Satya Narayan Prasad Sinha & Ors vs State Of Bihar & Anr on 30 August, 2011

0
34
Patna High Court
Satya Narayan Prasad Sinha & Ors vs State Of Bihar & Anr on 30 August, 2011
Author: Amaresh Kumar Lal
       IN THE HIGH COURT OF JUDICATURE AT PATNA

           Criminal Revision No.302 of 2002

          (Against the judgment and order
          dated 25th January 2002 passed
          by the learned Sessions Judge,
          Begusarai in Cr. Appeal No. 10
          of 2001)

=======================================================

1. Satya Narayan Prasad Sinha son of late Nand Kishore
Prasad.

2. Bachhi Devi wife of Satya Narayan Pd. Sinha.

3. Krishna Murari Sinha.

4. Krishna Kanhaiya Kumar Sinha.

5. Krishna Gopal Sinha all sons of Satya Narayan Prasad
Sinha.

All residents of Jeetwarpur Railway Colony, Qr. No.
166B Samastipur, P.S. and Dist. Samastipur.

                            ....  ....    Petitioner/s
                         Versus
1. State Of Bihar

2. Sushila Devi daughter of Late Ram Chandra Prasad,
resident of village Ajhaur, P.S. Neema Chandpura,
District Begusarai.

…. …. Opposite Party/s
with

Criminal Revision No. 354 of 2002
=======================================================
Krishna Kumar Sinha son of Satya Narayan Prasad Sinha,
resident of Jeetwarpur Rail Colony Qr. No. 166B,
Samastipur, P.S. and District- Samastipur.

…. …. Petitioner/s
Versus

1. The State Of Bihar

2. Sushila Devi daughter of Late Ram Chandra Prasad,
resident of village- Ajhaur, P.S. Neema Chandpura,
District- Bugusarai.

…. …. Opposite party/s
=======================================================
Appearance :

(In CR. REV. No. 302 of 2002)
(In CR. REV. No. 354 of 2002)

For the Petitioner/s : Mr. Pramod Manbash, Adv.

For the Opposite
Party/s : Mr. Vijay Kr @ VKS Singh,
Patna High Court CR. REV. No.302 of 2002 dt.30-08-2011 2

Adv.

: Mrs. Indu Bala Pandey, APP.

=======================================================
CORAM: HONOURABLE MR. JUSTICE AMARESH KUMAR LAL

ORAL JUDGMENT

(Per: HONOURABLE MR. JUSTICE AMARESH KUMAR LAL)

Amaresh Kumar Lal, J. Cr. Revision No. 302 of 2002 and Cr.

Revision No. 354 of 2002 arise out of judgment

and order dated 25th January 2002 passed by

the learned Sessions Judge, Begusarai in Cr.

Appeal No. 10 of 2001 by which the appeal has

been dismissed with modification in the

sentences to the effect that in case of

default of payment of fine on the part of the

appellants, instead of rigorous imprisonment

for a period of one month each, they shall

undergo simple imprisonment for a period of

one month, as such both these revision

applications have been heard together and are

being disposed of by this common judgment.

2. Cr. Revision No. 302 of 2002 has

been filed by the relatives of the husband of

the complainant, whereas, Cr. Revision No. 354

of 2002 has been filed by the husband of the

complainant, opposite party no. 2 in both the

revision applications.

3. The prosecution case, in brief,
Patna High Court CR. REV. No.302 of 2002 dt.30-08-2011 3

is that the complainant-opposite party no. 2

was married to Krishna Kumar Sinha, the

petitioner in Cr. Revision No. 354 of 2002 on

12.6.1987 according to ‘Vaidik’ rituals.

During the course of marriage, the mother and

the brother of the complainant presented 10

‘Bhar’ gold ornaments, 20 ‘Bhar’ silver

ornaments and several utensils to the

petitioners but in spite of that the

petitioners started demanding Rs.25000/- and a

scooter. She was subjected to various types of

torture for the fulfillment of the demand. She

went to her matrimonial home after marriage

and returned to her Naihar after a period of 9

days. She again went to her Sasural Jitwarpur

Railway Colony within the town and police

station of Samastipur on the eve of Dashahara

and stayed there for three months. During the

period of 1988-89, she remained in her sasural

for a period of about nine months. During this

period, the petitioners always abused and

assaulted her for dowry. They also threatened

to kill her if their demands are not

fulfilled. In the month of Aasin, 1989, she

returned to her Naihar with her brother. In

the meantime, in the year 1988 the husband and
Patna High Court CR. REV. No.302 of 2002 dt.30-08-2011 4

