Citation : 2023 Latest Caselaw 4805 ALL
Judgement Date : 14 February, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 43 Case :- CRIMINAL MISC. WRIT PETITION No. - 1124 of 2023 Petitioner :- Sonam Devi And Another Respondent :- State Of U P And 2 Others Counsel for Petitioner :- Chandra Prakash Tiwari Counsel for Respondent :- G.A. Hon'ble Vivek Kumar Birla,J.
Hon'ble Kshitij Shailendra,J.
Learned counsel for the petitioners is permitted to correct the prayer clause with reference to the missing report during the course of the day.
Heard learned counsel for the petitioner Sri Chandra Prakash Tiwari and learned A.G.A. for the State-respondent.
Present petition has been filed with a prayer for quashing the Missing Report No. 28 of 2022 under Section 154 Cr.P.C., P.S. Panwari, District Mahoba dated 23.02.2022 with a further prayer not to arrest the petitioners in pursuance of the missing report.
Learned counsel for the petitioners submits that the petitioner No.2 is aged about 21 years and in support of the said contention he has brought on record the High School certificate disclosing his date of birth as 12.8.2001. He further submits that the petitioner No.2 is aged about 29 years and in support thereof he has bought on record the Aadhar Card of petitioner No.2 disclosing the date of birth as 1.1.1993. The petition is supported by a joint affidavit of Sonam Devi and Dharmendra i.e. both the petitioners.
Learned A.G.A. does not dispute the fact that the petitioners are major.
It has been contended on behalf of the petitioners that both the petitioners have performed marriage on 30.12.2022 as per their free sweet-will and as per the Hindu Customs. It is further submitted that they have applied for registration of their marriage by application dated 6.1.2023 before the concerned Registrar, a copy whereof has already been brought on record as Annexure No.4.
Having heard the learned counsel for the parties and having perused the record, this Court is of the opinion that no useful purpose would be served to keep the said writ petition pending. Even in the case where FIR has been registered under Section 366 IPC, the same has been quashed on having found that the parties have performed marriage as per their own sweet-will and they are major.
Reliance has been placed on a judgement and order dated 5.12.2022 passed by this Court in Criminal Misc. Writ Petition No. 17046 of 2022 (Smt. Juli Kumari and another vs. State of UP and 2 others) to submit that under identical circumstances the petition was allowed and FIR therein was quashed.
The aforesaid order dated 5.12.2022 passed in Criminal Misc. Writ Petition No. 17046 of 2022 (Smt. Juli Kumari and another vs. State of UP and 2 others) is quoted as under:
"Heard learned counsel for the petitioners and learned AGA.
Present writ petition has been preferred for quashing the FIR dated 25.10.2022 being Case Crime No.0475 of 2022 under Section 366 IPC, P.S. Saurikh, Distt. Kannauj and for a direction to respondents not to arrest the petitioners pursuant to aforesaid FIR.
Placing reliance on the Aadhar Card of the victim girl showing her date of birth as 1.1.2004, it is submitted by the learned counsel for the petitioners that the petitioner no.1 is a major girl aged about more than 18 years on the date of incident.
The present petition has been filed with the declaration, jointly by both the petitioners no.1 & 2 that the petitioner no.1 had left her paternal home out of her own sweet will and being a major girl, she is free to take her choice to perform marriage with the petitioner no.2.
The present petition, however, has been filed on the assertion that no offence under Section 366 IPC is made out as the petitioner no.1 is a major girl. The entire criminal case lodged by the respondent no.3 is nothing but an abuse of the process of the law.
Learned counsel for the petitioners has further contended that in view of the aforesaid facts and circumstances, the impugned FIR is liable to be quashed in view of the Supreme Court's judgment in Kavita Chandrakant Lakhani vs. State of Maharashtra & Anr reported in AIR 2018 SC 2099, wherein it was held that to constitute an offence under Section 366 IPC, it is necessary for the prosecution to prove that the accused induced the complainant woman or compelled by force to go from any place, that such inducement was by deceitful means, that such abduction took place with the intent that the complainant may be seduced to illicit intercourse and/or that the accused knew it to be likely that the complainant may be seduced to illicit intercourse as a result of her abduction. Mere abduction does not bring an accused under the ambit of this penal section. So far as charge under Section 366 IPC is concerned, mere finding that a woman was abducted is not enough, it must further be proved that the accused abducted the woman with the intent that she may be compelled, or knowing it to be likely that she will be compelled to marry any person or in order that she may be forced or seduced to illicit intercourse or knowing it to be likely that she will be forced or seduced to illicit intercourse. Unless the prosecution proves that the abduction is for the purposes mentioned in Section 366 IPC, the Court cannot hold the accused guilty and punish him under Section 366 IPC.
As regards the age of the victim girl, as indicated in the Aadhar Card appended as Annexure No.2 to the writ petition, no dispute has been raised by learned AGA. It is, thus, clear that both the petitioners are major. The fact that the present writ petition has been filed with the declaration by the victim girl and that she is living voluntarily in the company of the petitioner no.2, is supported with the signature of the victim girl on the Vakalatnama. Once the age of the victim girl is not in dispute, the petitioners no.1 & 2 cannot be made accused for committing offence under Section 366 IPC as victim had left her home in order to live with the petitioner no.2.
We make it clear that the question in the present petition is not about the validity of marriage of two individuals i.e. petitioners no.1 & 2. Rather, the issue is about the life and liberty of two individuals in choosing a partner or their right to freedom of choice as to with whom they would like to live.
In view of the above discussion, we are of the considered view that from the first information report no offence under Section 366 IPC is made out, inasmuch as, both the petitioners are major and the petitioner no.1 has come up with the categorical stand that she had left her home with the petitioner no.2 willingly and is living with him as a married woman.
In view of the above, the writ petition succeeds and is allowed. The FIR dated 25.10.2022 being Case Crime No.0475 of 2022 under Section 366 IPC, P.S. Saurikh, Distt. Kannauj as well as all consequential proceedings are hereby quashed.
We, however, clarify that while deciding the present petition, we have not looked into the validity of marriage of the petitioners."
The writ petition succeed and is allowed
The missing report No. 28 of 2022 filed on 23.2.2022 under Section 154 Cr.P.C., P.S. Panwari, District Mahoba is quashed.
Order Date :- 14.2.2023
Kumar Manish.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!