, the charge sheet came to be filed

against applicants under sections 498-A, 323, 504 r/w

34 of the Indian Penal Code and under Sections 3 and 4

of Dowry Prohibition Act. The said case was numbered

as R.C.C. No.368/2009 before learned Judicial

Magistrate, First Class, Khultabad. Being aggrieved by

::: Downloaded on – 09/06/2013 15:51:39 :::
4

the said registration of offence and filing of charge

sheet bearing R.C.C. No.368/2009, applicants (original

accused) have preferred the present application

requesting to quash and set aside the said C.R. No.

24/2008 and the entire proceedings of R.C.C. No.

368/2009.

4. It is the contentions of applicants that

registration of above crime at the instance of

complainant is result of temperamental differences and

implied imputations. It is submitted that all disputes

between complainant and applicants have been resolved

and complainant and applicant no.1-husband both are

residing happily together since last one year.

Applicants also contended that complainant and her

parents have no differences with any of applicants and

all of them are on good terms with each other, and

therefore, they wish to give an end to all the court

proceedings. It is stated by applicants that

complainant and applicants intended to compromise the

matter in view of the Supreme Court judgment in the

case of B.S. Joshi & others V/s State of Haryana &

anr. reported in 2003 All MR Cri.Pg 1162. It is

::: Downloaded on – 09/06/2013 15:51:39 :::
5

contended by the applicants that there are no special

circumstances suggesting to allow to continue the

prosecution. It is also submitted that it is rather

more apparent that the ultimate conviction is bleak,

and therefore, no useful purpose is likely to be

served by allowing the criminal prosecution to

continue, and hence, it is submitted that it is more

in the interest of justice to quash the proceeding, so

the parties may terminate all their disputes and live

happily together instead of fighting with each other

in the court of law for rest of their lives.

5. Original complainant namely Kantabai Raju Ade i.e.

respondent no.2 herein has filed affidavit in reply

and stated that she is wife of applicant no.1 Raju Ade

and she is original complainant. She also stated that

on 16.02.2008, upon her instance C.R. No.24/2008 came

to be registered with police station Khultabad against

present applicants under Section 498-A, 323, 504 r/w

34 of the Indian Penal Code. She further stated that

registration of the above crime is a result of

temperamental differences. The recital in the

affidavit in reply is that all the disputes have

::: Downloaded on – 09/06/2013 15:51:39 :::
6

already been resolved between the complainant and the

applicants and both are residing happily together

since more than a year at her matrimonial home. Said

affidavit in reply further states that respondent no.2

and her parents have no differences with any of the

applicants and they are on good terms and they wish to

give an end to all the court proceedings. She further

stated that she wants to compromise matter and there

are no special circumstances which suggest to allow to

continue the prosecution and no useful purpose is

likely to be served by allowing the criminal

prosecution to continue.

6. Learned counsel for the parties relied upon the

observations made by the Hon’ble Supreme Court in the

case of B.S. Joshi & Ors V/s State of Haryana & anr

reported in 2003(4) LJSOFT (SC) 9. Para 14 of the said

judgment reads as under:

” There is no doubt that the object of
introducing Chapter XX-A containing
Section 498A in the Indian Penal Code was
to prevent the torture to a woman by her
husband or by relatives of her husband.
Section 498A was added with a view to
punishing a husband and his relatives who

::: Downloaded on – 09/06/2013 15:51:39 :::
7

harass or torture the wife to coerce her
or her relatives to satisfy unlawful
demands of dowry. The hyper-technical
view would be counter productive and

would act against interests of women and
against the object for which this
provision was added. There is every

likelihood that non-exercise of inherent
powers to quash the proceedings to meet
the ends of justice would prevent women
from settling earlier. That is not the

object of Chapter XXA of Indian Penal
Code.”

7. Reliance also can be placed on the Full bench

Ruling of this Court in the case of Anjusingh

Pramodsingh Rajput V/s State of Maharashtra & anr.

reported in 2009 All MR (Cri) 763, wherein it has been

held that powers under Section 482 of the Code

Criminal Procedure are not limited or affected by the

provisions of Section 320 of the Code. It is further

held that the inherent powers under section 482 of the

Code include powers to quash F.I.R., investigation or

any criminal proceedings pending before the High Court

or any Courts subordinate to it and are of wide

magnitude and ramification. Such powers can be

exercised to secure ends of justice, prevent abuse of

the process of any Court and to make such orders as

may be necessary to give effect to any order under

::: Downloaded on – 09/06/2013 15:51:39 :::
8

this Code, depending upon the facts of a given case.