mother-in-law of the complainant wrote a

letter to the mother of the complainant with

threatening and the demand of motor-cycle was

exactly repeated. On 28.1.1990 the father-in-

law of the complainant sent a letter to the

complainant through Krishna Murari Sinha,

Debar that her mother-in-law was seriously ill

and had been admitted in the railway hospital

and asked her to come there for looking after

her. She immediately went to Samastipur with

her Dewar and rendered the services to her

mother-in-law. The mother-in-law became

perfectly well, thereafter, the petitioners

again started assaulting and torturing the

complainant. After 6-7 months, the complainant

was ousted from her matrimonial home. She

returned to her mother’s home alone. It has

further been alleged that she was not directed

to take her ornaments and cloths. The

relatives of Naihar of the complainant tried

to make the petitioners understand but in

vain. Immediately before filing the complaint

petition the complainant came to know that her

husband, petitioner of Cr. Revision No. 354 of

2002 has eloped with a married girl. The

complainant suffered mental agony and in her
Patna High Court CR. REV. No.302 of 2002 dt.30-08-2011 5

helplessness and inhuman behaviour of the

petitioners drove her to commit suicide, she

has to file the petition of complaint. The

complainant is living with her mother and

brother and has also lost her mental balance.

She filed complaint case no. 406 C of 1994 in

the Court of learned Chief Judicial

Magistrate, Begusarai on 8.6.1994.

4. After taking the statement of

the complainant on solemn affirmation, the

case was transferred to the Court of SDJM.

After enquiry, the petitioners were summoned.

Later on, after trial the husband-accused has

been convicted under Section 498 A IPC and

sentenced to undergo rigorous imprisonment for

a period of three years and to pay a fine of

Rs.500/- and in default of payment thereof he

has further been directed to undergo rigorous

imprisonment for a period of one month. The

other petitioners have also been convicted for

the offence punishable under Section 498 A IPC

and sentenced to undergo rigorous imprisonment

for a period of one year each and to pay a

fine of Rs.200/- each and in default of

payment thereof to undergo rigorous

imprisonment for a period of one month each.
Patna High Court CR. REV. No.302 of 2002 dt.30-08-2011 6

Thereafter, the accused- petitioners preferred

Cr. Appeal No. 10 of 2001 in the Court of

learned Sessions Judge. After hearing both the

parties, the appeal has been dismissed with

modification in the sentence that in case of

default in paying fine they would undergo

simple imprisonment for one month and the

other sentences remained unaltered and were

confirmed. Thereafter, all the accused except

the husband of the complainant have filed Cr.

Revision No. 302 of 2002 and the husband-

accused has filed Cr. Revision No. 354 of 2002

as aforesaid.

5. Heard learned counsel for the

petitioners and learned counsel for opposite

party no.2.

6. The learned counsel for the

petitioners has assailed the impugned judgment

and order on three grounds, namely,

territorial jurisdiction, limitation and

cruelty.

                                  7.         It       has    been       submitted       that

                   according            to        the       complaint       case,       the

complainant was tortured by the petitioners

for fulfillment of their demand of dowry of

Rs.25000/- and a scooter and later on the
Patna High Court CR. REV. No.302 of 2002 dt.30-08-2011 7

demand was made for money and motor -cycle.

According to complaint petition, the

complainant went to her sasural at Samastipur

with the petitioner, Krishna Murari Sinha in

pursuance to letter dated 28.1.1990 to look

after her mother-in-law. She went there and

looked after her mother-in-law and when she

recovered, all the accused again tortured her.

She remained in her Sasural and after 6-7

months she was ousted from her matrimonial

home meaning thereby she returned to her

mother’s house in the year 1990 itself,

whereas, the complaint- petition has been

filed on 8.6.1994 after a period of three

years as such the learned Magistrate should

not have taken cognizance as the period of

limitation has expired and secondly on the

ground that the complaint case has been filed

in the Session Division at Begusarai, whereas,

the occurrence has taken place in the session

division of Samastipur. In support of his

contention he has referred to the decision of

Supreme Court in the case of Rajiv Modi vs.

