Citation : 2024 Latest Caselaw 24560 Bom
Judgement Date : 21 August, 2024
2024:BHC-AS:33515-DB
Gitalaxmi 1-wp-3480-2011-J.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL WRIT PETITION NO. 3480 OF 2011
WITH
INTERIM APPLICATION NO. 2355 OF 2023
IN
CRIMINAL WRIT PETITION NO. 3480 OF 2011
Joseph Paul de Sousa,
Residing at: B:D/3, "Connaught Mansions",
S.B.S. Road, Opp. Colaba P.O.,
Upper Colaba, Mumbai - 400 005. .....Petitioner
Vs.
1. The State at the instance of:
Crime Branch, CID - Mumbai,
Cyber Cell (C.C.I.C.),
Police Headquarters,
Mumbai - 400 004.
2. Zinnia M. Khajotia,
403, Bakhtavar, S.B. Singh Road,
South Colaba, Mumbai - 400 005.
3. The Regional Passport Office, Mumbai,
Assistant Passport Officer (Policy),
Manish Commercial Centre,
1st Floor, Dr. A. B. Road,
Worli, Mumbai - 400 030. .....Respondents
Mr. Haresh Jagtiani, Senior Advocate a/w Mr. Suprabh Jain, Mr. Pushpvijay
Kanoji & Mr. Siddhesh Jadhav i/b Haresh Jagtiani & Associates for the
Petitioner.
Mr. Vinod Chate, A.P.P. for Respondent No. 1-State.
Mr. Kushal Mor a/w Mr. Tanmay Karmarkar & Mr. Roshan Chouhan for
Respondent No. 2.
CORAM: A. S. GADKARI AND
DR. NEELA GOKHALE, JJ.
RESERVED ON: 29th JULY 2024.
PRONOUNCED ON: 21st AUGUST 2024.
JUDGMENT (Per Dr. Neela Gokhale, J.) :
1) The Petitioner seeks quashing of First Information Report
Gitalaxmi 1-wp-3480-2011-J.doc
(F.I.R.) No. 30 of 2009 dated 29th December 2009 registered with Cyber
Cell, Mumbai for the offense punishable under Sections 354, 509 & 506(2)
of the Indian Penal Code, 1860 (I.P.C.) and Section 67 of the Information
Technology Act, 2000 (I.T. Act). He also seeks to quash and set aside the
criminal proceedings arising out of the aforesaid F.I.R. bearing C.C. No.
255/PW/2010 pending before the Court of Metropolitan Magistrate, 37 th
Court at Esplanade, Mumbai.
2) Mr. Harish Jagtiani learned senior counsel appeared for the
Petitioner. Mr. Kushal Mor, learned counsel represented the Respondent No.
2 and Mr. Vinod Chate, learned A.P.P. appeared for the State.
3) The facts of case are as under : 3.1) The Petitioner and the Respondent No. 2-Ms. Zinnia are
residents of the building called "Connaught Mansions" situated on the
Shahid Bhagat Singh Road, Colaba, Mumbai. They are acquainted with
each other since 1980. According to Ms. Zinnia, her mother was the
Chairperson of the Co-operative Housing Society since 1942. Since her
mother was old and unable to look after the affairs of society, the Petitioner
without being elected as such, usurped the office of Chairman and started
interfering in the society work despite strong objection from the other
residents of the building.
3.2) Ms. Zinnia, the Respondent No. 2 contends that, on 7 th
February 2009 at 11.00 p.m. she logged in to her e-mail ID
Gitalaxmi 1-wp-3480-2011-J.doc
[email protected] to find an e-mail from [email protected]
in her inbox. The subject of the e-mail was titled as "Burden of Proof & the
Legacy of Guilt". The recipient e-mail ID was that of the Petitioner herein.
The e-mail contained a sentence "frankly, even if you streaked across
Mumbai or squatted in the nude on Nandgaon's Beach, you will never ever
get people to pay attention to your opinions and views." The said e-mail
was Carbon Copied (cc'ed) to [email protected],
[email protected], deltascf@bom3 vsnl.net.in. These email-
IDs are of other residents in the society. It is the case of Ms. Zinnia that,
this e-mail has defamed her in the society.
