Citation : 2023 Latest Caselaw 11668 Bom
Judgement Date : 10 November, 2023
2023:BHC-AS:34778-DB
sa_mandawgad 74apln86-23.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPLICATION NO. 86 OF 2023
Sheezan Mohd. Khan
alias Sheezan Mohd.
Age : 28 years,Occupation: Self-employed
Having resident address at:
B-1, 1402, Silicone Park CHSL.,
Jankalyan Nagar, Marve road,
Malad (W), Mumbai, Maharashtra - 400 095 ... Applicant.
V/s.
1. State of Maharashtra
(through Waliv Police Station)
2. Vanita Sharma
Age :47 years, Occupation: Housewife,
Residing at C-1803, Indrapreet Building,
Near Geeta Jain Bunglow, Next to
Family Care Hospital, Mira Bhayandar,
Bhayandar, Thane - 401105. ... Respondents.
Mr. Dhiraj U. Mirajkar a/w Mr.Shailendra Mishra, Mr.Sharad Rai,
Mr.Prem Tanna, Mr.Elton George, Ms.Ritika Chamaria and Mr.Vikas
Kapile, for the Applicant.
Mr. Raja Thakare, Special Counsel with Ms.Aishwarya Sharma a/w
Ms. M.H. Mhatre, APP for Respondent No.1-State.
Ms.Hansraj Solanki i/by Mr.Tarun Sharma for Respondent No.2.
CORAM : A.S. GADKARI &
SHARMILA U. DESHMUKH, JJ.
Reserved on : 17th October, 2023.
Pronounced on : 10th November, 2023.
JUDGMENT : (Per SHARMILA U. DESHMUKH, J.)
1/ 17
sa_mandawgad 74apln86-23.doc
1) Invoking jurisdiction of this Court under Section 482 of the
Code of Criminal Procedure, 1973, the Applicant seeks quashing of
chargesheet in Regular Criminal Case No.553 of 2023, pending before
the learned Judicial Magistrate First Class, Vasai, District Palghar, arising
out of CR No.1359 of 2022, registered with Waliv Police Station, Vasai,
District Palghar for the offence under Section 306 of the Indian Penal
Code, 1860.
2) Heard Mr. Dhiraj U.Mirajkar, learned counsel for the
Applicant, Mr.Raja Thakare, learned Special Counsel, Ms. M.H. Mhatre,
APP for Respondent No.1-State and Ms.Hansraj Solanki, learned counsel
for Respondent No.2.
3) The first informant is the mother of the victim.
Perused record. The case of the prosecution as spelt out from
the FIR is that, the victim was an actor working in a TV Serial since
June-2022 and used to confide in the first informant about the
happenings on the set of the shoot. About two months prior to the
lodgment of crime, the victim confided in the informant that she is
emotionally and romantically involved with the Applicant, who is a co-
actor in the TV serial. The victim used to visit the residence of the
Applicant and she was treated well by his family members. That, the
Applicant had visited the residence of the informant on three to four
2/ 17 sa_mandawgad 74apln86-23.doc
occasions and had told the informant that, he is very friendly with the
victim and is romantically involved with her.
3.1) It is alleged that, about 15 days back, the victim was very
upset and tearfully told the informant that, the Applicant has ended the
relationship and does not want to live with the victim. That, the
informant called the Applicant's mother and informed her that, the
victim is upset due to the breakup with the Applicant, and the
Applicant's mother told the informant that, she has reprimanded the
Applicant over this issue. The victim then visited the Applicant's house
and when she came back she told the informant that, the Applicant does
not want to continue with the relationship as he is romantically involved
with another girl.
3.2) It is further alleged that, since that day the victim was very
upset and on 10th December, 2022, in the evening the victim suffered a
panic attack and visited a hospital in Kandivali. At that time, the doctor
called the informant to Lotus Hospital, Kandivali and advised the
informant that, the victim's physical and mental health was not proper
and medicine was given to her. The informant brought her back to their
residence and the victim kept on repeating that the Applicant has left
her. That, the victim was constantly upset and pleaded with the
informant to speak with the Applicant to get him back in her life.