Sanjay Jain & Ors, reported in [2009] ACR 715

in which it has been held that cause of action

is a fundamental element to confer
Patna High Court CR. REV. No.302 of 2002 dt.30-08-2011 8

jurisdiction upon any Court and which has to

be proved by plaintiff to support his right to

a judgment of the Court. To constitute

territorial jurisdiction, whole or a part of

cause of action must have arisen within

territorial jurisdiction of Court and same

must be decided on basis of averments made in

complaint without embarking upon an enquiry as

to correctness or otherwise of said facts. If

Court is prima facie of opinion that whole or

a part of cause of action has arisen in its

jurisdiction, it can certainly take cognizance

of complaint. There is no need to ascertain

that allegations made are true in fact.

8. Learned counsel for the

petitioners has further submitted that even if

the cognizance has been taken after the period

of limitation, the learned Magistrate should

have applied its mind and should have condoned

the delay but in this case the delay has not

been condoned under Section 478 Cr.P.C. and on

this ground also the cognizance and the

proceeding are not in accordance with law. In

support of his contention, he has relied upon

a decision of Supreme Court in the case of

Sanapareddy Maheedhar and Anr. Vs. State of
Patna High Court CR. REV. No.302 of 2002 dt.30-08-2011 9

Andhra Pradesh & Anr., reported in [2008] ACR

405 in which it has been held that while

considering the applicability of Section 468

to the complaints made by the victims of

matrimonial offences, the Court can invoke

Section 473 and can take cognizance of an

offence after expiry of the period of

limitation keeping in view the nature of

allegations, the time taken by the police in

investigation and the fact that the offence of

cruelty is a continuing offence and affects

the society at large. To put it differently,

in cases involving matrimonial offences the

Court should not adopt a narrow and pedantic

approach and should, in the interest of

justice, liberally exercise power under

Section 473 for extending period of

limitation.

9. Learned appellate court has

dealt with the point of limitation in

paragraph 19 of its judgment which reads as

follows:-

“19. ….. It appears
from the petition of complaint
that some days before filing of
the complaint petition, the
complainant came to know that
her husband eloped with a
married lady. She has also
stated about it in her
Patna High Court CR. REV. No.302 of 2002 dt.30-08-2011 10

deposition, which was the cause
of her frustration and which
resulted into filing of the
petition of complaint by her. In
this view of the matter, it
cannot be said that the
complaint is barred by
limitation. Moreover, it has
been held in the case of Arun
Vyas versus Anita Vyas reported
in 2000(1) BBCJ, IV-32 that the
bar to taking cognizance after
the period of limitation where a
wife complaints that she has
been subjected to cruelty in
terms of section 498 A of the
I.P.C, the court may take
cognizance of an offence, even
after expiry of period of
limitation in the interest of
justice and Section 473 of the
Cr.P.C. should be construed
liberally in such a case.”

                                   10.        In     this   case,   it   has    been

                   noticed       that      the     action   of   torture   to    the

complainant was started by the petitioners in

the matrimonial house of the complainant at

Samastipur and it continued. The complainant

was in hope that the matter would be settled

amicably but she lost her hope for amicable

settlement between herself and the petitioners

at large. The action of the accused husband

gave a death blow to her hope and she was

given a mental cruelty in the year 1994 when

she came to know that her husband eloped with

a married lady. Learned trial court has also

dealt this matter in its judgment in paragraph
Patna High Court CR. REV. No.302 of 2002 dt.30-08-2011 11

8 and 9. In paragraph 23 of her cross-

examination, the complainant has stated that

when she came to know that her husband eloped

with Manju Singh, wife of Rabindra Singh, son

of Sipahi Jee, she has taken shelter of the

Court. In this view of the matter, it cannot

be said that the occurrence of torture has

been within the jurisdiction at Samastipur and

no cause of action has arisen at Begusarai

where the complaint case was filed. When the

petitioner was ousted from her matrimonial

home, she took shelter in her mother’s hosue

at Begusarai in which jurisdiction the

complaint case was lodged. Considering the

facts and circumstances, the decisions

referred to above reported in [2009] ACR 715

and [2008] ACR 405 (supra) do not help the

petitioners, rather they are helpful to the

complainant.

