Karnataka High Court
Shri Roopsunder vs State Of Karnataka on 12 January, 2010
IN THE HIGH COURT OF KARNATAKA
CRICUIT BENCH AT DI-IARWAD
DATED THIS THE 12TH DAY or JANUAE"i?;"2t§3[j'0Vé -
BEFORE_w__
THE I-ION'BLE MR.JUsTzcE-,AI+2'g'ALz 1S:A¢+.§Rg§.:T-of
CRIMINAL PET1T1oi§*~No.8'1oG/;2'i3o9_;""
BETWEEN:
1.
Shri. Roopsunder s/op, 1.\I'2§_ikV V
Age: 38 Years, Occupationz' .in.su'r'anCei_-Agent
R/o. I-I.No..33OL')_/JA./f_'1, shn R"e~m1_ka Niwas
Shivagiri,
Hubli, D'1'é1L5_"Dh&fWad:f-._V _ '
. Dr. W o»..Vv.:'Roofuisiirtder N aik
Ageig_38_ YevarVs;"'QCQu'pa'tion2' Associate Professor
R/o. House 10, G.O.Quarters
KIMS Campus', _ 'V . '
Hubii, Diu'st;_VDharWad"'
" Petitioners
»{I:3'y--» S.Raichur, Adv.)
j State oftiatrérzataka through
Officer, Mahila Police Station
.. ff ~HV1ib1.i'.
Respondent
% tgsgy Sri. ¥;.H.Gotkhindi, HCGP)
,,.,......("""'"""""
This Criminal Petition is filed under Section 482
of Cr.P.C praying to quash the proceedings in C.C.N'o.
704/2009 in the court of the JMFC II, Hubli. T
This Criminal Petition is coming on for .
this day, the Court made the following:
The present petition u/ s
petitioner Nos. 1 and 2 respe.ctiVeily,i[accused
Nos. 1 85 2 in CC.No. /O9i'l(Clriineip'ivl\lo. 12/V09 fir Mahila
Police Station, Hubli) :ioffenc'e_'sfa/secs. 498A,
323, 504
2. Statedliin"'br"i'eAf »-theulfacts leading to the present
petitigon are as
Vi(.a}-{The petitioner No.2 Smt. Janaki, the
of petitioner No.1 Roopsunder
. hilaik, filed a complaint before the police
of l\/lahila P.S., Hubli, against her
husband (Petitioner No.1 herein)
alleging that he committed offences
u/secs. 498A, 324, 504 and 506 of
r--...{""*---
(b) After completion of jini%e's<t.iga.tio_;n,::p'"the
DJ
IPC. On the
complaint crime No. 12/09 came to
registered against him by the
Police Hubli.
said police submitted
against the first petit.io'ner~a:ccus.eVdV
before the iearned Coiflubli
for the offences 323, 504
and 506 of iPc1.* 'JMFC, by
his _"or_de1~_... «'dtd: took
co_g7nizai'ice_ 4"of:V_ the 'saicl""offence and
"'*iSSU.eda':Qprocess agmnst the present
-.p'etiti'c.1'i'er'i _ "accused returnable by
'x24/7/2oé9.'«T"
the pendencey of the
i investigaitiiioin the petitioner Nos. 1 and 2
dispute amicably settled and
it ' joint petition 11/ s 13B of the Hindu
. Marriage Act seeking dissolution of their
marriage by consent of each other.
Therefore, both the petitioners have filed
the present joint petition seeking
,.~._§'°'-'---~'-
basis of the said_____
quashing of further proceedings in the_,
said case before the Trial Court.
3. Heard the arguments of Sri. Sathis S. ~
learned counsel appearing for bo.th~th'e 1._ ii
and 2.} Perused the averrnents
petitioner No.2 against peititioner i\1'o.,_15 "ihiisiband, " V
the order cit: 10/7,./.2O()9Ar.----passed'. byi"the.-V2 learned
Magistrate taking of: -said offences
against the the joint petition
filed by 1:: of the Hindu Marriage
Act seiekingii their marriage by consent of
each othieri .
éatish S.Raichur, the Eearned counsei for the
reiiance on the decision of the Hon'b1e
Suiiremiei Court in the case of, B.S.Joshi and Others vs
it i«,:&*tat_¢ Haryana and Another reported in ILR 2003
'R-':Ai.iiR"i2£'785, strongiy contends that, since the dispute
"between husband and wife has been settled amicably
f
and they have fiied the petition 11/3 13 B of Hindu
Marriage Act, seeking dissolution of their marriagfeby
consent of each other, no purpose would be sveryeldi "
continuing the proceedings 'oefo;*e"t--he
therefore all further proceedings case. deser:%e~.tio'w._
be quashed. V
5. Petitioner Nos. 1 and 2 ar'e_pr.e_sent.' ._'I_'hey together
submit that they have'-gl:Ct_ th_eii:j 'd.ispute'rsettIed amicably
and therefore, they ha.Ve~i.'i1::edi 138 of Hindu
Marria,ge"iAct.:9V5jn 165'/'2oo9 before the 11 Addi.
Civil Judge (Sr.ViDn}~,._iiH--ub»Ei..~--'seeking dissolution of their
marriage _con.s'ent. of each other and the same is
....r__p¢riiding'*.ar1d therefore, further proceedings in the said
i..cr'irriirla}'~.,_casVe_Lgaending before the learned Magistrate
may be qtiaéshed.
