2
1 STATE or KARNATAKA
3? THE STATIGN HGUSE GFFICER,
HIRIYUR. POLICE STATTQN,
ct-II'I'RAwRI5A DISTRICT.
2 GAYATHRI
are KAMPLI NAYAK,
AGED ABOUT as YEARS, _
"GAYATHR1 NAYAK" * .
THIRUVALLI sTaEET,2r~zo CRGSS.
HULIYUR RQAE>,HIRIYUR.,
CHITRADURGA aIs."I'a.IcT.«I * I
RESPQNDENTS
(By Sri 5 BALAKRISHNA, HCGP ma. R._1.;"--._=_
sax 9 H \lIRUPAKS.HALAif£; ADV. ma R2)
cRI..s>E'II11oI\;pIs §fFII.a£:« "U/S._.. 432 "c:R.P.c BY THE
ADVQCATE FOR_..""'S'H"E"=..PET1'TI"G?%I§R."PRAYING THAT THIS
HQNVELE C909:-Im.§v BE P:.EAsEI)§'r0 SET ASIDE THE
ORDER :' DATEBf'. 13.6.2091 PASSED IN THE CASE
E>IREC?Ii*ei_G ._REGi'STRfi*.T'1£m-v..._G--F.' A CASE AGAIIIST THE
F'E'§'ITIONERS. FOR'«.G.FFEbR.-':ES- P/U/S. 143, 147, 149,
4939.) ANI1506 G? 'ma II>c AND W5. 3 AND 4 or THE
9.? ACT A¥'€D"~.ORDERIN.G"~?ROCESS AGAINST THEM FOR
'¥'HEIR§A'P?}EARA'N.CE IN THE CASE BEFORE THE COURT
._j""AND V-'...1FUP:fHER BE'-9%..EASED TO QUASH THE ENTIRE
p'PR3{;EE£}'ifi¢.(3S'«THAT ARE aezm; aacoanen IN THE CASE.
Thié »ééAtitic$rI.V'V'¥.:c:é?i1I2":q on for 'dictating orders' this day, the
H V' _ court"'mad;'é'i:-he foiiowing
Q.fi_D_E_E
petitien is fléed by petitian-ers 1 ta 3 under
'..'_4:"3&c§tion 482, Cr.P.C. seeking ta set aside the Gfdel' dated
5.5.6.2061 passed in C.C.271/91 passed by the Civii Judge
//.r'''
J//';''. V
3
{Junior Divn.) & JMFC, Hiriyur, registering the above case.
aaainst the patitianers fer the efferrces punishable under
sectsans 243, 14?, 149, 498-A and sea, I.?.C. reaz1 j»~g§tn_
sectiens 3 and 4 of the ibowry Prahibltion Act a1i¢:!:'_:i:'6"¢3'*'i %L:s§i?:i.~.
the entire praceedinas therein. ; .'
2. The case cf the petlticners iii' a fiuésfagiivvtiie
betitianer no.1 whc is mane qther a t.i3éi1V the f:§ssgfiand :bf. V
resbondent $162.2 herein, flied a--..;,:{g'"::5tlanV.bm:f:c&*as
Cam: at Baneaiare, inV:'M_.C. .22?8n!Q§"'LAQnde'f'éiacflen 13
(1)63) a*fi':;1arriébc':e i3;r;t'£e.<2"i<inc3 dissceiutiarr of his
marrfaaéwmfi 'by way of divorce. On
being notifiVéc!_ of fi!i.n§A._VdfA.:_§uch case, the 2"' respomglant
..v..;_fesisf:é;3; V§et iytitm..._an*£3 flied cazmter statement. when
A"2§hé'r'natiasf're;a;i§i:ed triai, the parties exammad themselves
The 15* petitioner-husband
'got documents, white the 2"" resgondent-wife
~J'«T5§d' Era; pfoduce any documentary evidence. During the
' tress-examinatian, she admitted that she was
T formed after wait by her husband and she was not
u A subjected to any crueitv or ifi-treatment. Considering the
