Citation : 2021 Latest Caselaw 9772 Bom
Judgement Date : 27 July, 2021
wp.372.2019 +2 1/19
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR
CRIMINAL WRIT PETITION NO. 372 OF 2019
PETITIONER :- Sau. Aruna W/o. Omprakash Shukla,
Aged about 37 years, Occ. Household work,
C/o. Subhash Matrudatta Mishra,
R/o. Vidarbha Housing Board Colony,
near three Water Tanks, Gorakshan Road,
Akola, Tq. & Distt. Akola,
...VERSUS...
RESPONDENT :- Omprakash S/o. Devanand Shukla,
Aged about 41 years, Occ.- Service,
R/o 42, Maheshwari Apartments,
Shilpa Society, Nagpur.
--------------------------------------------------------------------------------------------------
Shri. C. A. Joshi, Advocate for Petitioner
Shri. A. S. Joshi, Advocate for Respondent.
--------------------------------------------------------------------------------------------------
WITH
CRIMINAL WRIT PETITION NO. 707 OF 2018
PETITIONERS :- 1. Shri. Omprakash Devanand Shukla,
Aged about 40 Yrs., Occ.- Service,
2. Shri. Devanand Ramnidhi Shukla,
(Dead)
3. Smt. Seema Wd/o. Devanand Shukla,
Aged about 60 Yrs., Occu. - Nil,
Both Petitioner Nos. 1 and 3
R/o. 42, Maheshwari Apartment,
Shilpa Society, Nagpur
4. Shri. Jaiprakash Devanand Shukla
Aged about 37 Yrs., Occu. - Service,
R/o. Jawade Plot No. 25, Adarsh
Nagar, Yavatmal.
::: Uploaded on - 27/07/2021 ::: Downloaded on - 28/07/2021 06:47:23 :::
wp.372.2019 +2 2/19
5. Shri. Surendra Gajadhar Mishra
Aged about 45 Yrs., Occ. - Service,
6. Sau. Varsha Surendra Mishra
Aged about 43 Yrs., Occ. - Household,
Both 5 & 6 R/o. Sambhaji Nagar,
Digras, Distt. Yevatmal.
...VERSUS...
RESPONDENT :- Sau. Aruna W/o. Omprakash Shukla,
Aged about 37 years, Occ. Service,
R/o. C/o. Subhash Matrudatta Mishra,
Vidarbha Housing Board Colony,
near three Water tank, Gorakshan Road,
Tah. & Distt. Akola, Police Station Khadan,
Akola
--------------------------------------------------------------------------------------------------
Shri. A. S. Joshi, Advocate for Petitioners
Shri. C. A. Joshi, Advocate for Respondent.
-----------------------------------------------------------------------------------------------
WITH
CRIMINAL WRIT PETITION NO. 718 OF 2018
PETITIONERS :- 1. Shri. Omprakash Devanand Shukla,
Aged about 40 Yrs., Occ.- Service,
2. Shri. Devanand Ramnidhi Shukla,
(Dead)
3. Smt. Seema Wd/o. Devanand Shukla,
Aged about 60 Yrs., Occu. - Nil,
Both Petitioner Nos. 1 and 3
R/o. 42, Maheshwari Apartment,
Shilpa Society, Nagpur
4. Shri. Jaiprakash Devanand Shukla
Aged about 37 Yrs., Occu. - Service,
R/o. Jawade Plot No. 25, Adarsh
Nagar, Yavatmal.
::: Uploaded on - 27/07/2021 ::: Downloaded on - 28/07/2021 06:47:23 :::
wp.372.2019 +2 3/19
5. Shri. Surendra Gajadhar Mishra
Aged about 45 Yrs., Occ. - Service,
6. Sau. Varsha Surendra Mishra
Aged about 43 Yrs., Occ. - Household,
Both 5 & 6 R/o. Sambhaji Nagar,
Digras, Distt. Yevatmal.
...VERSUS...
RESPONDENT :- Sau. Aruna W/o. Omprakash Shukla,
Aged about 37 years, Occ. Service,
R/o. C/o. Subhash Matrudatta Mishra,
Vidarbha Housing Board Colony,
near three Water tank, Gorakshan Road,
Tah. & Distt. Akola, Police Station Khadan,
Akola
--------------------------------------------------------------------------------------------------
Shri. A. S. Joshi, Advocate for Petitioners
Shri. C. A. Joshi, Advocate for Respondent.