6. Honb'1e Supreme Court has observed "
Nos. 4,6,8,9 of its judgement inv~th'e--above _si'iiL1 céise'.was--.«
under:
Para 4. The High COi.J1'1"i13.S,
Judgment, dismissed :thel"peti_tiorii fiied the
appellants seekiiag' FIR for in
View of the th'eiv.ioffef1ces under
Section?» are non-
powers under
s¢¢;1pn.V%:%;8';2:___g'f be invoked to
by provision of Section
siizoor 'tingiejqdev;{fm~ its View, the High Court
_hasixre1i"erre:c1'V._to'-einziirelied upon the decisions of
..«§¥.ti}1is Coi;1:*fi.,___.i.if1o» STATE OF I-IARYANA AND
o"'fHi::2s Vs BHAJAN LAL AND OTHERS (1992
o ittsi:;§p1§(1):'_1.»scc 335) MADI-IU LMAYE vs THE
MAHARASHTRA [(1977) 4 sec 551]
afigi "SURENDERA NATH MOHANTY AND
~ ANOTHER vs STATE OF ORISSA [AIR 1999 so
'=.f21s1}
q....._,5"'-\.....-o
.. powers. V "
Para 6. In PEPSI FOOD LTD. AND ANOTHER
vs SPECIAL JUDECIAL MAGESTRATE Al_\l.i_)
OTHERS [(1993) 5 sec 749], this C01.1I"t'4"'»'.i»'_:i:"£«l?i_Ll'--i.V
reference to Bhajan Lal's case observed__th'atijthei ;.
guidelines laid therein as to wherQ,..tf1€. Ciourt it
will exercise jurisdiction unclei'«Section_il4i82V of: in
the Code could not be infiexibie er ieytihg ;igiseti:i'itii'
formulate to be fo'Eilowed Courts.
Exercise of such power the
facts and circurnstancelsl casevybut with
the sole purpose _e.'EOl'vi'»tL1l3L1Se of the
process of_*a.r1y Cdurtiiorv to" secure the
ends of ju:stil_ce.,l'~¢ 'is tfifellll settled that these
piowersi"Ii.a.Ve7noul,irni_ts, _' Of course, where there
isimore p'o_WeAr~,._iit'--beco~rnes necessary to exercise
utmost care-_'a'n,d"c'aution while invoking such
1°'3.?"='c is thus, clear that Madhu Lirnaye's
4 sec 551], does not lay down
general proposition limiting power of
quash-ing the criminal proceedings or FIR or
A likcomplaint as vested in Section 482 of the Code
"or extra ordinary power under Article 226 of the
,..r.c-----~
Constitution of India. We are, therefore, of the
View that if for the purpose of securing the
of justice, quashing of FIR becomes
Section 320 would not be a bar to C'
of power of quashing. V---"'It*---.is,hovxisjeiferg
different matter depending» facts
circumstances of eachiease Whether to'e:~revrcise
or not such a power.
Para 9. The ha__s.:a]so reiied [AIR
1999 so 2181] upgn in case of
Surender_E:\iath "{siiL1pra) for the
propos.ition1';j'i'i_t.:f;ati:«offence declared to be non-
co~11~1p.ounda?3,1e 'eannot"be--"compounded at all
eVen_ 'with.theiperrnvission of the Court. That is
ofi'C\ouirse'V..soif _ offences which can be
_::_oInpo'unded'-- areiiiinentioned in Section 320.
offe'n'ces~which are not mentioned there
in be permitted to be compounded. In
case, the appellants were convicted
A by.-thveltrial Court for offence under Section 307.
High Court altered the conviction of the
if 'i"=._appe1lants and convicted them for offence
"under Section 326 and imposed sentence of six
months. The trial Court had sentenced the
,,.......$".""'Nv--'"'u..
appellants for a period of five years R1.
application for compounding was, hov§(eV_ieri,\_
dismissed by the High Court.
holding that the offence for wh'ie:hvjV'_=thei it
appeliants had been convicted wiiee,-his
compoundable and, theref;o.re,;'_"it~'icouid
permitted to be com:)oundeid.V_but i
that the parties had'i"t'e»s"e»tt1ed their: dispute
outside the Court,__ the,rs'e1iit_enee_wasi 'reduced to
the period already 'unde_r,§;.o}ne'§':.Vit,iiis»,however, to
be borne in mind case the
appe11ar_itisi}haVd of the
offen-fies " V if fiapipirovached the Court
if FIR under the
oircum staneesi above .. stated.
A' 7. above observation of Hon'b1e Supreme
E am of the opinion that though the
of IPC is not compoundable, this court,
;_1n def its inherent powers u/S 482 Cr.P.C. can
if the further proceedings before the Trial Court in
g--..S"'\'-..»
10
View of the special and peculiar circumstances of the
case. Hence, the following:
ORDER
The present petition fileti ,u-/eii48§i.i,c–f§13.ic_e
hereby allowed. A11 furthiezfih pre’eeed1ngeV:°n;[ccINe.
704/ 2009 pending on the Court,
Hubli, pursuant to / 2006, taking
cognizance of the 0ffen-ceei 504, 506 IPC
against th e_ it hereby quashed.
Sd/-7
JUDGE
Vmb, ,