High Court Madras High Court

S.Suresh vs State on 8 October, 2007

Madras High Court
S.Suresh vs State on 8 October, 2007
       

  

  

 
 
           IN THE HIGH COURT OF JUDICATURE AT MADRAS

                    DATED :  08/10/2007

                           CORAM

          THE HONOURABLE MR. JUSTICE S. PALANIVELU

                  Crl. O.P. No.28080 of 2007



S.Suresh                 		..Petitioner

       Vs

State
represented by Inspector of Police
Kadathur Police Station
Dharmapuri District.          		..Respondent




          Petition under Section 482 of the Code of Criminal
Procedure.



         	For Petitioner    :  Mr.M.Ravi

          	For Respondent    :  Mr.A. Saravanan, Govt.  Advocate (Crl. Side)


                          O R D E R

This petition has been filed to call for the

records in connection with F.I.R.No.212 of 2007 on the file

of Kadathur Police, Station, Dharmapuri District, and to

quash the same.

2. De facto complainant is a married woman, who

has got twin boys, aged three years, and a daughter. She is

living away from her husband, in view of certain

misunderstandings. Sons are with her husband, while she is

maintaining the daughter. She is working as a teacher in

Panchayat Union Elementary School in Veppilaipatti village.

She used to attend the teachers’ meeting every month in

Thalanattam Panchayat Union Middle School. The accused, who

too is a teacher in Panchayat Union Elementary School in

Nattamedu, also used to participate in the said meetings.

He voluntarily began to get familiarity with her. While he

is a brahmin, she belongs to Adi-dravidar community. She

had informed him about her family circumstances. He

represented that he was a bachelor and made her to believe

that he would marry her, thereby asking her to come with him

to some places. But, since she refused, both of them used

to go to house No.875 in Vennampatti Housing Board and have

carnal intercourse on several occasions from March,2007. On

14.04.2007, he took her to Mohana Lodge, Krishnagiri, stayed

there and had coitus with her. They vacated the room in the

evening of 15.04.2007. Because of him, she is now pregnant

by two-and-a-half months. The accused refused to marry her

and disconnected her relationship. Therefore, a case has

been registered in Crime No.212 of 2007 on the file of

respondent police for the offences under Sections 376 IPC

and Section 3 (1) (xii) of the Scheduled Castes and

Scheduled Tribes (Prevention of Atrocities) Act.

3. Learned counsel for the petitioner would

vehemently contend that for employing Section 376 IPC, the

complaint does not bear any allegations and as per the

situation of the de facto complainant, namely, her avocation

and status i.e., to say, she was a married woman, living

with children, by no stretch of imagination, it could be

stated that she was sexually exploited by the accused

forcibly. It is his further contention that none of the

ingredients enumerated in Section 375 IPC would apply to

the facts of the present case and the alleged offence under

Section 376 did not exist. It is also his argument that the

de facto complainant gave her free consent for intercourse

as per her allegation and there was no obnoxious intention

on the part of the accused to spoil her life and, therefore,

no offence could be made out under Section 376 IPC.

4. It is beneficial to refer Section 90 IPC, which

reads as under :

“90.Consent known to be given
under fear or misconception.- A
consent is not such a consent as is
intended by any section of this Code,
if the consent is given by a person
under fear of injury, or under a
misconception of fact, and if the
person doing the act knows, or has
reason to believe, that the consent
was given in consequence of such fear
or misconception.”

5. Learned counsel for the petitioner placed much

reliance upon a decision of the Hon’ble Supreme Court in

State of U.P. through C.B.I.,S.P.E., Lucknow, v.

R.K.Srivastava and others, AIR 1989 SUPREME COURT 2222, in

which it has been held that it is a well settled principle

of law that if the allegations made in the FIR are taken at

their face value and accepted in their entirety do not

constitute an offence, the criminal proceedings instituted

on the basis of such FIR should be quashed. But, the facts

in the case on hand are different. In this case, the

allegations are sufficient to constitute the offence.