-----------------------------------------------------------------------------------------------
CORAM : MANISH PITALE, J.
RESERVED ON : 17.07.2021.
PRONOUNCED ON : 27.07.2021.
JUDGMENT
1. Hearing was conducted through video conferencing
and the learned counsel agreed that the audio and visual quality
was proper.
wp.372.2019 +2 4/19
2. These three writ petitions arise out of a common
judgment and order dated 04.05.2018 passed by the Sessions
Court at Akola. By the said common judgment and order, the
Sessions Court partly allowed the appeal of the petitioner in Writ
Petition No.372/2019 i.e. Aruna w/o Omprakash Shukla and
dismissed the appeal of the petitioner in Writ Petition Nos.
707/2018 and 718/2018 i.e. Omprakash S/o Devanand Shukla
and others.
3. The said petitioner Aruna w/o Omprakash Shukla
filed an application under the provisions of The Protection of
Women of Domestic Violence Act, 2005 (herein after referred to as
D.V.Act) for various reliefs. The said application bearing
Miscellaneous Criminal Case No.1314/2012 was partly allowed by
the Court of 9th Judicial Magistrate First Class, Akola, directing the
said Omprakash s/o Devanand Shukla to pay an amount of
Rs.3,000/- per month towards maintenance and Rs.2,000/- per
month as house rent to his wife i.e. Aruna w/o Omprakash Shukla.
The prayer of the wife for grant of compensation and return of
Stridhan and household articles was rejected.
wp.372.2019 +2 5/19
4. Both the wife and husband were aggrieved by the said
order of the Magistrate and they filed appeals before the Sessions
Court at Akola. By the impugned judgment and order, the Sessions
Court partly allowed the appeal of the wife by enhancing the
monthly maintenance to Rs.4,000/-, while maintaining the
amount payable towards monthly rent. Additionally, the husband
was directed to pay an amount of Rs.50,000/- to his wife towards
compensation. The appeal filed by the husband was dismissed.
5. Aggrieved by the said common judgment and order
present writ petitions were filed in which this Court issued
notices.
6. Mr. C.A. Joshi, learned counsel appearing for the
petitioner in Writ Petition No.372/2019, who is respondent in the
other two writ petitions, submits that the quantum of maintenance
granted to the wife deserves to be enhanced further and that the
Courts below did not appreciate the evidence on record in the
correct perspective.
wp.372.2019 +2 6/19
7. By inviting attention to the material placed on record
before the courts below, it was submitted that the monthly
maintenance amount ought to have been higher and further that
the quantum of compensation granted should also have been
enhanced to a higher figure.
8. On the other hand, Shri Anand S. Joshi, learned
counsel appearing for petitioners in Writ Petition Nos. 707/2018
and 718/2018, submitted that the Sessions Court erred in
dismissing the appeal of the husband and partly allowing the
appeal of the wife. It was submitted that the petitioner was
constrained to file two writ petitions, in the aforesaid facts and
circumstances. It was further submitted that on facts the courts
below had erred in granting amount towards monthly
maintenance and rent, as also towards compensation, because the
financial status of the husband was not properly appreciated by
the Courts below. It was submitted that when the Sessions Court
itself had found that the husband was earning a meager salary of
about Rs.15,000/-, the amount of monthly maintenance and rent
granted by the Sessions Court was not sustainable. It was further
wp.372.2019 +2 7/19
submitted that the Magistrate had found that the wife had not
placed on record any evidence to support her prayer for grant of
compensation, thereby rejecting the aforesaid prayer, yet, the
Sessions Court granted relief of compensation and fixed the
amount at Rs.50,000/- without any basis. It was submitted that
the wife had never filed any police complaint nor had she
undergone any medical examination to demonstrate injuries
suffered, in order to support her prayer for grant of compensation.