3/ 17
sa_mandawgad 74apln86-23.doc
3.3) It is further alleged that, on 23 rd December, 2022, the
informant visited the set at Naigaon, where the TV serial was being shot
to speak with the Applicant, however, the Applicant in front of the
victim told the informant that, he will not come back in the life of the
victim as he does not love her any more. It is alleged that, on 24 th
December, 2022, in the evening the informant received a call from the
Manager of the set informing her that, the victim had shut herself up in
the room and after breaking open the door she has been taken to the
hospital. That, upon reaching the Fever and Brain Multispeciality
Hospital in Naigaon, the informant was informed that, the victim is dead
and the informant noticed marks on the neck of the victim. The
allegation is that, the victim, who was aged about 21 years was
romantically involved with the Applicant, however, 15 days prior thereto
the Applicant ended the relationship, as a result of which she was
depressed and on the set of her shoot at Naigaon, she committed
suicide by hanging.
4) During the pendency of the proceedings, the chargesheet
came to be filed, which is annexed to the Application. As the
investigation was completed and the chargesheet was filed, at the
inception of arguments, the decisions of the Apex Court in (i) Central
Bureau of Investigation vs. Aryan Singh dated 10 th April, 2023
4/ 17 sa_mandawgad 74apln86-23.doc
passed in Criminal Appeal No.1025-1026 of 2023 [@ SLP (CRL.)
Nos.12794-12795 of 2022], (ii) Manik B. vs. Kadapala Sreyes
Reddy and Anr. dated 7th August, 2023 passed in SLP (Crl) No.2924 of
2023 and (iii) Supriya Jain vs. State of Haryana and Another, reported
in (2023) 7 SCC 711 were pointed out to learned counsel for
the Applicant by us.
4.1) In the case of Central Bureau of Investigation vs. Aryan Singh
(supra), the Apex Court has held that, while deciding an Application
under Section 482 of Cr.P.C., the High Court can not conduct a mini trial.
That, as per the cardinal principle of law, at the stage of discharge
and/or quashing of criminal proceedings, while exercising powers under
Section 482 of Cr.P.C., the Court is not required to conduct a mini trial.
4.2) In the case of Manik B. vs. Kadapala Sreyes Reddy (supra),
the Apex Court has held that, the scope of interference while quashing
the proceedings under Section 482 of Cr.P.C. is very limited. That, the
Court would exercise its power to quash the proceeding only if it finds
that taking the case at its face value, no case is made out at all. The
Apex Court also held that, at the stage of deciding an Application under
Section 482 of Cr.P.C., it is not permissible for the High Court to go into
the correctness or otherwise of the material placed by the prosecution in
the chargesheet.
5/ 17
sa_mandawgad 74apln86-23.doc
4.3) In the case of Supriya Jain vs. State of Haryana (supra) , the
Apex Court held that, the small window that the law through judicial
precedents provides, is to look at the allegations in the FIR and the
material collected in the course of investigation, without a rebuttal
thereof by the accused and to form an opinion upon consideration
thereof that, an offence is indeed not disclosed from it. It was further
held that, unless the prosecution is shown to be illegitimate so as to
result in an abuse of the process of law, it would not be proper to scuttle
it.
5) Despite the afornoted decisions being pointed out to the
learned counsel for the Applicant, he insisted that this Court proceed
with the hearing of the Application on merits. Due to the
persistent/insistence of learned counsel for the Applicant, we have heard
the learned counsel for the Applicant.
6) Learned counsel for the Applicant submitted that, the
romantic relationship between the Applicant and victim lasted only for a
period of two months and thereafter the relationship was terminated by
consent. He submitted that, the victim had medical history of psychiatric
disorders namely depression, anxiety, panic attack and OCD etc. He
points out that in the FIR it is stated that, on 10 th December, 2022, the
victim had a panic attack for which she was treated at the hospital. He
would further submit that, despite the relationship having ended the
6/ 17 sa_mandawgad 74apln86-23.doc
Applicant and the victim continued to be good friends and she had
disclosed to the Applicant that, she was dating some other person. He
would submit that, on the date of the incident, the victim was spending
time in the Applicant's room and thereafter, the Applicant was required
to go for his shot. He would submit that, based on the last seen theory,
which is applicable to the offences under Section 302 of the IPC, the
Applicant cannot be prosecuted. He would further point out the
definition of the 'Abetment' in Section 107 of the IPC and would submit
that, none of the ingredients of Section 107 are satisfied in the present
case. According to him, considering that, the victim was an hyper
sensitive individual, the victim has taken the extreme step for which the
Applicant cannot be prosecuted. He would submit that, mens rea of the
Applicant is clearly lacking. According to him, in today's modern society,
the youngsters indulge in relationships and breakups happens which are
a normal facet of life and that the breakup cannot be viewed as a direct
and proximate cause leaving the victim with no other option but to
commit suicide.