6. The learned counsel also cited a decision of

the Supreme Court in Uday v. State of Karnataka, 2003 (4)

Supreme Court Cases 46, wherein certain guidelines have been

formulated, to infer the fact of “consent”, which are as

below :

“For determining whether
consent given by the prosecutrix was
voluntary or under a misconception
of fact, held there is no
straitjacket formula and each case
has to be decided considering the
evidence and surrounding
circumstances of the case – where

(i) the prosecutrix (aged 19 years
on the date of occurrence) had
sufficient intelligence to
understand the significance and
moral quality of the act she was
consenting to, (ii) she was
conscious of the fact that her
marriage with the applicant was
difficult on account of caste
considerations, (iii) it was
difficult to impute to the appellant
knowledge that the prosecutrix had
consented in consequence of a
misconception of fact arising from
his promise, and (iv) there was no
evidence to prove conclusively that
the appellant never intended to
marry the prosecutrix, held,
appellant’s conviction and sentence
under S.376 IPC was liable to be set
aside.”

7. Paragraph 25 of the above said ruling goes to

the effect that in order to constitute the consent under

Section 90 IPC, firstly, it must be shown that the consent

was given under a misconception of fact and, secondly, it

must be proved that the person who obtained the consent

knew, or had reason to believe that the consent was given in

consequence of such misconception.

8. As far as the facts of the present case are

concerned, we are in the first stage i.e., the consent was

given under a misconception of fact and the proof is a

subsequent affair, since the case has to reach its stage of

trial. It is further observed in the said decision as

follows :

25….As stated by the prosecutrix,
the appellant also made such a promise
on more than one occasion. In such
circumstances, the promise loses all
significance, particularly when they are
overcome with emotions and passion and
find themselves in situations and
circumstances where they, in a week
moment, succumb to the temptation of
having sexual relationship. This is what
appears to have happened in this case as
well, and the prosecutrix willingly
consented to having sexual intercourse
with the appellant with whom she was
deeply in love, not because he promised
to marry her, but because she also
desired it. In these circumstances, it
would be very difficult to impute to the
appellant knowledge that the prosecutrix
had consented in consequence of a
misconception of fact arising from his
promise….”

9. Another decision in Deelip Singh v. State of

Bihar, 2005 (1) Supreme Court Cases 88, was also relied upon

by the learned counsel for the petitioner, in which it was

observed as under :

“Though will and consent often
interlace and an act done against the
will of a person can be said to be an
act done without consent, the Indian
Penal Code categorises these two
expressions under heads in order to be
as comprehensive as possible. Further,
it is not easy to find a dividing line
between submission and consent except in
the situation contemplated by clause
fifthly of Section 375 IPC. Yet, the
evidence has to be carefully scanned.
The ultimate conclusion depends on the
facts of each case.”

10. It is the further contention of the learned

counsel for the petitioner that since the de facto

complainant is a full-grown girl, capable of understanding

the consequences while she gave consent to the sexual

intercourse and became pregnant, the consent obtained from

her could not be deemed to have been obtained by

misconception.

11. In the above judgment, it was opined that even

though consent cannot be said to have been obtained under a

misconception of fact, the Courts have to consider the

question of consent, after appreciating the materials

available in a particular case.

12. In a recent decision of the Supreme Court in

Pradeep Kumar @ Pradeep Kumar Verma v. State of Bihar and

Anr., 2007 (3) Crimes 346 (SC), the scheme of Section 90 IPC

has been elaborately dealt with and “what would be the

consent” obtained from the victim would come under the

category of “consent obtained by fear or misconception.” The

Apex Court also considered Uday’s case, stated supra, and

laid down a law as follows :

“20…..By making the solitary
observation that a false promise is
not a fact within the meaning of the
Code, it can not be said that this
Court has laid down the law
differently. The observations
following the aforesaid sentence are
also equally important. The Court was
cautious enough to add a qualification
that no straitjacket formula could be
evolved for determining whether the
consent was given under a
misconception of fact. Reading the
judgment in Uday case as a whole, we
do not understand the Court laying
down a broad proposition that a
promise to marry could never amount to
a misconception of fact. That is not,
in our understanding, the ratio of the
decision. In fact, there was a
specific finding in that case that
initially the accuseds intention to
marry cannot be ruled out.”