3.3) She then received another e-mail on 9 th February 2009 which
contained another sentence "fig leaf of anonymity will be plucked and get
you nowhere...".
3.4) On 22nd March 2009 she received another e-mail from the
Petitioner's e-mail ID which also included a sentence "I am going to win this
one and how!!!. Will not be a limited over match - I like to take trouble
dressing a corpse - a perfect undertaker they called me".
3.5) It is the case of Respondent No. 2 that, the language in the
entire contents of three e-mails, including the three sentences, is of such
obscene, vulgar and of overtly sexual nature that outrages her modesty. By
way of the e-mails, he has also threatened to kill her. Ms. Zinnia therefore
made a written Complaint dated 7th August 2009 to the Cyber Crime
Gitalaxmi 1-wp-3480-2011-J.doc
Investigation Cell (C.C.I.C.), Crime Branch, Mumbai. Pursuant to a
preliminary enquiry, the present F.I.R. is registered.
4) By Order dated 2nd February 2012, the proceedings before the
trial Court were directed to be stayed.
5) At the outset, Mr. Jagtiani, learned senior counsel took us
through the ingredients of the offenses as alleged against the Petitioner. He
submitted that, the contents of the alleged offensive e-mails may perhaps be
in bad taste but do not by any stretch of imagination fall within the scope
and ambit of the alleged offenses. On this ground alone, the criminal
proceedings deserve to be quashed and set aside. He then advanced his
objections to the continuance of the criminal proceedings, enumerated as
under:
a. The F.I.R. is in complete violation of the mandate provided by
the Apex Court in the case of T. T. Anthony Vs. State of Kerala And
Others1. There cannot be a second F.I.R. on the same facts in respect
of the same offense.
b. He submitted that, there is a history of prior friction and
animosity between the Petitioner and the Respondent No. 2 arising
from the businesses of the Khajotia family. The acrimony between
the parties has traipsed its way across the High Court of London at
United Kingdom (U.K.) to this High Court entangled with personal
1. (2001)6 Supreme Court Cases 181.
Gitalaxmi 1-wp-3480-2011-J.doc
vendetta to the Respondent No. 2 and her late husband's family. This
animosity has resulted in the Respondent No. 2 filing the F.I.R. out of
sheer personal spite and vendetta with a view to cause undue
harassment to the Petitioner. The ulterior motive is to wreak
vengeance on the Petitioner to spite a personal grudge.
c. There is a delay of 7-8 months in lodging the F.I.R.
d. There can be no application of Section 354 of the I.P.C. due to
lack of any allegation regarding assault or use of force against the
Respondent No. 2. Moreover, he contends that, there can be no
application of Section 509 of the I.P.C. as well since there is no
intention to insult/outrage the modesty of a woman. Mr. Jagtiani
while interpreting Section 509 of the I.P.C. contended that, to attract
the said offense, it is necessary that the offending words should be
uttered or communicated by way of a gesture. The offense cannot be
committed by written words. Thus, he submitted that, the e-mails
which are obviously not 'utterances' nor 'gestures', do not fulfill the
ingredients of Section 509 of the I.P.C. Furthermore, none of the
three e-mails remotely suggest a threat with any bodily injury or
death to the Respondent No. 2.
e. As regards Section 67 of the I.T. Act, an argument was
advanced that the provision prima-facie deals with obscenity. It is
also submitted that, the definition of the words 'lascivious' and
Gitalaxmi 1-wp-3480-2011-J.doc
'prurient' appearing in the provision signifies that form of immorality
which relates to sexual impunity which is absent in the e-mails.
f. The Courts in a catena of decisions have ruled that a mere
outburst of an accused is not sufficient to cause an alarm or harm to
the victim but with a view to deter her from interfering with the
Petitioner's personal matters would not constitute an offense of
criminal intimidation.
g. Finally, Mr. Jagtiani submits that the F.I.R. does not disclose
commission of a cognizable offense justifying investigation by Police.