4
era and documentary evédence avaiiabie on recarcé-;.._»the
Famiiy Caurt éismissed the petition on the arnurgfi
2"""' respondent-wife has filed a complain?of ..VVd§$§i::;$2_"[
harassment against the petitianers-;
3. Being aggrieved by the
:v:.c.127s/co, the 1″ petetiotijesfinereaiiam.:svt.s.;&V.%1a2?é/as k %
iaefere this caurt. Thais c’.A..c’.::&:*V’:£._.”L_ –‘{.r”i’e;.*-»i_.;e juéamerfi dated
27.9.2607′, found thail fl’_£.& in errar in
haidina that the.{ £’!._e5.’i’l:§::€$i”1V{“:.:’*¥*’-_::§’:’.1iJ$:ffA}§i’§:.;3: ha§SVv’V’fai!ed to prova
acts of €iQa’i.¥iS§. ‘(the respondent-wife, and
that thVé. £a’tif._er !vf:aaé{ fl.i:éd..4§iL’.Af§’i§’e.case against him for dawry
harassmefitfinzy :i:’c+1_!§é5.ré§§’L’him. Therefore, the co-crdirzate
$er;;§:,VE__}1atjna” “ihez …. fact that the apneiiant before it
‘(%Vi£1’::b.a:<1.A§}~i;§§§'i:n_teered to depesit Rs.3,500/- :3.m. far his
r.1fi$§?é€ar'vV.V:i a7:;§¥jiféVr tawards maintenance apart from
Rs.54.i3..fi,"'§.'1.{.3Q}'s- debasit towards the rraarriaaa expenses of
..jjVt¥§é*-njinér daughter burr: amt of wediack ten the maple,
fegééféaci the finding of the trim mart and ailowed the
" " af:~peai. After disposal of the said M.F.A. in fa-'mar of the
1" petitiner-husband, the petitionars have preferred this
5
petiticm, seeking quashtrzg cf the preceedirsgs ifiitfited
against them at the instance of resnendent
registered in C.C.2712’G_1 pendim an the fiie
(sunsar fiivra.) & JMFC. Hmyur, :f’t$i*”t«he_ arrangeme: A
sectsans :43, 14:7, 149 493-1; ana’«V5¢%§,°:.P;ctt’ aw te§sd¢eri.%%k
Sectiens 3 and 4 ef Dewry Pfehibitton ‘
4. The 15* responcsegt is téarned Govt.
Pieader. The 2″” respontiérit ;a;.=fie’ar;ei§3’V:tti:rto7u_gh her counse!
and resisted *_- that the above-
petrtiafi'”has.”§.:%ee1;{‘§fi’ied’~.V3{srith’ é_h””i’fitent%on to nretract the
praceet*i~!.f¥§$ heart. It is ccmtended that
being a(§VVer5.evedV:V-V._b?y:._” the order dated 27.9.2097 in
has breferred S.L.P. (awn)
_’?w§ri{21tA1’§{§;’Q’?ifwherein the Horfble Sunreme Court has
::i’:”eié2*’eciv ‘sAt”e;3f7i§f the order impugned before it, but the
iaetittienieafsttrave sutapressefi these facts befere this court,
V’ ‘»e5fa;é”the1;efere, seeks dismissal ef this crimirsat petition.
‘ I have heard Sr! C.V.r~éaaesh, learned senior ceunsefi
apeearlna far the petiticmere, Sri B.Ba£akrishna, beamed
6
HCGP and Sr: P.H.V%m;::ai(shaiah, ieamed causisel
representing the 2″ respondent, at length.