The powers under section 482 are neither limited nor

curtailed by any other provisions of the Code

including section 320 of the Code. The Court could

exercise these powers in offences of any kind, whether

compoundable or non-compoundable. However, such

inherent powers are to be exercised sparingly and with

caution and in conformity with the precepts indicated

in paragraph 7.10 of the Judgment. It is further

observed that the powers to compound can be exercised

at the trial stage or even at the appellate state

subject to satisfaction of the conditions postulated

by the legislature under section 320 of the Code.

8. The Full Bench in the said judgment further

observed that powers of compounding are strictly

regulated by statutory powers while the inherent

powers of the Court are guided by judicial

pronouncements within the scope of section 482 of the

Code. Another very important facet of criminal

jurisprudence, as developed in the present times, is

with regard to the impact of compounding and/or

quashing of criminal proceedings in relation to an

::: Downloaded on – 09/06/2013 15:51:39 :::
9

offence and its impact on the victim, witnesses and

the society at large. This must be treated as a

relevant consideration.

9. In the above referred judgment it is observed by

the Full Bench that when the Court has to consider

whether the criminal proceedings should be allowed to

continue or the same should be quashed, two aspects

are to be satisfied (i) whether the uncontroverted

allegations, as made in the complaint, prima facie

establish the offence, and (ii) whether it is

expedient and in the interest of justice to permit a

prosecution to continue.

10. In view of the avernments made in the present

application by applicants as well as in view of the

recitals made by respondent no.2(original complainant)

in her affidavit in reply and also relying upon

aforesaid judicial pronouncement, there can not be any

dispute that inherent powers under Section 482 of the

Code of Criminal Procedure include powers to quash

F.I.R., investigation or any criminal proceedings

pending before the High Court or any Courts

::: Downloaded on – 09/06/2013 15:51:39 :::
10

subordinate to it.

11. In the case at hand R.C.C. No.368/2009 is pending

before learned Judicial Magistrate, First Class,

Khultabad arising out of C.R. No.24/2008 registered

with Khultabad Police station for the offences

punishable under Sections 498-A, 323, 504 r/w 34 of

the Indian Penal Code and under Section 3 and 4 of the

Dowry Prohibition Act, on the complaint lodged by

respondent no.2 herein. However, respondent no.2 i.e.

original complainant has filed affidavit in reply as

aforesaid and stated that she and her husband i.e.

applicant no.1 have compromised the matter and they

are residing together happily since more than one

year. The said affidavit in reply also recites that

all the disputes between her and applicants have been

resolved and now there are no differences between

complainant and applicants herein and they are on good

terms and she wish to give an end to all the court

proceedings. She further stated that there are no

special circumstances which suggest to allow to

continue the prosecution and no useful purpose is

likely to be served by allowing the criminal

::: Downloaded on – 09/06/2013 15:51:39 :::
11

prosecution to continue.

12. Applicant no.1-Raju Nilaman Ade as well as

complainant Kantabai Raju Ade are present today in the

Court and both of them admitted that compromise took

place between them and they have been residing

together since last one year happily. The complainant

Kantabai Raju Ade has categorically stated that she

does not wish to prosecute R.C.C. No.368/2009 pending

before learned Judicial Magistrate, First Class,

Khultabad arising out of C.R. No.24/2008 registered

with Khultabad Police station furthermore, and

requested to quash and set aside the said proceedings.

13. In the circumstances, the complainant Kantabai

Raju Ade has no grievance against applicants herein,

and therefore, the exercise of continuation of

prosecution in R.C.C. No.368/2009 would be futile, and

therefore, it is expedient in the interest of justice

not to permit said prosecution to continue. Hence,

this is a fit case to invoke inherent powers under

Section 482 of Code of Criminal Procedure to quash and

set aside the proceedings of R.C.C No.368/2009 pending

::: Downloaded on – 09/06/2013 15:51:40 :::
12

before learned Judicial Magistrate, First Class,

Khultabad arising out of C.R. No.24/2008 registered

with Khultabad police station to meet the ends of

justice.

14. In the result, proceedings of R.C.C. No.368/2009

pending before learned Judicial Magistrate, First

Class, Khultabad arising out of C.R. No.24/2008

registered with Khultabad police station for the

offences punishable under Sections 498-A, 323, 504 and

34 of the Indian Penal Code and under Section 3 and 4

of the Dowry Prohibition Act stand quashed and set

aside and present criminal application stands disposed

of accordingly. Rule is made absolute in the aforesaid

terms.

(SHRIHARI P. DAVARE)

JUDGE
gas/cri1077.10

::: Downloaded on – 09/06/2013 15:51:40 :::