He thus seeks quashing of the F.I.R. and setting aside the entire
criminal proceedings ensuing therefrom i.e. the C.C. No.
255/PW/2010.
5.1) Mr. Jagtiani has placed reliance on the following decisions of
the Supreme Court in the cases of:
Abhijeet J. K. Vs. State of Kerala And Others2; S. Khushboo Vs. Kanniammal And Another3;
Apoorva Arora And Another Vs. State (Government of NCT of Delhi) And Another4;
Nelson Motis Vs. Union of India And Another5; Padma Sundara Rao (Dead) And Others Vs. State of T. N. And Others6;
2. 2020 SCC OnLine Ker 703.
3. (2010) 5 Supreme Court Cases 600.
4. (2024) 6 Supreme Court Cases 181.
5. (1992) 4 Supreme Court Cases 711.
6. (2002) 3 Supreme Court Cases 533.
Gitalaxmi 1-wp-3480-2011-J.doc
M. V. Joshi Vs. M. U. Shimpi And Another7;
A. W. Meads Vs. The King Emperor8;
Sandeep Rammilan Shukla & Ors. Vs. State of Maharashtra And Others9;
Babubhai Vs. State of Gujarat And Others10;
State of Haryana And Others Vs. Bhajan Lal And Others11; Ramkripal S/o. Shyamlal Charmakar Vs. State of M. P.12; Dr. Subramanian Swamy Vs. C. Pushparaj13;
Mohammed Rizwan Fazluddin Kadri Vs. State of Gujarat14; Maqbool Fida Husain Vs. Raj Kumar Pandey15.
5.2) He has also placed reliance on the Oxford Thesaurus to explain
the meaning of the word 'gesture' appearing in Section 509 of the I.P.C.
6) Per-contra, Mr. Mor, learned counsel for Respondent No. 2,
recounts the acrimonious relationship between the parties borne out of a
series of litigation in U.K. and India. His submissions are as under:
6.1) According to Mr. Mor the Petitioner habitually employs a
modus-operandi to circulate nasty, threatening letters and e-mails
maligning reputation of individuals and families into whose affairs he
meddles for a purely financial motive. He further narrates the plight of the
Respondent No. 2 of facing defamation at the hands of the Petitioner by
7. 1961 SCC Online SC 56.
8. 1944 SCC OnLine FC 19.
9. 2008 ALL MR (Cri.) 3486.
10.(2010) 12 Supreme Court Cases 254.
11. 1992 Supp (1) Supreme Court Cases 335.
12. (2007) 11 Supreme Court Cases 265.
13. MANU/TN/0053/1998.
14. Special Criminal Application No. 1832 of 2009 decided on 22 nd February 2010.
15. Criminal Revision Petition No. 114 of 2007 decided on 8 th May 2008.
Gitalaxmi 1-wp-3480-2011-J.doc
way of persistently circulating e-mails containing details of her personal life
and that of her family, their business, their relationship with their friends
and family. These details are also factually incorrect.
6.2) Mr. Mor has denied all the allegations made by the Petitioner
against the Respondent No. 2 in the Petition. By way of an Affidavit-in-
Reply dated 5th March 2012, it is denied that the registration of the F.I.R. or
the Complaint has any relation to the animosity with the Petitioner and
neither is the same on account of alleged orders passed in London or by this
Court nor on account of any action taken by Dallah Albaraka Group. It is
reiterated that, the F.I.R. is based on threatening the Respondent No. 2 and
lewd e-mails sent to her, which on plain reading are intended to outrage the
modesty of a woman.
6.3) Mr. Mor vehemently argues that, the e-mails not only
demonstrate intent of the Petitioner in outraging the modesty of
Respondent No. 2 but is also an attempt to terrorize a widow and a lone
woman. Mr. Mor contends that, the attempt of the Petitioner to label the
contents of the e-mail as 'mere idioms' not denoting any derogatory
meaning is in vain. He submitted that, the e-mail/s if read as whole
particularly the offending words contained in the e-mail read as
independent phrase/sentence, is highly derogatory and outrages her
modesty. He thus states that, the ingredients of the offenses alleged are
fulfilled and the Petitioner has committed a cognizable offense.