6. Sri C.V.Naee§fi mbmitted that fiiino of :he:”_jc§ffi §:E$’in::’ _
by the 2″” respandent before the j£¥I’»§AA.’»H’_l:A<4:'i§{)f3;_al'1
fiiirzq cf charge sheet are subseq4uenf't91"i*ssuanéé fit :*io£m e"v%
to the 2"' respondent In M.c;":t§?a/no 'r:.:.Ve4:sA i::yV"2,jn§' 1"
aetitianer against her a;=§4c;..,A_the$?é"f_o'ré$;._ tif'ie'.sanié"Ais'VVbad in
iaw. In fact, the 1" petV§_';_i:3':A1_.Ve':*v"_?i:=§i?s harassment
and crueity in the««A:.fi'and::§ cf –:§iis"«9§i%é;'re s§:Sc'ndent no.2 by
ur:deracia":"a"'".:§§§; éfEi§a~i "é.f'V"—:ér}é"st~V–o;ra the basis of faise
camaiairai-_Afi'%§d' dowry harassment. He
submittedffiat theV'f%_rid5.1i(:«.:.%5f this court in M.F.A. 14?6/05
.-.53 bIg'f;ja3:.n~;;_iAV'::s:%_ th é"iria.i__.c;ou:t: the learned magistrate has
'~.nt3£. a:api%§'fi~% hééfraind whiie carderina pracess against the
aefifiifiaefs this craurxd aisa, the arder impugned is
'.11_:':sus41t:a§ri"a§:i.7e" in 13%;. Hence, he prays for aliewina this
" Hwhiie arguing the case, 811 C.V.biaa%h relied on the
V. V ' -. A "~ f6II§wina éecisionss
'7
1) W3 vz3AYA EANK 3.. Aazomea .v. STATE av THE
uxaousz. amroncsmem” omcea (me. 2000 ma
4773);
2) a.A.wausHcsmA:vs .».:. e.s.:. CORPC>RATI£}f~§.._(ILR
1993 KAR. 551): % ‘
3) M.SARAVANA poaseavx .v. A.R.CHAfiBRAS§.§§£\§§_ _
a QTHERS (2038 AIR scw 3777); am
‘4) ALL CARES MOVERS (1) PVT. LTE}.~V8«.,.§3:’TH;=E’}§;S .~}V.’ «
DHANESH BADARMAL JAIN”‘&—JRNC-f:4TH_Efi–..{;?907(?).
SUPREME 334).
8. It is cf relevance to extract fi*z§’reiev?:.iitAVV..si§:gi9ti€§}::its
the abmse said decisicns cite:uiVL’L’=:{bc2vVe. i-rs fiijst cited
judgment, this ciaurt hais”i:.eié.’_’és§.§ififl§:§§’~._
‘Takifig’_~mm%’izanc;~eV “czf _a’n.j affemte being a
judiciai am-.~%r% ..a’;:ip¥i;§ati::n cf mind,
magistrate%.é;:.;s!1:ta.kina cconizancet D2″ii’ICil3!’&S-
_ fifiit:g;;’A1.&«_;> cc-iumns in the ordar scaring off
…lr’:aJ”;s~p¥ica’bie sub-se.-ctions, net taking of
ca§j:3§2ar}::e:~ne jurisdicticm taken: ifiegafly not
. to be’-L}~re:auiari2ed on areund hat <:haHenaed-
sa_§'tctivci~%1 order being profcrma fiiied up or
scared sff, not vaiid; errtire proceedings void
ai:~._.i"nEtio.'
V' -..tjf?:'e judgment cited at rm.(3) abeve, the Hermie.-
_,v§~;_{25re:’rze Ccurt held thus:
‘cr.P.c., secs.4a2, 468-crueity ta wife-
compiainant and accused had entered into
X’ /’ __,,.–/’
M-2,”.-» ” 1
8
reaista-rw agreement of divarce as per
custom-parties living separately since Ifi ;
years-compiairzt cf crueity fiied thereafter-.w.f’-…_
barred by limitation—harassmer:t was aim. ” ‘ ”
unbeiievabie-prcceedings initiated are abusiof *’
process at’ court–iiabie to be qu§shed~~
ccmsideratior: cf admittw fiacument “f:§’i’. V’ _ L.
exercising powers under S.482::not iiiegai.’
