High Court Madras High Court

Senthilvel vs State By on 29 January, 2007

Madras High Court
Senthilvel vs State By on 29 January, 2007
       

  

  

 
 
           IN THE HIGH COURT OF JUDICATURE AT MADRAS

                      DATE : 29.01.2007

                           CORAM:

    THE HONOURABLE MR.JUSTICE A.C.ARUMUGAPERUMAL ADITYAN

                    Crl.A.No.328 of 2000

Senthilvel                                   .. Appellant

                             vs.

State by
Station House Officer,
All Women Police Station,
Pondicherry.                                 ..Respondent



Prayer: This Criminal Appeal has been preferred against  the

Judgment  in C.C.No.245 of 1997 dated 29.2.2000 on the  file

of   the   Additional   District  Judge-cum-Chief   Judicial

Magistrate, Pondicherry.


     For Appellant         : Mr.C.P.Palanisamy

     For Respondent        : Mr.M.P.Thangavel
                             Public Prosecutor (Puducherry)




                           JUDGMENT

This appeal has been preferred against the Judgment in

C.C.No.245/1997 on the file of the Court of Chief Judicial

Magistrate, Puducherry.

2. The short facts of the prosecution case is that

seven months prior to 8.7.1997 at Door No.40, Rangapillai

Street, Puducherry, infurthrece of common intention

subjected the complainant Malathi to cruelty by beating,

also demanding a Hero Honda Motor Cycle, cash of Rs.50,000/-

, and a water heater as dowry. A case was registered on

the complaint preferred by P.W.1. The case was taken on

file by the learned Judicial Magistrate, Puducherry in

C.C.No.245/1997 against the A1, husband of the

complainant(P.W.1), and A2, mother-in-law of the

complainant.

3. On appearance of the accused on summons the copies

under Section 207 of Cr.P.C. were furnished to the accused

and charges as indicated above were framed. When questioned

the accused pleaded no guilty. On the side of the

prosecution P.W.1 to P.W.8 were examined and Ex.P.1 to

Ex.P.10 were marked. No material objects were marked.

4. P.W.1 is the complainant, wife of A1, who would

depose that the marriage between herself and A1 took place

on 10.11.1995 as per the Hindu customs and at the time of

marriage her parents presented 37 sovereign of gold and cash

of Rs.50,000/- and other ‘Sreethana’ properties worth about

Rs.40,000/- and the marriage took place at Puducherry and

after the marriage she was residing along with her husband.

After 15 days of marriage her husband demanded Hero Honda

Motor cycle and this was informed by her to her parents and

her husband had also demanded cash of Rs.50,000/-. But

her(P.w.1) parents have declined to accede to the said

demand. She went to her parent’s house for Pongal and at

that time she was two months of pregnancy. Due to the

impact of travel she developed bleeding which resulted in

abortion of the fetus in hospital. After treatment her

husband returned to his house. A week thereafter she

returned to her husband’s house along with her mother but

she was not permitted to go inside the house but sent out of

the house by her husband accusing that she had aborted the

child without the permission of her husband. Elders

pacified him and after compromise, she was allowed to go

inside the house of the accused and that the 1st accused had

insisted her to give in writing that only out of her

volition she had aborted the child. According to P.W.1,

her husband does not allow her to go out of the house and he

used to keep her under lock and key and there was no proper

food given to her and that she was ill-treated and her

mother-in-law kicked her while she was sleeping and she was

also compelled to give consent in writing for A1’s second

marriage. After coming to know about this, her(P.w.1)

sister came to her house, but her husband did not permit her

to go inside the house. On 29.6.1996 late night the A1 and

his mother were discussing about the second marriage of her

husband and also planed to kill her, on 30.6.1996 she gave

a telegram to her brother Magesh with the help of her

neighbour. Her brother came and asked her husband about

this. Her husband informed Magesh that he wants to live

separately in the house and that she(P.W.1) shall give in

writing that she does not like her husband. But she

refused to give such a letter and then she went along with

her brother to her parent’s house. She went to Women Police

Cell and complained of the cruelty meted out to her at the

hands of her husband. On 8.7.1996 she had preferred a

complaint-Ex.P.1 with the Women Police. Ex.P.2 is marriage

invitation dated 10.11.1995 between P.W.1 and A1. Ex.P.3 is

the letter dated 8.5.1996 written by her to her mother.