11. Learned counsel for the

petitioners has submitted that for assailing

the judgment now the third ground cruelty has

been made. He has submitted that there has

been no occurrence of cruelty as defined in

Section 498 A IPC there has been no occurrence

which could lead the complainant to commit
Patna High Court CR. REV. No.302 of 2002 dt.30-08-2011 12

suicide or to cause grave injury or danger to

life, limb or health whether mental or

physical of the complainant. In support of his

contention he has referred to a decision of

the Supreme Court in the case of Manju Ram

Kalita vs. State of Assam, reported in [2009]

ACR 882.

12. Learned lower appellate Court

has dealt with this mater in paragraph 16 and

18 of its judgment which reads as follows;-

“16. …… I find that
the complainant has named all
the appellants, who had
subjected her to torture for
their demand of money and
scooter. There is specific
overtact alleged against the
appellant nos. 1 to 4. The
learned lower court has rightly
taken a lenient view so far the
in-laws of the complainant are
concerned while awarding
sentence to them.

18. The learned
counsel for the appellants has
also submitted that the
appellant nos. 2 to 6 are
residing separately from the
appellant no. 1. I find that
there is no such evidence on
record. From the different
letters proved in this case, it
appears that all the appellants
are living together at Jitwarpur
Railway Colony in the same
house.”

13. Learned trial court has also

dealt with this matter and has found that the
Patna High Court CR. REV. No.302 of 2002 dt.30-08-2011 13

victim- complainant has also stated that the

accused were torturing her and they also asked

to sleep her in the bathroom and used to give

stale food to eat and torture and lastly

immediately before filing of the complaint she

came to know that the husband Krishna Kumar

Sinha has eloped with a married lady and it

gave her mental shock and the cruelty is of

such a nature as is likely to drive a women to

commit suicide. An Indian married woman does

not want that in her life time her husband

should marry to another lady or eloped with

another lady. Certainly this type of cruelty

comes within the definition of Section 498 A

IPC. The word ‘cruelty’ has been dealt with in

paragraph 22 of the judgment reported in

[2009] ACR 882 (supra) which reads as

follows:-

“22. “Cruelty” for
the purpose of Section 498 A IPC
is to be established in the
context of Section 498 A IPC as
it may be a different from other
statutory provisions. It is to
be determined /inferred by
considering the conduct of the
man, weighing the gravity or
seriousness of his acts and to
find out as to whether it is
likely to drive the woman to
commit suicide, etc. It is to be
established that the woman has
been subjected to cruelty
continuously/persistently or at
Patna High Court CR. REV. No.302 of 2002 dt.30-08-2011 14

lest in close proximity of time
of lodging the complaint. Petty
quarrels cannot be terms as
„cruelty‟ to attract the
provisions of Section 498 A IPC.

                                  Causing mental torture to the
                                  extent     that    it    becomes
                                  unbearable   may  be  terms   as
                                  cruelty."

                                  14.        Considering          the     facts           and

circumstances of the case, I find that cruelty

has been made to the complainant by the

petitioners and the decision reported in

[2009] ACR 882 (supra) does not help the

petitioners. The petitioners have not been

able to make any ground for interference with

the impugned judgment and order passed by the

learned trial court as well as the learned

Appellate Court.

15. Lastly, the learned counsel for

the petitioners has submitted that the main

allegation is against the husband Krishna

Kumar Sinha, petitioner in Cr. Revision No.

354 of 2002 and there is no specific

allegation of overtact against the other

petitioners. Therefore, the other petitioners

may be given the benefit under Section 360

Cr.P.C. The occurrence has also taken place in

the year 1990 and more than 20 years have

passed and the petitioners have been suffering
Patna High Court CR. REV. No.302 of 2002 dt.30-08-2011 15

from mental agony.

16. Learned counsel for the

opposite party no. 2 has submitted that the

complainant is still suffering from mental

agony and the petitioners have ruined her life

and they do not deserve any leniency and their

sentence is not fit to be interfered. They do

not deserve any leniency under Section 360

Cr.P.C. It has also been submitted that the

husband of the complaint is leading conjugal

life with another lady, and other petitioners

and the complainant is suffering and leading a

miserable life due to torture made by the

petitioners and she has not still married to

any person.

17. Considering the facts and

circumstances and for the aforesaid reasons, I

do not find any ground to interfere with the

impugned judgment and order of conviction.

18. In the result, both these

revision applications are dismissed.

Patna High Court (Amaresh Kumar Lal, J.)
Dated 30th of August 2011
N.A.F.R/Kanchan

LEAVE A REPLY

Please enter your comment!
Please enter your name here