Gitalaxmi 1-wp-3480-2011-J.doc 6.4) Mr. Mor places reliance on the following decisions of the
Supreme Court and other High Courts in the cases of :
M. M. Haries Vs. State of Kerala16;
Emperor Vs. Tarak Das Gupta17;
State of Punjab Vs. Major Singh18;
Raju Pandurang Mahale Vs. State of Maharashtra And Another 19; Indrakunwar Vs. State of Chhattisgarh20;
K. S. Puttaswamy And Another Vs. Union of India And Others21.
6.5) He further places reliance on definitions in the concise Oxford
Dictionary to elaborate the meaning of the terms 'lascivious' and 'prurient'
and other words appearing in the context of the present case.
7) Mr. Vinod Chate, learned A.P.P. opposed the Petition and also
supported the case of Respondent No. 2.
8) Analysis : 8.1) At the very outset, we deal with the objection of Mr. Jagtiani
regarding registration of a second F.I.R. not being maintainable. According
to Mr. Jagtiani, the Respondent No. 2 gave a written Complaint on 7 th
August 2009 to the Senior Police Inspector, C.C.I.C. regarding the three e-
mails. There was an enquiry and upon finding that, the e-mails were sent
by the Petitioner, he was called upon to give his statement. As per the
16. 2005 SCC OnLine Ker 100.
17. 1925 SCC OnLine Bom 28.
18. 1966 SCC OnLine SC 51.
19. (2004) 4 Supreme Court Cases 371.
20. 2023 SCC OnLine SC 1364.
21. (2017) 10 Supreme Court Cases 1.
Gitalaxmi 1-wp-3480-2011-J.doc
convenience of the Petitioner, he gave his explanation. The present F.I.R.
dated 29th December 2009 was lodged by the Respondent No. 2. This,
according to Mr. Jagtiani is a second F.I.R. and as per settled law, not
maintainable. We have looked at the documents including the written
Complaint and the latter F.I.R. It is clear that, there is no 'second F.I.R.' as
alleged by the Petitioner. Pursuant to the written Complaint made to the
C.C.I.C. by the Respondent No. 2 the Police had conducted a preliminary
enquiry and after reaching to a prima-facie conclusion that, a cognizable
offense is made out have registered the F.I.R. impugned herein. This course
of action is perfectly legal and there is no 'second' F.I.R. as alleged by the
Petitioner. In this regard, we have no hesitation in holding the act of the
Respondent No. 1 in registering the present F.I.R. to be maintainable and
there is no any irregularity or illegality in the same.
8.2) In order to determine prima-facie commission of an offense, it
is necessary to first establish as to whether ingredients of the offense are
satisfied. Relevant extracts of the subject e-mails are reproduced herein for
clarity and convenience:
E-mail dated 7th February 2009
"There are very few people who matter in Mumbai, who are uninformed and unaware of the Khajotia story...Everyone knows of the role of the Khajotias in the "financial nightmares" the Bachhans had, the numerous families who were duped with false promises; the scamming of banks and insurance companies.
Gitalaxmi 1-wp-3480-2011-J.doc
They also know that I stopped a 100 crore loan from the State Bank of India that the Khajotia's had applied for and for which heavy bribes were allegedly paid...I have files of material on the Khajotia story. I have letters from you and your husband begging for relief and pleading for me to call off the heat...The two of you even offered in writing to pay me a huge sum of money!!! Really!!! Let me tell you, in B W, that there is nothing you can ever hope to do in order to establish credibility in India. You and your family ran away from the U.K. to get away from proceedings from the Crown Court and Sarosh Zaiwala a leading U.K. Solicitor...This is a matter of record... ...I understand that the Khajotias are valued patients of Nina Madnani and that she has been seriously trying to remove those "black spots and blemishes" ...But can she ever do that? Does she realise that you wake up every day with a plea... (like Lady Macbeth) "Out, out damned spot..." The black spots and blemishes of guilt on a conscience cannot be treated by a dermatologist!...
