High Court Madras High Court

Victor Auxilium vs State on 6 October, 2007

Madras High Court
Victor Auxilium vs State on 6 October, 2007
       

  

  

 
 
           IN THE HIGH COURT OF JUDICATURE AT MADRAS
                              
                    DATED :   06.10.2007
                              
                            CORAM
                              
           THE HONOURABLE MR.JUSTICE S.PALANIVELU
                              
     CRIMINAL ORIGINAL PETITION Nos.4332 and 8922 of 2007





1.  Victor Auxilium

2.  Susainathan       				 ..Petitioners in Crl.OP.4332/2007

Auxillia            				 ..Petitioner in Crl.OP.8922/2007


         Vs


1.  State,
    rep.by the Assistant Commissioner of Police
    W-19 All Women Police Station
    Adyar
    Chennai 600 020.

2.  V.Florin Vinolia            		 ..Respondents in both petitions




          Petitions under Section 482 of the Code of Criminal Procedure.




For petitioners in Crl.O.P.No.4332/2007 : Mr.A.Raghunathan for M/s.S.S.Jayanthi.

For petitioner in Crl.O.P.No.8922/2007  : Mrs.V.Uma Shankari

For respondent 1 in both petitions      : Mr.A.Saravanan, Govt.Advocate (Crl.Side).

For respondent 2 in both petitions      : Mr.Ramesh, for M/s.Ram & Ram



                          O R D E R

These petitions have been filed to call for the

records in C.C.No.3819 of 2006 on the file of IV

Metropolitan Magistrate, Saidapet, Chennai, and to quash the

same.

2. For the sake of convenience, the status of the

parties, as mentioned in Crl.O.P.No.4332 of 2007, would be

referred and the petitioner in Crl.O.P.No.8922 of 2007 by

name Auxillia.

3. The facts, in a nutshell, are as under :

3.1. First petitioner is son of second petitioner

and second respondent is the de facto complainant, who is

wife of first petitioner. The marriage of first petitioner

and second respondent was celebrated on 22.06.2000 in

St.Theresas Church, Trichy.

3.2. At the time of marriage, all the accused

demanded 80 sovereigns of gold jewels and Rs.6.00 lakhs in

cash towards dowry, however, the parents of the de facto

complainant offered 50 sovereigns of gold jewels, besides a

sum of Rs.1.00 lakh in cash. The couple was living at

Thiruvanmiyur in Chennai. First accused left for Singapore

and returned back after one year. In August, 2001, he took

the de facto complainant to Singapore. While the spouses

were at Singapore, second and third accused made phone

calls to fist accused, by means of which the attitude of

first accused changed suddenly and he started demanding a

sum of Rs.10.00 lakhs from the de facto complainant, stating

that if she did not bring Rs.10.00 lakhs, he would send her

back to her parents. While the de facto complainant asked

her parents over phone, they replied that they could not

arrange Rs.10.00 lakhs at once, which information was

conveyed to first accused, for which he replied that they

had to demand Rs.10.00 lakhs even at the time of marriage,

which they did not, and further asked her to arrange for the

amount. Thereafter, first accused called second accused to

Singapore and sent the de facto complainant with him to

India on 07.02.2002. Further, he proceeded to arrange for

cancellation of visa for the de facto complainant on

20.03.2002, consequent upon which it was cancelled. When

the de facto complainant asked second and third accused over

phone to arrange for re-union, they told her that only if

she arranged Rs.10.00 lakhs, they would make efforts for re-

union and disconnected the conversation. Second accused

contacted the de facto complainant in April,2002, stating

that first accused was coming down to India in that month

and Rs.10.00 lakhs might be kept ready and only, thereupon,

they would send her with first accused to Singapore, if not,

they would celebrate second marriage to him and settle them

at Singapore itself. The de facto complainant approached

third accused at once and asked her to take steps for re-

union, whereby she also told that only if de facto

complainant paid Rs.10.00 lakhs, they could do something.

3.3. On 24.04.2005, second accused contacted the

father of de facto complainant over phone and asked him to

pay Rs.10.00 lakhs, since first accused had arrived in

India. Thereafter, the de facto complainant came to know

that first accused contacted second marriage with one

Kavitha at Singapore.

3.4. First respondent police, after investigation,

laid charge sheet against the accused for the offences

punishable under Sections 498A and 494 IPC and Section 4 of

Dowry Prohibition Act.