7) We have considered the submissions and perused the record.
After the lodgment of crime, the investigation commenced and
chargesheet came to be filed. As held by Apex Court in Supriya Jain
(supra), the allegations in the FIR and material collected will have to be
7/ 17 sa_mandawgad 74apln86-23.doc
looked into to ascertain that, no offence is disclosed from it. During the
investigation further statement of the first informant as well as of other
witnesses have been recorded. Whether the testimony of the witnesses is
trustworthy or not has to be tested at the time of the trial after the
evidence will be led. We have therefore, refrained ourselves from
discussing the veracity of statements of the witnesses recorded under
Section 161 of the Cr.P.C.
During the investigation, it was revealed that, on 24 th
December, 2022, the victim and the Applicant were together in the
Applicant's makeup room during 3:15 p.m. to 3:26 p.m. and at that time
the Applicant had an altercation with the victim and immediately
thereafter the victim committed suicide by hanging herself in the
Applicant's makeup room using the strip of cloth which was used by the
Applicant during the shoot for tying his hand.
8) The Applicant has been charged for offence under Section
306 of IPC, which reads thus:
"306. Abetment of suicide. - If any person commits suicide, whoever abets the commission of such suicide, shall be punished with imprisonment of either description for a term which may extend to ten years, and shall also be liable to fine."
Plain reading of the provision indicates that to constitute an
8/ 17 sa_mandawgad 74apln86-23.doc
offence under Section 306 of IPC, the prosecution has to establish that
the suicide of a person has been abetted by the accused and as such, the
offence under Section 306 would be attracted only in event of an
abetment of the commission of suicide.
9) Abetment has been defined in Section 107 of the IPC, which
reads as under:
"107. Abetment of a thing. - A person abets the doing of a thing, who -
First.- Instigates any person to do that thing; or Secondly.- Engages with one or more other person or persons in any conspiracy for the doing of that thing, if an act or illegal omission takes place in pursuance of that conspiracy, and in order to the doing of that thing; or Thirdly. - Intentionally aids, by any act or illegal omission, the doing of that thing.
Explanation 1.- A person who, by wilful misrepresentation, or by wilful concealment of a material fact which he is bound to disclose, voluntarily causes or procures, or attempts to cause or procure, a thing to be done, is said to instigate the doing of that thing. Explanation 2.- Whoever, either prior to or at the time of the commission of an act, does anything in order to facilitate the commission of that act, and thereby facilitate the commission thereof, is said to aid the doing of that act."
10) The provision indicates that, to constitute abetment under
Section 107, there has to be instigation by the person to do that thing,
9/ 17 sa_mandawgad 74apln86-23.doc
or an intentional aid by any act or illegal omission to the doing of that
thing. Pertinent to note is Explanation 2 to the section which provides
that whoever, either prior to or at the time of commission of an act, does
anything in order to facilitate the commission of that act and thereby
facilitate the commission thereof is said to aid the doing of that act. The
explanation assumes importance in facts of instant case in view of the
finding of the investigating officer that immediately prior to the incident
in question, the Applicant and the victim were together in one room and
there was an altercation between them and after the Applicant left the
room, the victim committed suicide.