13. Hence, the legal principle to be applied in

similar cases is that the Court has to see whether the

person giving the consent has given it under fear or

misconception of fact and the Court should also be satisfied

that the person doing the act i.e., the alleged offender is

conscious of the fact or should have reason to think that

but for the fear or misconception, the consent would not

have been given.

14. As per Section 90 IPC, “consent” must be a

voluntary one and it could not be under misconception of

fact or misrepresentation or by fraudulent means. Obtaining

consent for sexual intercourse on the promise of marriage

should fulfil the requirements, adumbrated in Section 90.

In order to infer a qualified consent free from any legal

flaw, the allegations in the F.I.R.may not be sufficient.

Even though the consent was a voluntary one, if the Court

finds that it was obtained by misconception of fact or

misrepresentation, it will suffer from illegality. The

consent or absence of it could be gathered from the

attendant circumstances. On the face of it, it is learnt

that the accused knew of the misconception or had reason to

believe that the victim would act upon it.

15. As far as the facts of this case are

concerned, it is only in the F.I.R. stage and investigation

is pending. Only if the trial reaches its logical

conclusion, the real intention of the accused would be

unearthed, by appreciating the materials available in the

evidence on record.

16. Learned Government Advocate (Criminal Side)

would cite a decision of the Apex Court in Yedla Srinivasa

Rao v. State of A.P., 2006 (9) SCALE 692, wherein, the

Supreme Court, after referring to the principles laid down

in Uday’s case, considering the facts of the case, was

satisfied that the consent which had been obtained by the

accused was not a voluntary one which was given by her under

misconception of fact that the accused would marry her, but

this is not a consent in law, which is more evident from the

testimony of P.W.1 and P.W.6 who was functioning as

Panchayat where the accused admitted that he had committed

sexual intercourse and promised to marry her, but he

absconded despite the promise made before the Panchayat,

and, hence, the question as to whether the consent obtained

from the de facto complainant by the accused was under

misconception of fact has to be decided, only after scanning

and analysing the oral evidence on record.

17. In the above said decision, the Apex Court has

referred to various decisions and concluded as stated above.

Following the principles of law laid down by the Supreme

Court, it must be observed herein that whether the consent

was obtained fraudulently by the accused would be decided on

the merits of the case and on the basis of the allegations

available in the F.I.R. Since the allegations in this case

have prima facie constituted the offence under Section 376

IPC, there would be no question of quashing the F.I.R. at

this stage.

18. Learned counsel for the petitioner further

submitted that there is no sufficient material on record to

implicate the accused, for the offence under Section 3 (1)

(xii) of the Scheduled Castes and Scheduled Tribes

(Prevention of Atrocities) Act.

19. In this connection, it is worthwhile to refer

to Section 3 (1) (xii) of the Act, which reads as under :

“being in a position to dominate
the will of a woman belonging to a
Scheduled Caste or a Scheduled Tribe
and uses that position to exploit her
sexually to which she would not have
otherwise agreed”

20. The allegations in the F.I.R. would go to the

effect that the de facto complainant had already informed

the accused of her situation and he also knew about her

fully. It goes to show that the accused was very well aware

that the de facto complainant belonged to Adi-dravidar

community. The aforesaid version in the FIR would be a

prima facie material to show the attitude of the accused,

attracting the said provision.

21. In the light of the above discussions and

following the ratio laid own by the Apex Court, the F.I.R.

could not be quashed. As a result, this petition is

dismissed. Consequently, the connected Crl.M.P.No.1 of 2007

is also dismissed.

dixit

To

1. The Inspector of Police,
Kadathur Police Station,
Dharmapuri District.

2. The Public Prosecutor,
High Court,
Madras.