3.5. On 02.02.2007, the trial Court framed charges

against the accused. While all the three accused were

charged under Section 498A IPC and Section 4 of Dowry

Prohibition Act, the offence under Section 494 IPC was

framed against first accused alone.

4. The contention of the petitioners in both the

petitions are two folded, namely, (i) first respondent

police has no territorial jurisdiction to investigate the

case, as the allegations in the F.I.R. would clearly portray

that every stage of offence was held in Singapore, besides

the reason being that though the marriage was celebrated in

Trichy and first accused was also a resident of Trichy, he

left for Singapore immediately after the marriage and both

the spouses were leading married life in Singapore for

sometime, particularly, during when the alleged demand was

made, and (ii) as per Section 198 (c) Cr.P.C., where the

person aggrieved by an offence punishable under Section 494

or 495 IPC is wife, complaint may be made on her behalf by

her father, mother, brother, sister, son or daughter or by

her father’s or mother’s brother or sister and since the

offence under Section 494 IPC is not expected to be

investigated by police, the de facto complainant should have

laid a private complaint before the jurisdictional

Magistrate Court for necessary relief and clubbing of the

offence under Section 494 along with other offences in this

matter is not legally permissible, whereby the accused are

prejudiced.

5. Besides the above said grounds, the petitioner

Auxillia, in her petition, has taken another ground to the

effect that she was, in no way, connected with the alleged

demand of dowry and jewels by first and second accused, as,

she, right from the date of her marriage or even from the

marriage of the de facto complainant with first accused was

living away from the family and that she never interfered

with the affairs of the de facto complainant and that she

was an utter stranger to the domestic affairs of first

accused and, hence, she had not played any role in the

matter, so as to attract the provisions of IPC and Dowry

Prohibition Act.

6. As far as the first point, namely, territorial

jurisdiction of first respondent is concerned, it was much

said that the averments in the complaint would clinchingly

show that in Chennai, no part of cause of action arose and

no police station or any Court in Chennai could exercise

jurisdiction over the matter.

7. In my view, the said contention is not tenable,

for the reason that a reading of the complaint, charge sheet

and the charges framed by the Court as well would vividly

indicate that major portions of cause of action for the

complaint have arisen in Chennai, which are being enumerated

as below:

(a) At the time of marriage, there was a demand

for Rs.6.00 lakhs in cash and 80 sovereigns of gold

jewellery, for which the parents of de facto complainant

offered 50 sovereigns of gold jewels and Rs.1.00 lakh in

cash.

(b) In the year 2001, while the de facto

complainant was at Singapore with first accused, second and

third accused contacted first accused from Chennai over

phone, pursuant to which, first accused demanded Rs.10.00

lakhs as dowry from the de facto complainant.

(c) After the de facto complainant was sent from

Singapore with second accused by first accused, while she

was at Chennai, second accused told the de facto complainant

in April,2002, that first accused was coming in that month

and only if she arranged Rs.10.00 lakhs, they would send her

to Singapore with first accused, otherwise they would

perform second marriage to first accused. Thereafter, the

de facto complainant went to the house of third accused at

Shenoynagar in Chennai and asked her to do favour to her,

for which third accused replied that they would not take any

steps, if Rs.10.00 lakhs was not paid.

(d) On 24.04.2005, second accused told the father

of the de facto complainant that on that day itself, first

accused came to India and only if the demanded dowry in

question was paid, his daughter would lead a happy married

life.

8. The above said allegations would clearly show

that sufficient portions of cause of action had taken place

at Chennai. Under the circumstances, the contention that no

cause of action has arisen at Chennai would not be

countenanced.

9. Learned Government Advocate (Criminal Side)

would draw attention of this Court to a decision of the

Hon’ble Supreme Court in Satvinder Kaur v. State (Govt.of

Delhi) and another, 1999 Supreme Court Cases (Cri) 1503,

wherein it has been held that at the stage of investigation,

no question of interference under Section 482 Cr.P.C. would

arise, on the ground that the investigating officer has no

territorial jurisdiction and after investigation is over, if

the investigating officer arrives at a conclusion that cause

of action for lodging the F.I.R. has not arisen within his

territorial jurisdiction, then, he is required to submit a

report accordingly under Section 170 Cr.P.C. and to forward

the case to the Magistrate to take cognizance of the

offence.