11) The provisions of Sections 306 and 107 of the IPC have been
interpreted by the Apex Court in various decisions. In the case of
Chitresh Kumar Chopra vs. State (Government of NCT of Delhi),
reported in (2009) 16 SCC 605, the Apex Court noted the decision in
Ramesh Kumar v. State of Chhattisgarh, reported in (2001) 9 SCC 618,
which held that, "Where the accused had, by his acts or omission or by a
continued course of conduct, created such circumstances that the
deceased was left with no other option except to commit suicide, in
which case, an "instigation" may have to be inferred. A word uttered in a
fit of anger or emotion without intending the consequences to actually
follow, cannot be said to be instigation." . The Apex Court held in
10/ 17 sa_mandawgad 74apln86-23.doc
paragraph Nos.17 to 19, as under:
"17. Thus, to constitute "instigation", a person who instigates another has to provoke, incite, urge or encourage the doing of an act by the other by "goading" or "urging forward" The dictionary meaning of the word "goad" is "a thing that stimulates someone into action, provoke to action or reaction" (See Concise Oxford English Dictionary); "to keep irritating or annoying somebody until he reacts" (see Oxford Advanced Learner's Dictionary, 7th Edn.).
18. Similarly, "urge" means to advise or try hard to persuade somebody to do something or to make a person to move more quickly and or in a particular direction, especially by pushing or forcing such person. Therefore, a person who instigates another has to "goad" or "urge forward" the latter with intention to provoke, incite or encourage the doing of an act by the latter.
19. As observed in Ramesh Kumar, where the accused by his acts or by a continued course of conduct creates such circumstances that the deceased was left with no other option except to commit suicide, an "instigation" may be inferred. In other words, in order to prove that the accused abetted commission of suicide by a person, it has to be established that:
(i) the accused kept on irritating or annoying the deceased by words, deeds or wilful omission or conduct which may even be a wilful silence until the deceased reacted or pushed or forced the deceased by his deeds, words or wilful omission or conduct to make the deceased move forward more quickly in a forward direction;
and
(ii) that the accused had the intention to provoke, urge or encourage the deceased to commit suicide while acting in the
11/ 17 sa_mandawgad 74apln86-23.doc
manner noted above.
Undoubtedly, presence of mens rea is the necessary concomitant of instigation."
12) In the case of Amalendu Pal alias Jhantu vs State of West
Bengal reported in (2010) 1 SCC 707 , the Apex Court held as under:
"12. .................. It is also to be borne in mind that in cases of alleged abetment of suicide there must be proof of direct or indirect acts of incitement to the commission of suicide. Merely on the allegation of harassment without there being any positive action proximate to the time of occurrence on the part of the accused which led or compelled the person to commit suicide, conviction in terms of Section 306 IPC is not sustainable."
13. ......................................... the person who is said to have abetted the commission of suicide must have played an active role by an act of instigation or by doing certain act to facilitate the commission of suicide. .........."
13) In the case Ude Singh and Others Vs. State of Harayana ,
reported in (2019) 17 SCC 301, the Apex Court held in paragraph 16 as
under:
"16. In cases of alleged abetment of suicide, there must be a proof of direct or indirect act/s of incitement to the commission of suicide. It could hardly be disputed that the question of cause of a suicide, particularly in the context of an offence of abetment of suicide, remains a vexed one, involving multifaceted and complex attributes of human behaviour and responses/reactions. In the case of accusation for abetment of suicide, the Court would be looking
12/ 17 sa_mandawgad 74apln86-23.doc
for cogent and convincing proof of the act/s of incitement to the commission of suicide. In the case of suicide, mere allegation of harassment of the deceased by another person would not suffice unless there be such action on the part of the accused which compels the person to commit suicide; and such an offending action ought to be proximate to the time of occurrence. Whether a person has abetted in the commission of suicide by another or not, could only be gathered from the facts and circumstances of each case."
14) Conspectus of the above decisions indicates that, a
continuous course of conduct creating a situation which instigates the
victim to take the extreme step coupled with an direct or indirect act of
incitement proximate to the incident in-question would prima facie
constitute abetment within meaning of Section 107 of IPC. The
commission of an act proximate to the time of occurrence of the
incident in question which facilitates the incident prima facie would
reveal an act of instigation. The mens rea will therefore have to be
prima facie inferred.
15) In the present case, the victim and the Applicant were co-
actors working together in a serial. Admitted fact is that, both of them
were emotionally involved which was ended by the Applicant. The
victim - a young girl of 21 years was deeply affected by the breakup and
continued with her efforts to resurrect the relationship. The defence
13/ 17 sa_mandawgad 74apln86-23.doc
taken is that the breakup was mutual, which defence cannot be tested in
an application under Section 482 of Cr.P.C. What is required to be seen
is whether there was any direct or indirect act of incitement to the
commission of suicide and whether by a continuous course of conduct,
circumstances were created that the victim was left with no option but
to take the extreme step.