9. Apart from this, the learned counsel appearing for the
husband raised a question of law on the aspect of limitation, in
order to claim that the Magistrate ought to have thrown out the
complaint as being barred by limitation. The learned counsel for
the husband relied upon the provisions of D.V. Act, particularly
Sections 28 and 31 thereof, read with Section 468 of the Cr.P.C to
claim that the complaint was barred by limitation. By placing
reliance on Section 468(2)(b) of the Cr.P.C., it was submitted that
when the wife (complainant) herself admitted that the complaint
was filed after one year of the separation of the couple, the
complaint was beyond the period of limitation of one year and
wp.372.2019 +2 8/19
therefore, it ought to have been dismissed, as such. The learned
counsel for the husband relied upon judgment of Hon'ble Supreme
Court in the case of Inderjit Singh Grewal Vs. State of Punjab
(2011) 12 SCC 588.
10. Before dealing with the contentions raised on behalf
of the rival parties as regards the quantum of maintenance, house
rent and compensation payable to the wife, it would be
appropriate to first deal with the question of law raised on behalf
of the husband, pertaining to limitation for filing complaint under
the D.V. Act, 2005.
11. According to the learned counsel appearing for the
husband, since Sections 28 and 31 of the D.V. Act, referred to
applicability of the provisions of the Cr.P.C., Section 468 thereof
assumes significance. By inviting attention to provisions of the D.V.
Act, it was stated that for an offence under the said provisions
punishment of imprisonment extending up to one year is
provided. On this basis, it was submitted that Section 468 (2)(b)
of the Cr.P.C. specifically lays down limitation period of one year
wp.372.2019 +2 9/19
for taking cognizance of an offence which is punishable with
imprisonment for a term not exceeding one year. Since Section 31
of the D.V. Act pertains to breach of a protection order or an
interim protection order, necessarily relating to applications filed
under the provisions of the D.V. Act by the aggrieved person, it is
contended that the limitation period of one year would apply.
12. It is specifically stated that the wife herself in the
complaint claimed that on 03.02.2011, she last resided with the
husband and thereafter, she was forced to live separately. It was
then stated that the complaint under the provisions of the D.V. Act
was filed on 17.10.2012, which was beyond the period of one year
from 03.02.2011. On this basis it was claimed that the complaint
was hit by limitation and that therefore, the orders of the
Magistrate as well as the Sessions Court were unsustainable.
13. Learned counsel placed specific reliance on the
judgment of the Supreme Court in the case of Inderjit Singh
Grewal Vs. State of Punjab (supra) . In the said judgment, the
Hon'ble Supreme Court had observed that a contention raised on
wp.372.2019 +2 10/19
behalf of the appellant before the Hon'ble Supreme Court to the
effect that in view of Section 468 of the Cr.P.C. the complaint
under the D.V. Act could be filed only within a period of one year
from the date of the incident appeared to be preponderous, in
view of the provisions of Sections 28 and 32 of the D.V. Act read
with Rule 15 (6) of the Rules framed under the said Act. A
perusal of Sections 28 and 31 of the D.V. Act would show that the
proceedings under Sections 12, 18 to 23 and Section 31 of the D.V.
Act are governed by the provisions of the Cr.P.C. There can be no
dispute about the fact that for an offence under Section 31 of the
D.V. Act, the accused can be punished with imprisonment which
may extend to one year.
14. Rule 15(6) of the aforesaid Rules pertains to
applicability of Cr.P.C. when charges are framed under Section 31
of the D.V. Act. The question for consideration is, as to whether the
complaint in the present case filed by the wife can be said to be hit
by limitation as provided under Section 468 of the Cr.P.C.
15. In the case of Inderjit Singh Grewal Vs. State of
wp.372.2019 +2 11/19
Punjab (supra), the Hon'ble Supreme Court was dealing with a
case where the husband and wife were already divorced in
pursuance of a decree of divorce by mutual consent passed by the
competent Court. The complainant in that case claimed that the
decree of divorce by mutual consent was obtained by fraud by the
husband, in respect of which she had approached the police for
registration of an offence, but the police had refused to register
any criminal case. The complainant further claimed that she had
been living together with the husband even after divorce and in
such a factual backdrop she had made allegations of harassment
and abuse against the husband. The Hon'ble Supreme Court
found that in the facts of the said case, initiation of proceedings by
the wife under the D.V. Act amounted to abuse of the process of
law and accordingly, allowed the appeal of the husband and
dismissed the complaint. It is in this backdrop that the Hon'ble
Supreme Court recorded one of the contentions raised of behalf of
the husband pertaining to limitation and made an observation that
such a contention appeared to be preponderous, in view of
Sections 28 and 32 of the D.V. Act read with rule 15 (6) of the
aforesaid Rules.