In the last judgment cited su,;:>_ra, i:ia.¢:”i:i¢r:’bTi§2:ei_iASupréreiié~.iv”‘~.,L
Ccsufi heié thus:
‘Cr.P.C.–Sec.482-ciiimiriais’V prbrgaéinas 5-héuivd
mt be en<:ouraged,"wimn'–_it is ;fe–i.:nd tn_ be mafia
fide or citiierwise an abufia' {if ?i?.i_1e.'fii'<:t'_»::ess of
the r:aurt–s:.:.gerio;'.-"* rzmirts; _ 'wiziig AV "exercising
inherent {waver-sh:%ij§.i_4*€.iS_V.ar:–s:i 420, the order
tze£<i;f:_gH ceghéégnca against. the ihppeiiant cannet
bmsusitaéniaci.' "F;
9. £3:1″‘*i:;ii’t’:.V iearned Gevt. Pieader
…,.ie&re$f§=;iitii:g thé”Si:ai_1f,§:submitted that the triai caufi: is
ii%§:Aiiii;ati§fi1c3. praceefiingé against the petitioners an the
bi7asiA§-.,cf” :1’§i:Le’~.;;’éémaiaint cf iii-treatment and dowry
V «Vharaéiézneéiiz Elieged against them by 2″‘ respondent;
4i”.,”‘—¢.;,}:,e*;*e;~:!.3af Bécause the husband-petitiefier nczr.1 has initiatefi
.’_j_div:aai*cé Dffifiéédifififi against the cemaiainarst-wife
T ‘*’ff{‘ré§aendent na.2), it ices rant mean that cruei treatment
was not mated to her; stray ad-missions by the 2″”
9
resrmndent during the course cf her Cl’GSS*&X3fi15fi3tiCi__f_’i in
M.C.1.?.?8iGfi is net fatal to her case. Therefere, iie’=p:ifef§sV
for éismissai ef this rietiticm.
10. Sri Viruipakshaiah, ieameéI-icouneei–‘_’e’e§eerf§i’i§v’.’_fer”,
resporieent ne.2 submitted that
15* petitioner and 2″‘ responden.t””iaVnotVdeniegitv-.inii§iétiesi of ” it
preceedings by 2″” resptzmzdente.ageiLnsii–~ti}e ;§étiti.9n.ers is an
indepeneerit action aiiefiihgt and the famiiy
court has righti3{::”d.ism§_3§e{d’tfietitienritied by the 15*
petitiei3et”iin’i§fé’-it iS£é;ctio’i*i’.V»é1.3(i)'(*iew}v”ef the Hindu Marriage
Act seeitine riefiibgjaitted fiiina of this eetition is
cirziv ta draRd–..e%nvvttie-__ef:}€:eefiines befere the triai court, and
-“‘~._Vdee:§_iteEtheg”e eeing…..s’tay cf the erder passed by the
i}i«Sii’SieAitv..,4:Bei”i4i:ii’..cif this ceiiri: in M.i=.A.1476/es, by the
Hc.:i*biev.vSi§–§:3«§”e-iite Court in S.L.P. ?~io.21190/O7, the 15”
‘. if)Efifui”€53.’ié’i’.:. ties suppressed the same befere this ceurt.
‘Heme, seeks dismissai at’ this criminai tzetiticm.
Sri Virupakshaiah substantiated his araumerits with
the tieie ef citatierss which are as under:
xi? .,
J; E _3..’.’..:«’///’K’f
~
10
1) MGHAMMED SAMDANI BASHA .31. SYED
xssxxc BASHA & ANOTHER um zoos KAR
1409);
‘Cr.P.C.-Sec.-482-quashina sf ;:yrac»egi::’~;:2i’a_s-*’A ” V
exercise of power under–proceedin”gs ‘:ini’fiatec§_” A V
under Sec.138 cf Neaetiabie Instruments Act—‘.’. , ‘ ‘
HELD:-The High Court under Sf&c._482;” Cr.P_.Cv.,
carmet minuteiy examifxe ail the” docufv:e:i’ts-I
“that is produced by both sides…a_z’1c.i. a«…detaiI7ed.._A
anaiysis 15 mt required-A. ta? be j”.€3§sr;é~–..whiie
exercising the answers tinder ‘~$ei.t.}482,’:’ §:r.9.c.