Ex.P.4 is dated 11.5.1996 written by her to her mother.

Ex.P.5 is the letter dated 5.6.1996 written by her to her

mother. Ex.P.6 is the letter dated 7.6.1996 written by her

to her brother. Ex.P.7 is the letter dated 14.6.1996

written by her to her brother. Ex.P.8 is the letter written

by her to her mother.

5. P.W.2 is the mother of the complainant. P.W.2 has

deposed to the effect that her husband is working in

Malaysia and that the marriage between A1 and the

complainant(P.W.1) was solemnized through friends like

Balasubraminan and Gandhimohan and that after the

solemnization of the marriage her daughter P.W.1 and A1 were

living happily for ten or fifteen days. Thereafter both A1

& A2 used to comment upon the mode of service rendered by

the complainant and scolded her like anything and that she

had visited her daughter’s house only thrice and that she

stayed only for a duration of two hours each and during that

time P.W.1 used to complain about the treatment she had

received at the hands of the accused and that as requested

by P.W.1, she(P.W.2) had also informed this to the senior

paternal uncle of A1 and that the accused used to keep her

daughter under lock and key and A1 never allowed her to go

to purchase milk. On one occasion one of the sisters of

P.w.1 was also not allowed to see P.W.1 and that P.W.1 has

informed her that the accused were demanding fan and other

items. P.W.1 informed that she is not feeling well and

hence she was taken to a doctor. She went along with her

daughter(P.W.1) to Puducherry for Thaippoosam. When they

returned to the house of the accused, they were not allowed

to go inside the house. The daughter of A1’s sister came

and opened the gate after a long time and on seeing P.W.1

and her mother P.W.2, the accused abused them and the said

matter was reported to Nattamai at Thittai Village. The

accused 1 and 2 compelled P.W.1 to write a letter of release

to enable A1 to marry for the second time. The said demand

was refuted by her and her daughter(P.w.1). A2 kicked P.W.1

and also teased her. P.W.1 also gave a telegram to Thittai,

which was received by her(P.W.2) son. The son of P.W.2 also

went to Puducherry and witnessed the ill-treatment meeted

out by P.W.1 at the hands of A1.

6. P.W.3 is the elder sister of P.W.1. P.W.3 would

depose that P.W.1 and A1 lived together happily for about

15 days after the marriage and in that 15 days P.W.1 and her

husband A1 visited her(P.W.3) house three times. Both

P.W.1 and her mother came to Puducherry for Thaippoosam and

also informed about the ill-treatment metted out to P.W.1 at

the hands of her husband and that she also informed the

person who solemnized the marriage and also she visited

P.W.1’s house with her father and since P.W.1 was very weak,

she made a request to A1 and mother of A1 to allow her to

take P.W.1 to her house. But they refused to allow P.W.1

along with her and that during the month of Margazhi, P.W.1

was brought by A1 and A2 and others to Thittai for “Thali

prithu kattuthal function” and at that time P.W.1 has

informed that the accused were demanding one Hero Honda

motor cycle, a water heater and cash of Rs.50,000/- But the

accused were pacified and were sent back to Puducherry.

During her(P.w.3) visit to the house of the accused, P.w.1

was found inside the house under lock and key and she stood

at the entrence of the house and spoken to with P.w.1 and

returned back and that P.w.1 also informed her that

her(P.w.1) dress materials were kept by A1 under lock and

key and that P.W.1 was sleeping along with the mother of the

accused and the accused was sleeping in the first floor and

that the accused were responsible for abortion which took

place to P.W.1. She has further deposed that P.W.1 has

also informed about the cruel treatment of A2. She also

speaks about the frequent quarrel between P.W.1 and the

accused.

7. P.W.4 is the brother of P.W.1. P.W.4 also speaks

about the marriage between P.W.1 and A1 and also about the

presentation given to P.W.1 at the time of marriage and that

P.w.1 had written a letter Ex.P.3 stating that A1 had beat

her, demanding Hero Honda Motor Cycle and on one occasion

while he visited the house of P.W.1, A1 has necked him out

of the house and that he also speaks about the cruel

attitude of A1 towards P.W.1.