wp.372.2019 +2 12/19
16. It needs to be appreciated whether the said judgment
lays down the proposition that a complaint under the provisions of
D.V. Act can be filed, subject to limitation of one year, in view of
Section 468 of the Cr.P.C. In this context, another judgment of the
Hon'ble Supreme Court becomes relevant, which is delivered in
the case of Krishna Bhattacharjee Vs. Sarathi Choudhury and
another (2016) 2 SCC 705. In this judgment, the Hon'ble Supreme
Court has taken note of the aforesaid earlier judgment in the case
of Inderjit Singh Grewal Vs. State of Punjab (supra) and thereupon
it is found that while considering complaints under the D.V. Act,
the concept of continuing cause of action needs to be applied. In
the said case, a contention regarding limitation was raised in the
backdrop of prayer of the aggrieved person (wife) for return of
Stridhan. The Hon'ble Supreme Court after relying upon earlier
judgments, held that a continuing offence is one which is
susceptible of continuance and is distinguishable from one which
is committed once and for all. It was found that retention of
Stridhan by the husband and his family members was a continuing
offence, so long as it was covered under the expression of
"economic abuse" as defined under Section 3 of the D.V. Act,
wp.372.2019 +2 13/19
pertaining definition of "Domestic Violence". On this basis, it was
held that the complaint filed by the wife could not be thrown out
on the ground of limitation, by applying Section 468 of the Cr.P.C.
17. It would be necessary to appreciate as to the offence
to which Section 31 of the D.V. Act applies. The said provision
specifies punishment with imprisonment to the extent of one year,
when there is breach of a protection order or an interim protection
passed under the provisions with the D.V. Act. Thus, the stage of
imposing punishment for a breach of a protection order arises
after a protection order is passed and the breach thereof is proved.
Section 28 of the D.V. Act provides for applicability of the
provisions of the Cr.P.C. in respect of proceedings initiated under
Sections 12, 18 to 23 and 31 of the D.V. Act. The Hon'ble Supreme
Court in the case of Krishna Bhattacharjee Vs. Sarathi Choudhury
and another (supra) took into consideration the objects and
reasons of the D.V. Act and also emphasized on the approach that
courts need to adopt while considering cases under the D.V. Act. It
was stated by the Hon'ble Supreme Court in paragraph 8 of the
said judgment as follows:-
wp.372.2019 +2 14/19
"In our prefatory note, we have stated about the need of sensitive approach to these kinds of cases. There can be erroneous perception of law, but as we find, neither the learned Magistrate nor the appellate court nor the High Court has made any effort to understand and appreciate the stand of the appellant. Such type of cases and at such stage should not travel to this Court. We are compelled to say so as we are of the considered opinion that had the appellate court and the High Court been more vigilant, in all possibility, there could have been adjudication on merits. Be that as it may."
18. In the present case, the Court is concerned with the
complaint filed by the wife under Section 12 and other
aforementioned provisions of the D.V. Act. The wife claims that
she was harassed and abused and that she also suffered economic
abuse at the hands of the husband and his relatives. She claims
that she has suffered "domestic violence" as defined in Section 3
of the D.V. Act. She specifically seeks redressal for such abuse and
she has also claimed return of articles gifted to her by her parents
and other relatives, including golden and silver ornaments. In
fact, the wife has claimed compensation to the tune of Rs.10 Lakh
in the said complaint. There is no doubt about the fact that in the
complaint itself she says that she was driven out on 03.02.2011 by
her husband and his relatives from the matrimonial house. The
wp.372.2019 +2 15/19
complaint admittedly is filed on 17.10.2012.
19. It is in this backdrop that the concept of continuing
cause of action and continuing offence needs to be appreciated
from the point of view of the aggrieved person i.e. wife. Certain
grievances for which relief has been specified in the D.V. Act
pertain to the aggrieved person being deprived of maintenance,
residence, or shared household, return of articles, right to reside
in shared household and protection orders in that backdrop. The
definition of Domestic Violence in Section 3 of the D.V. Act is wide
ranging and includes physical abuse, sexual abuse and verbal and
emotional abuse, as also economic abuse. The purpose of
enactment of D.V. Act is to provide remedies to such aggrieved
persons, apart from proceedings that an aggrieved person may
initiate under existing civil and criminal laws.