...So Bonnie, you are back where you have always been at the big ZERO. I truly feel you should see a shrink and get an analyst. I have said that several times before as well. When you have a name that is spun off as Kyaajootyaar little you say and do carries any weight. I would love to make my files on you part of my response to any Competent Authority. It would kaputs for your family in India thereafter...
By the way, how many people in Bakhtawar care about you. Frankly none! You are public nuisance to your neighbors at Connaught Mansions at Bakhtawar and at Nandgaon...Do you have a single loyal friend who can survive your spineless
Gitalaxmi 1-wp-3480-2011-J.doc
character?
It is your choice - the way forward from here... I am prepared to confront you (and your past) anything.
As far as your colleagues are concerned- I am formally cc'ing this e-mail to them so that they can after reading it AND repeat checking out my comments independently..."
E-mail dated 9th February 2009
"Let me start by explaining just why you are called Bonnie... ...Of the exploits that marked your track record and which merited comparison with the infamous duo - Bonnie & Clyde and hence the decision to refer to you as Bonnie... ...I am amazed at your stupidity, lack of focus and foggy (isn't that a word you like?) mind...
I challenge your colleagues to ascertain your background independently and see what they come up with... Perhaps they will discover more than I have chosen to reveal thus far... And yet, on the other hand, they may discover that you are a blessed angel... Come out of the shadows Bonnie and be open with your intentions because you stand no chance at all and the fig leaf of anonymity will be plucked and get you nowhere..."
E-mail dated 22nd March 2009
"...Shall we say match on? Let the Games begin - I say - I am going to win this one and how!!! It will not be a limited over match - I like to take trouble dressing a corpse - a perfect undertaker they call me."
8.3) The thrust of Mr. Mor's arguments is on commission of the
offense punishable under Section 509 of the I.P.C. and Section 67 of the I.T.
Gitalaxmi 1-wp-3480-2011-J.doc
Act. Contrary to this, Mr. Jagtiani attempts to persuade us that. Section 509
contemplates 'utterance' of a spoken word or words or making a gesture
leading to outrage the modesty of a woman. In that sense he says that,
meaning of the term 'utterance' always indicates 'verbal utterance' and not
a 'written word', meaning thereby an e-mail is not contemplated in the
word 'utterance'. For better exposition, the section is reproduced below:
"...509. Word, gesture or act intended to insult the modesty of a woman.-- Whoever, intending to insult the modesty of any woman, utters any word, makes any sound or gesture, or exhibits any object, intending that such word or sound shall be heard, or that such gesture or object shall be seen, by such woman, or intrudes upon the privacy of such woman, shall be punished with simple imprisonment for a term which may extend to one year, or with fine, or with both..."
8.4) The essential ingredients of Section 509 of the I.P.C. are as
under:
i. Intention to insult the modesty of a woman;
ii. The insult must be caused by:
a. uttering any words, or making any sound
b. or gesture,
c. or exhibiting any object
intending that such word or sound shall be heard or that the
gesture or object shall be seen by such woman, or
Gitalaxmi 1-wp-3480-2011-J.doc
iii. intruding upon the privacy of such a woman.
8.5) Section 509 of the I.P.C. delineates three pivotal components
for establishing an offense, Firstly, the presence of an intention to insult the
modesty of a woman; Secondly, the manner in which this insult is
perpetrated and Thirdly and independently, an intrusion on her privacy.
The manner of such intrusion is not restricted by an 'utterance' or 'gesture'.
To constitute the offense, the intrusion of privacy is not qualified by any
manner; be spoken or otherwise.