16) If we consider the sequence of events, the Applicant ended
the relationship with the victim in the month of December, 2022. The
allegation is that the victim was deeply affected and had even been to
the residence of the Applicant. After coming from the Applicant's
residence she had informed the first informant that the Applicant had
ended the relationship as he is in love with another female. On 10 th
December, 2022, the victim suffered a panic attack. On 23 rd December,
2022, when the informant visited the set to speak with the Applicant,
the Applicant humiliated the victim by stating that he does not love the
victim and relationship cannot be continued. On 24 th December, 2022
from 3:15 p.m. to 3:26 p.m. the victim and the Applicant were together
in the Applicant's makeup room and there was an altercation between
them. Thereafter, the Applicant left the room for his shoot and victim
committed suicide. The allegation is that, the Applicant caused mental
trauma to the victim and humiliated her by frequently quarreling with
14/ 17 sa_mandawgad 74apln86-23.doc
her. The allegations prima facie reveals that, the conduct of the
Applicant in ending the relationship with the victim, having relationship
with another female and constant quarrel had deeply affected the
victim. Prima facie it appears that, the self esteem of the victim was
tarnished by the humiliation at the hands of the Applicant. As the
Applicant and victim were working together in the serial, it can be
inferred that the Applicant was aware of the mental trauma being faced
by the victim and the effect his conduct had on the Applicant. To submit
that the breakup of a relationship cannot be viewed seriously and is to
be considered a normal facet of life which is best termed as insensitive
and adding insult to injury, particularly, when in the instant case, a
young girl of 21 years has lost her life.
17) The final report submitted under Section 173(2) of CR.P.C
concludes that Applicant was aware of the sensitive nature of the victim
and despite the same established a romantic relationship with her
getting her emotionally and physically involved with him. That after
getting the victim mentally and physically completely involved with
him, the Applicant started ignoring her and ended the relationship and
got close to Soniya i.e. another girl. That, the Applicant intentionally
mentally harassed the victim and humiliated her by frequently fighting
with her. That on the date of incident the Applicant and victim were
15/ 17 sa_mandawgad 74apln86-23.doc
together in the room and there was an altercation between them and
after the Applicant left for the shoot, the victim committed suicide by
hanging herself with the strip of cloth used by the Applicant for tying
his hand during the shoot. In light of the material available on record,
we are of the view that, at this stage the proceedings are not at all
required to be scuttled.
18) The record of investigation prima facie reveals the complicity
of the Applicant. The altercation proximate to the incident in question
prima facie constitutes a direct act of incitement leading to the
commission of the offence. Knowing fully well about the condition of the
victim, whether by the act of quarelling with the victim the requisite
intention to aid or instigate or abet the commission of suicide was
present will have to be adjudged during trial, however the same can
safely prima facie be inferred. The fact that the chargesheet has been
filed would indicate that, there is sufficient evidence to connect the
Applicant to the offence.
The arguments advanced by the counsel for the Applicant,
according to us, indisputably amounts conducting a mini trial, which is
not permissible under the law.
19) At this stage of quashing of the proceedings, the veracity of
the allegations is not to be tested. It is only if, upon the reading of the
16/ 17 sa_mandawgad 74apln86-23.doc
FIR, in the absence of any rebuttal from the Applicant, there is no
allegation to connect the Applicant with the alleged offence that the FIR
can be quashed. In light of the foregoing discussion, in our opinion, it
cannot be stated that there is no material at all to connect the Applicant
with the alleged offence. It is settled that it is only if no case at all is
made out the proceedings would be quashed. In our view, such is not the
case in the present application.
20) For the reasons recorded hereinabove, in our considered
opinion, this is not a fit case to exercise our powers under Section 482 of
Cr.P.C. Application is accordingly dismissed.
(SHARMILA U. DESHMUKH, J.) (A.S. GADKARI, J.)
17/ 17
Signed by: Sanjay A. Mandawgad
Designation: PA To Honourable Judge
Date: 10/11/2023 16:46:35
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!