High Court Kerala High Court

Suvarma Kumari vs T.K.Vijayan on 4 July, 2008

Kerala High Court
Suvarma Kumari vs T.K.Vijayan on 4 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3467 of 2005()


1. SUVARMA KUMARI, AGED 41 YEARS,
                      ...  Petitioner
2. M.M.KUNJUMON, AGED 55 YEARS,

                        Vs



1. T.K.VIJAYAN, AGED 47 YEARS,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.SUBAL J.PAUL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :04/07/2008

 O R D E R
                         V.K. MOHANAN, J.
                        ------------------------------
                       Crl.M.C.No. 3467 of 2005
                        ------------------------------
                   Dated this the 4rd day of July, 2008


                               JUDGMENT

The C.C. NO. 1966/2005 is a case instituted upon private

complaint at the instance of the first respondent herein for the offences

punishable under sections 406, 420, 120 B read with section 34 of

I.P.C. The first petitioner herein was the former wife of the first

respondent herein. After the divorce, the petitioners herein entered into

a marital life and they are residing as man and wife. Though a

compliant was preferred before the police by the first respondent

against the petitioners, after investigation the police referred the

compliant as false. Thereafter first respondent herein had preferred a

protest complaint, on the basis of which the court took cognizance.

2. The case of the petitioners can be summarised as follows. The

first petitioner herein and the first respondent herein were married on

7/09/1985 in accordance with the religious customs prevailed among

the Hindu Religion and in their wedlock a girl child borne. But

subsequently the marital relationship broken and at the instance of the

Crl.M.C.No. 3467 / 2005
Page numbers

first petitioner herein, the marriage was dissolved as per the Annexure

A1 judgment dated 2/11/202 in O.P. 151/2002 of the family court,

Ernakulam. The main allegation is that the first respondent herein ever

since their marriage dated 7/09/1985 she had no peace of mind but

only ill-treated her and he was a habitual drunkard and harassed her

both physically and mentally and also misappropriated the gold

ornaments. Annexure A1 is an ex parte order,however the same is still

in force and it was not challenged by the first respondent. Thus, on the

basis of Annexure A1 order, the marriage between the first petitioner

and the first respondent herein was dissolved as per the decree passed

there on. It is also the case of the first petitioner that the second

petitioner was also a divorcee,as evidenced by Exhibit A3 judgment

dated 8/5/2003. Accordingly both the petitioners were united and

settled as man and wife.

3. The petitioners were married on 6/10/2003. It is also the case

of the petitioners that after marriage first respondent herein had

preferred a complaint before the police with the allegation of

misappropriation of property, cheating etc and the police after

Crl.M.C.No. 3467 / 2005
Page numbers

conducting an elaborate enquiry referred the case as false one.

Thereafter the first respondent herein had preferred Annexure A4

petition namely OP No. 117/2005 dated 24/1/2005 before the family

court against the petitioner with a prayer for decree directing the

respondents therein to return the articles mentioned in schedule A there

to which alleged to have been entrusted with the first petitioner during

the subsistence of the marriage between them. There is also another

prayer for a direction, directing the respondents to return a sum of Rs.

93,321/- as cash entrusted with the first petitioner by the respondent. A

copy of the above petition is produced as Annexure A4 along with this

petition. It is the specific case of the petitioner that after filing the

Annexure A4 petition before the family court, Ernakulam, the first

respondent herein had preferred Annexure A2 protest complaint before

the court below and the court below has taken cognizance upon the

protest complaint. Thereafter the petitioner herein had also filed a

petition i.e. Annexure A5 dated 21/3/2005 before the family court for

the return of the articles mentioned therein. So according to the

petitioners, the first respondent herein had approached both the

Crl.M.C.No. 3467 / 2005
Page numbers

Criminal court as well as family court for return of the articles

mentioned therein. According to the petitioner, on the basis of the same

subject matter the petitioners are forced to face proceedings in

different courts and one of such proceedings is pending before the

Judicial First Class Magistrate court, Ernakulam and hence the same is

liable to the quashed.

4. I have heard the learned counsel for the petitioner. Though

notice was served through special messenger on the first respondent,

he has not chosen to appear. The learned counsel for the petitioner

submitted that by initiating two proceeding before different courts, the

petitioners are being harassed by the first respondent and Annexure 2

compliant is frivolous and vexatious one . On the factual background

mentioned earlier, the counsel for the petitioner submitted that the

marriage between first petitioner and first respondent has already been

dissolved as per legal and valid order passed by the competent court

and thereafter the first respondent is chasing her and harassing by

implicating in false complaints. It is also stated by the counsel for the

petitioner that a close scrutiny of Annexure A2 complaint and

Crl.M.C.No. 3467 / 2005
Page numbers

Annexure A4 petition before the family court, would show that

grievance of the first respondent is with respect to the articles and

household items mentioned therein and not for a bona fide prosecution.