10. In the said decision, the Supreme Court has

elaborately dealt with the statutory provisions on the

subject and laid down a law to be followed by the Courts of

the country. Further, after analysing the import of Sections

177 and 178 Cr.P.C., it is observed therein as under :

“A reading of Sections 177 and 178
Cr.P.C. would make it clear that
Section 177 provides for “ordinary”
place of enquiry or trial. Section
178, inter alia, provides for place of
enquiry or trial when it is uncertain
in which of several local areas an
offence was committed or where the
offence was committed partly in one
local area and partly in another and
where it consisted of several acts done
in different local areas, it could be
enquired into or tried by a court
having jurisdiction over any of such
local areas. Hence, at the stage of
investigation, it cannot be held that
the SHO does not have territorial
jurisdiction to investigate the crime.”

11. The Apex Court also dealt with the power

exercisable by High Court, conferred under Section 482

Cr.P.C. and rendered findings in the following terms :

“The legal position is well settled
that if an offence is disclosed the
court will not normally interfere with
an investigation into the case and will
permit investigation into the offence
alleged to be completed. If the FIR,
prima facie, discloses the commission of
an offence, the court does not normally
stop the investigation, for, to do so
would be to trench upon the lawful power
of the police to investigate into
cognizable offences. It is also settled
by a long course of decisions of the
Supreme Court that for the purpose of
exercising its power under Section 482
Cr.P.C. to quash an FIR or a complaint,
the High Court would have to proceed
entirely on the basis of the allegations
made in the complaint or the documents
accompanying the same per se; it has to
no jurisdiction to examine the
correctness or otherwise of the
allegations.”

12. Following the dictum laid down by the Supreme

Court, in this case, it is to be held that the requests of

the petitioners are not at all supported by settled legal

positions. In the first place, ample averments with

reference to the jurisdiction point of view are available in

the complaint itself, on the basis of which charge sheet was

laid by the police and charges were framed by the Court. In

another angle, even if the allegations do not satisfy the

Court as to the point of territorial jurisdiction, the law

does not permit for quashing of the proceedings in toto,

but, provides for a direction to the investigating officer

to submit a report under Section 170 Cr.P.C. and to forward

the case to the Magistrate, who is empowered to take

cognizance of the offence.

13. In so far as the first contention with regard

to the territorial jurisdiction is concerned, the

petitioners have to be out of Court and, as regards the

charge under Section 494 IPC, it is the outcry of the first

petitioner that the police have no power to investigate, but

the law is otherwise.

14. It is true, as mentioned in Section 198 (c)

Cr.P.C., if the aggrieved person is the wife, her close

relative has to file a private complaint before the

jurisdictional Magistrate and, since it is a non-cognizable

offence, police are precluded from investigating the case.

But, Section 155 (4) Cr.P.C. contemplates that where a case

relates to two or more offences of which at least one is

cognizable, the case shall be deemed to be a cognizable

offence, notwithstanding that the other offences are non-

cognizable.

15. While the intent of the said provision is

taken for consideration with respect to the request of the

petitioners, though the offence under Section 494 ICP is a

non-cognizable one, since the police have investigated the

same along with other cognizable offences viz., Sections

498A IPC and 4 of Dowry Prohibition Act, it is to be deemed

to be a cognizable offence and the hands of police are not

tied in this regard and the police can very well investigate

the offence under Section 494 IPC also, along with other

offences.

16. The contention of the petitioner Auxillia that

she was away from the family of first and second accused and

that she had no links with them as regards the demand of

dowry from the de facto complainant and, therefore, she

should be absolved from the liability, in my view, suffers

outright rejection. As already stated, the allegations in

the First Information Report go to the effect that third

accused, namely, petitioner Auxillia also played a

considerable role in the demand of dowry from the de fact

complainant and there is no circumstance to infer that she

was away from the family affairs of first and second

accused. She has got every opportunity to establish her

contention at the time of trial and quashment of the

proceedings against her cannot be thought of, at this stage.

17. For the foregoing reasons, the irresistible

conclusion, to be arrived at by this Court, is, rejection of

contentions of the petitioners and the complaint is

exhaustive in nature as to the point of territorial

jurisdiction and criminality of all the accused. As such,

these petitions are dismissed. Consequently, the connected

Criminal M.P.Nos.1 and 4 of of 2007 in both the petitions

are closed.

dixit

To

1. The Assistant Commissioner of Police,
W-19 All Women Police Station,
Adyar,
Chennai 600 020.

2. The Public Prosecutor,
High Court,
Madras.