Once it is shown that the ¢:amp.!fair?:t ftiec3~.ji£__tisot
vexatious and 4!_’.1?iz2__ aiM§§ti:.ins’Arf2§de’. in the
ccmaiaint disc£”es&,r:¢:r:’:t’§*:is;si«:’:i”: éf *a*–.”ct;:g.tf£lza:bie
offence the, :;::m4rt’1…w_¢u’Ed: .b!.-2, sifiwf in quashing
the Drocee6£i?fi$_.”_.V
2) EQEAL. SIHGH MARWA-H’…~& ANOTHER .v.
MEEMAKSHIV M.A.R’&’9IAH ANOTHER [(2005)
4S.C_tC 3?G1;
‘E.s;:ideLr:.ce Act, 13?;§-Sec.3~appres:iatian of
evsidemcevcivii a:*.::~ criminai pmaeedings-
‘=standard. ¥.sf proof required in–distinctior:-
‘ Vfifidiréas’ -fi§fs;(&”r; in we praceedina-binding
._ izatufebf, ixflfhe other-Heid, civi! cases are
‘:ie’cided;”é§:~T”the basis af zareponderanca af
ei.:idencev whiia in a criminai cast the entire
fiuréers. ties cm the prasecutian and nraof
~ .i’.=__ey¢r¥d raasonabie cieubt has to be given-
.Vfitr;iin§s retarded in mm nmceedina may
mat be treated as finer! or binding in the
éthar, as both the cases have to be decided
” on the basis of the evidence adduced
therein.’
3) M.S.3i-EERIFF & ANOTHER N’. STATE OF
MADRAS & QTHERS (AIR 1954 SC 39?)
ii
‘Cr.P.C.~Sets.439, 561A-stay of
preceedings.
As between the civsi and criminal. ”
praceedinas, the criminaé matters shouidW£i&;'”-: j’=: ~..
given precedence. No hard and fast_.:’_rt:’i’e..’_’v—…,
can be iaid dawn but the tzossibility’ ,-3f,” ‘
conflicting decisions in civil and_–~criv«rr§jin§”i~..V –
comts is not a reievant cc:r£§§derati.an,’. _’T?’.9.€:
iaw envisages such an e#entuAa{A}iy’*whAefi- 7
expressly refrains from makingtbe de:is~im:.
of one caurt an the c:’th__er or”~2furé:r’: raiévant,
except for certain iimi*:gc¥’~..g;:urpoae$,–..:;:;:f;:!’:’a:$
sentence at damages. tag arm» raievant
consideraticn js _.ti1e. iikglibcow.
embarrassment. ‘-Ancther .–~«..far:;-.::r.’.~ which
weighs _wét_h thé”co§m:”!sL..tha.t,3? civii suit
o§i:enci:F’;ag’s “gang fa-r”‘vya.-:a*r$.___,,.1and it’ is
and-=;.*=irai§§xev.*;’. t£”za’li_ ‘E3 :.’;r§:’fT’:’:ina.l prdsetutiem
shcis,t£d.; wait ‘*-til!’ ‘”aj’eer,tbad*g “concerned has
vfurqéttée1′<.;a__ilV i:.bC+%.ji' t§m_V;r.é?me. The aubiic
interests éféemsnd that criminai justice
*._sh::ru%d "'.:-es'-._s's*sI,;ifi~_av2*;a' sure that the auiity
'should be"p:_;:~nish_1§cE.xeshi!e the events are stfl!
fr'es;_h* in"'th'e! =pi.Ii"';.'1HC mind and that the
§nnei':2gnt.s§1ou2d 'izie absolved as early as is
mfisisteat with a fair and impartial triai.'
;'V""§éav§§"–¢arefuily acme thraueh the mutants ef the
éem pi,iih't:'""_~v_$gi5;§1iftad by the 2"" respondent to the
_ juriéfiictifiriai'ikaciice. Based an it, a case came ta be
' .Vife3fst_eréfi.. in Crime No.5/£31 against the petitioners which
'ii-:». r":ov§ bending in C.C.2'71/01 an the file of Civii liudee
VT '(3{mior aim) 8: JMFC, Hiriyur. Initialfy they appeared
V " befcre triai mart but subsequently remained absent. Now,
.- _'E.. .p'' r,.,.