20. In the present case, perusal of the contents of the
complaint would show that the wife has not only stated incidents
of physical and emotional abuse but she has also indicated the
economic abuse that she has suffered. The wife has also
wp.372.2019 +2 16/19
specifically prayed for return of articles i.e. Stridhan. In the said
judgment in the case of Krishna Bhattacharjee Vs. Sarathi
Choudhury and another (supra), the Hon'ble Supreme Court has
specifically held that the concept of continuing offence gets
attracted from the date of deprivation of Stridhan and that
therefore, an application in that context would have to be
entertained and it cannot be thrown out on the ground of
limitation. This Court is of the opinion that the definition of
domestic violence under Section 3 of the D.V. Act shows that
depriving an aggrieved person of not only Stridhan but also
shared household, maintenance, alienation from assets, banks
lockers etc, prevention from entering place of employment of the
aggrieved person, would all be covered, under the concept of
continuing offences. Therefore, merely because the wife in the
present case was, according to her, driven out on 03.02.2011 and
the complaint was filed after one year i.e. on 17.10.2012, it
cannot be said that the complaint is barred by limitation. The
concepts of continuing cause of actions and continuing offences
would apply and the contention raised on behalf of the husband
relying upon Section 468 Cr.P.C. cannot be accepted. Thus, it is
wp.372.2019 +2 17/19
found that the complaint of the wife cannot be thrown out on the
ground of limitation, despite applicability of the Cr.P.C. as per
Section 28 of the D.V. Act.
21. On the question of merits of the impugned order, the wife
has claimed further enhancement of amounts payable towards
maintenance and rent, as also compensation, while the husband
has claimed that no such amount was payable. The impugned
order passed by the Sessions Court shows that while enhancing
amount payable towards maintenance from Rs.3,000/- to
Rs.4,000/- per month, the Court took into consideration salary slip
of the husband. It was found that while the gross salary was
Rs.15,000/-, the net salary was Rs.14,009/-. The amount payable
towards rent was maintained at Rs.2,000/-, thereby showing that
after enhancement of the amount payable towards maintenance,
the husband is required to pay a total amount of Rs.6,000/- per
month to the wife. Considering that the net salary was found to
be Rs.14,009/- per month, this Court is of the opinion that the
direction to pay Rs.6,000/- per month to the wife cannot be said
to be unreasonable. No case is made out for further enhancement
wp.372.2019 +2 18/19
of amount towards maintenance. Learned counsel appearing for
the husband sought to rely upon a pay slip of November, 2020. A
perusal of the same would show that the total earnings of the
husband are shown to be Rs.17,788/- while the net pay is
Rs.16,730/- per month. This document further demonstrates that
the approach adopted by the Sessions Court cannot be said to be
erroneous.
22. Insofar as the amount towards compensation fixed at
Rs.50,000/- is concerned, this Court is not impressed by the
contention raised on behalf of the husband that since the wife did
not place on record any material to show any physical abuse or
proof of having filed any police complaint, she did not deserve to
be paid any compensation. In cases of domestic violence, it is
often found that the aggrieved person, in this case the wife, does
not immediately rush to the police when inflicted with physical,
mental and physiological and economic abuse. Even if such
persons suffer injuries, they would not necessarily keep medical
records of the same and it cannot be said that only because no
medical documents were produced, the wife in the present case,
wp.372.2019 +2 19/19
was not entitled for compensation. It has come on record that the
wife stated about the abuse suffered in the complaint itself, as also
the evidence led on her behalf. In this situation, it cannot be said
that the Sessions Court erred in reversing the order of the
Magistrate while granting compensation of Rs.50,000/- to the
wife. This Court refuses to interfere with the quantum, while
exercising writ jurisdiction.
23. In so far as, the contentions raised on behalf of wife for
further enhancement of amount payable towards maintenance,
rent and compensation, considering the pay slip placed on record,
this Court is of the opinion that a case for further enhancement of
compensation is not made out.
24. In view of the above, all the three writ petitions are
dismissed and the common impugned judgment and order of the
Sessions Court is upheld.
JUDGE
MANISHA
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!