8. P.W.5 is a neighbour of P.W.1. P.W.5 deposed to the

effect that P.W.1 used to complaint about her husband and

that P.W.1 informed her about the torture received at the

hands of the accused and also about the demand of dowry.

9. P.W.6 is the mahazar witness, who would depose that

Ex.P.2 to Ex.P.8 were seized on 25.7.1996 by the police from

the house of Magesh and that Ex.P.9 is seizure mahazar in

which he has signed as a witness.

10. P.W.7 is the Inspector of Police of Women Police

Station. She would state that P.W.1 came to the station on

8.7.1996 at about 11.15 hours and preferred a complaint for

demanding dowry by her husband and her mother-in-law to the

tune of Rs.50,000/- cash and a water heater and also a Hero

Honda motor cycle and on the basis of the complaint she

registered a case in Cr.No.3/1996 under Section 498(1)A IPC

and under Section 4 of Dowry Prohibition Act 1961 r/w 34

IPC. Ex.P.10 is the FIR. She has examined the witnesses

and visited the place of occurrence and seized Ex.P.2 to

Ex.P.8 letters and seizure mahazar is Ex.P.9. P.W.8 is the

successor of P.w.7, who had taken up further investigation

and after completing the investigation, she has filed charge

sheet against the accused.

11. When incriminating circumstances were put to the

accused, they denied their complicity with the crime. On

the side of the accused D.W.1 and D.W.2 were examined and

Ex.D.1 to Ex.D12 were marked. After going through the oral

and documentary evidence let in before the trial Court, the

learned trial Judge has held that A2 is not guilty under the

charge levelled against her and consequently acquitted A2,

but convicted A1 under Section 498 A IPC and sentenced him

to undergo imprisonment till raising of the court and a fine

of Rs.5,000/- with default sentence. Aggrieved by the

findings of the learned trial Judge, A1 has preferred this

appeal.

12. Now the point for determination in this appeal is

whether the conviction and sentence under Section 498 A IPC

against A1 is sustainable?

13.The Point:- Section 498 A IPC runs as follows:-

“Whoever, being the husband or the relative
of the husband of a women, subjects such woman to
cruelty shall be punished with imprisonment for a
term which may extend to three years and shall
also be liable to fine.

Explanation – For the purpose of this section,
“cruelty” means

(a) any willful conduct which is of such a
nature as is likely to drive the woman to commit
suicide or to cause grave injury or danger to
life, limb or health (whether mental or physical)
of the woman; or

(b) harassment of the woman where such
harassment is with a view to coercing her or any
person related to her to meet any unlawful demand
for any property or valuable security or is on
account of failure by her or any person related
to her to meet such demand.”

The allegation against A12 by her wife P.W.1 is that A1

often harassed her to give cash of Rs.50,000/- and also a

Hero Honda motor cycle and a water heater. Even though

P.W.2 to P.W.4 are relatives of P.W.1, P.W.5 is a neighbor

who is not a relation of P.W.1. P.W.5 has deposed to the

effect that only at the instance of P.W.1 she gave a

telegram to the brother of P.W.1 stating that A1 had

intimidated P.W.1 to kill and there is no safety for her

life. P.W.5 has categorically stated that P.W.1 has

informed her about the way in which A1 has treated P.W.1 so

cruelly and also demanding a motor cycle and money towards

dowry. There is no motive attributed upon P.W.5 to depose

falsehood against A1. The evidence of P.W.1 has been

corroborated by P.W.2 to P.W.5. Only under such

circumstances, the learned trial Judge has come to a

conclusion that an offence under Section 498 A IPC has been

proved against A1. But the learned trial Judge has taken a

lenient view while awarding sentence to A1. The learned

trial judge has given punishment of imprisonment till the

raising of the Court and also a fine of Rs.15,000/- with a

direction that if the fine amount is paid, the same shall be

given to P.W.1 towards compensation under Section 357(1) of

Cr.P.C. I do not find any reason to interfere with the well

considered judgment of the trial Court, which does not

warrant any interference from this Court. Point is answered

accordingly.

14. In the result, the appeal is dismissed confirming

the decree and judgment in C.C.No.245/1997 on the file of

the Court of Chief Judicial Magistrate, Puducherry.

ssv

To,

The Chief Judicial Magistrate,
Puducherry.