…… ‘”
I :L..,–»-“” K
\
12
they are befare this ceurt seekina ta quash the entire
proceedinas in C.C.2?1:’i31. on 15.6.2001, charae’~sf::éé%vv’
was flied aqaifist the petiticmers far
aaurzishabie under Sections 143, 147, ..49&~A,_–‘S{36 %$a£i”\A§§Ai;h ‘ ‘ V
Section’: 149, I.P.C. and Sectionfi-:’A3:;’_”a:é d
Prohibition Act.
13. The averments’ ~.._rna:i”é ” mthé ‘c5cifn;§1vainant-
responéent r:a.2 in her cahi;:Si§ié1’t”i5:*ima§ fég;i:ég”discIos% that
fietitioners havg«:s§rr:mii:fec§»’the-éfdiffiéiéé’ Véffencas. The
petitleners.–«Vcaif:’t:$t: r§;sct”t .’t§V’théflnaiinas retarded by the
Givisiafi F>1ar%t:h 9%,,m.~,:;.e _’M’.F.A.1476iCr5 and seek for
their disch§ra;Vé.Vexf’ ._#u’as%é§ no cf the entire nrcceedinas
jnitiatéfiu§iiainst’ t’fienj_,___A’Of course the saw M.F.A. has been
by ..>§§§:titiA{:+ner no.1 herein chaitenaina the order sf
d1§’sn?iifiai éf:.. i§i’5 petitien M.C.12?8/60 filed against
V –res:a$%idxeié§;.i1éf.2 herein under sectian 13 (1)(ia) of the
Mérfiaee Act seeking far divorce. The said
.’.’J4′;3f¢§: e’éfd’inas béiflfi civii in nature, any flndina recorded
T * .. t§’i’é?eir: may net be binding an the crimiraa! court, which
xshouid dispcrse $3′ the case an the basis of evidence
‘)//>/1’Ifl/
<C',% :-
13
adduced befere it. The proceedings initiated against the
petitioneze beirza crirninai in nature, it is ferV_.._i;he
eresecutier: to praise its case. While taking coani2ahee«.ef.A’
an effence, the crimirxai «:4:-are Shfiiiid satisfy
whether the comiaiairiantigsroeecutieri-..has’_”.VE:§ati?é,~” e’u.£g_a”v_
prima facie triabie case aeainst th;é.Va£9§:u§ed”aviici_it.u
net scrutinize each arse ever’?§’w;umer:t:__eregiiiijéefieeffxre
it, eepeciaiiv decumente ‘hy_ ifieaacciised in
subvert ef their defer’-icef–A fie_rff. }3tu”:’e.a:i:’eziaii won the
prosecution ta pfeyfe i;’Eidsra::1:ivee:ivi1’ge.iit5::Before it takes
caanizaii~c*:e’iefitéielSifieneetfl’Ti”;efefe’i9e, in the instant case,
the :euV§*t_’beieveV:vai%ei’V itseif from the matwiais
ela:ed_hefar’aVii;v ti§atA’ifiie2f’¥a is a triabie case against the
-“v~._1aatii:’i_t.ié1eifT$’,__tooi€”‘cegei2ance cf the same and issued
V.’..suifii’neris’:’tev’«vi§ii’e_ petitioners which carmei: be said to be
iiiéqhaierv ‘ixi~7eei€?act and there is me abuse ef arecass ef
?s;.eui’t41’e.rV'”‘iav§.x Mereiy because rapendent no.2 rm the
eiisziifziifiiainii against the netitieners afier initiatien of éivorce
’57ca;ae’ ‘by aetiticmer 1219.1 against her, is net a around ta
. V u iiiieubt the case ef the presecutien. Therefore, viewed frem
24
any mate, I do not find any aceci araufzds ta quash the
prczceafiings initiated aaainst the petitioners. He::.¢e:;..:’_i§%:is
petitien faiis and is Iiabie ta be dismissed. ” A’
3.4. Accardirnaiv, this aetition isf’di’s’r:*;is_si;w df:
merits. _ _%
vah* W”