5. The learned counsel for the petitioner invited my attention

to the Annexure A2 compliant. On a perusal of Annexure A2

complaint, it is clear that the main grievance of first respondent is

with respect to the property and cash mentioned therein. In the

beginning of the third paragraph of Annexure A2 compliant the above

agony of the first respondent is specific. It is stated “being a trustee for

the complainant, the first accused is duty bound to return the articles

and cash to the complainant”. In the same page towards the last of the

paragraph, it is stated that “the complainant is entitled to get back the

above goods from the accused.” It is also stated therein that second

accused is also arrayed in the case as he is in total control of the first

accused and the articles are kept for his use and utilised by him.

Therefore the relief moulded thereon in the following words: ” hence

both the accused are liable to be directed by this court to return the

articles to the complainant.” It is also stated that, it is submitted that

Crl.M.C.No. 3467 / 2005
Page numbers

the above actions of the accused persons are punishable under Section

120 B , 406, 420 read with section 34 of I.P.C”. In the 3rd page of the

compliant, apart from the above statement regarding the claim, what

stated is that the accused persons dishonestly misappropriated and

converted the above named articles for their own use. Another

averment is that the articles mentioned above are entrusted with the

first accused, and without the permission of the complainant, the

accused persons dishonestly misappropriated and converted the articles

for their own use. It is also stated that the items mentioned herein are

understandably kept in the residence of the accused. Apart from the

above bald statements, there is no specific allegation so as to attract the

ingredients of Section 406, 420 120 B and 34 of I.P.C. In this respect

it is relevant to note that the first respondent/complainant do admit that

the first petitioner was his wife and after their marriage on 7/09/1985,

they were residing together as husband and wife for the last several

years. Prima facie in such a situation, on the household articles, both

husband and wife have got right and it cannot be said that the wife

alone has got dominion over such property. Therefore, it cannot be

Crl.M.C.No. 3467 / 2005
Page numbers

said that there was any entrustment so as to attract section 406 of I.P.C.

It is equally important to note that marriage was taken place between

the first petitioner and first respondent on 7/09/1985 and they were

residing as husband and wife for a quite long time, but due to

indifference the marital relationship failed and dissolved the same as

per Annexure A1 judgment. Admittedly Annexure A1 judgment dated

2/11/2002 and even according to the petitioners, the present marriage

between the petitioners was taken place on 6/10/2003, which shows

that while subsisting the matrimonial relationship between 1st petitioner

and 1st respondent, no connection between the petitioners. In the above

circumstances especially in the absence of any allegations to establish

the ingredients of section 420, there is no meaning in prosecuting the

petitioners under sections 420. There is also no arguments to attract the

provisions of sections 120 B and 34 of the I.P.C.

6. It is worthwhile to note that the first respondent/

complainant in Annexure A2, has already approached the family court

by filing Annexure A4 petition for the return of the articles. In

Annexure A2 protest complaint as indicated above, the main grievance

Crl.M.C.No. 3467 / 2005
Page numbers

of the first respondent is with respect to the articles mentioned therein.

7. It is also relevant to note that as per Annexure A1 judgment

the first petitioner has already got divorce by invoking legal provisions

and the marriage between the first petitioner and first respondent has

already been dissolved and she has decided to have another family life

along with the second petitioner on the basis of the marriage

solemnised on 6/10/2003. It is after the said marriage, the first

respondent herein had preferred the Annexure A4 petition and also

Annexure A2 protest complaint. So the above facts itself is sufficient

to show that Annexure A2 protest complaint is only frivolous and

vexatious compliant, that too filed to harass the petitioners. It is also

pointed out earlier, in Annexure A2 compliant the essential ingredients

of sections 406, 420,120 B and 34 are not attracted as there is no

pleadings and allegations and therefore the magistrate ought not have

taken cognizance upon the Annexure A2 complaint, especially in

particular fact that the police had already referred the case which

registered on the basis of the petition filed by the first respondent/

complainant. Thus the continuance of Annexure A2 complaint and

Crl.M.C.No. 3467 / 2005
Page numbers

C.C.No. 1966/2005, will amount to abuse of process of the court.

8. In the result Annexure 2 compliant and C.C. No.1966/2005

instituted there on and all proceedings there to are quashed and

accordingly this Crl. M.C. is allowed and there is no order as to cost.

V.K. MOHANAN, JUDGE

scm