8.6) A narrow interpretation of the section, as Mr. Jagtiani would
like us to take, would indicate that the insult itself can take place only
through two distinct modes, verbally or visually by uttering specific words,
making sounds, or displaying gestures or objects, with the deliberate intent
that these words, sounds, gestures, or objects are heard or seen by the
woman involved. He places reliance on the decision in the case of Nelson
Motis Vs. Union of India (supra) to canvass that, if the words of a statute
are clear and free from any vagueness and are therefore reasonably
susceptible to only one meaning, it must be construed by giving effect to
that meaning, irrespective of consequences. He states that the expression
used in the statute alone declares the intent of the legislature. We have
read the decision in the said case. It relates to the interpretation of Rule
10(4) of the Central Civil Services (Classification, Control and Appeal)
Rules, 1965. He also relies on the decision of the Supreme Court in M.V.
Gitalaxmi 1-wp-3480-2011-J.doc
Joshi Vs. M.U. Shimpi (supra) to buttress his argument that a rule of strict
construction requires that the language of a statute should be so construed
that no case shall be held to fall within it which does not come within the
reasonable interpretation of the statute. He further points to the
observation of the Apex Court in the said decision that, the primary test is
the language employed in the Act and when the words are clear and plain
the Court is bound to accept the expressed intention of the legislature.
8.7) As enunciated in the above cases, there is absolutely no quarrel
with the principle that the interpretation of a provision is related to the
intent of the legislature. In fact, the mischief sought to be addressed by
Section 509 of the I.P.C. is an insult or affront to the dignity of a woman
which outrages her modesty. When the manner in which this mischief plays
up arises for determination, it is the bounden duty of the Court to adopt a
purposive approach of interpretation; i.e., which gives rational meaning to
the language of the legislature. Advent of modern technology has opened-
up wide spectrum of means to communicate an insult. When an e-mail
containing objectionable content likely to outrage the modesty of a woman
stares at her, can we permit the perpetrator to walk away undaunted,
simply because the insult is written and not spoken. Interpretation must
correspond to societal transformations and re-evaluate legal principles to
ensure fairness, justice, and equity.
8.8) As society evolves, so must the interpretation of the law to Gitalaxmi 1-wp-3480-2011-J.doc
address emerging challenges and promote social progress. The law is a
dynamic entity capable of reflecting and adapting to a society's changing
needs and values. As Lord Denning cautioned in the case of Seaford Court
Estate22 that, 'the English language is not an instrument of mathematical
precision'. It must be understood to support legislative intent. The
intention of the legislature is to deter action of the offender as could be
perceived as one which can shock the sense of decency of a woman. The
manner in which the offender does this is not restricted to oral abuse or
gesture alone. The word 'utterances' include statements, speeches,
exclamations, notes and all of it can well be in a text form relayed
physically or by electronic medium.
8.9) In the case of R Vs. Ireland23 it is held that, the rule of strict
construction does not also prevent the Court in interpreting a statute
according to its current meaning and applying the language to cover
developments in science and technology not known at the time of passing
of the statute. Thus psychiatric injury caused by silent telephone calls was
held to amounts to 'assault' and 'bodily harm' under Sections 20 & 47 of the
Offense Against Persons Act, 1861.
8.10) Closer home, the State of Chhattisgarh by an amendment to
Section 509 of the I.P.C. has introduced a new category of offense of
outraging the modesty of a woman. Section 509-B of the I.P.C. is inserted to
22. (1949)2 All ER 155.
23. (1997)4 All ER 225.
Gitalaxmi 1-wp-3480-2011-J.doc
include harassment of a woman by 'means of telecommunication device or
other electronic mode including internet' also made punishable. Although
there is no such amendment made in the State of Maharashtra, penal
statutes are known to be interpreted having regard to the subject matter of
the offense and the object of law it seeks to achieve. The purpose of law is
not to allow the offender to sneak out of the meshes of law. Criminal
jurisprudence does not say so.
8.11) According to us the word 'utterance' must not be given a
pedantic interpretation. If such narrow interpretation is accepted, many a
men will walk away, unhindered by consequences merely by shooting e-
mails or using social media platforms to malign and insult a woman and
outrage her modesty. Modern technology makes such manner of
perpetrating the offense verily real. Similarly, to 'exhibit' an object is not
restricted to actually and physically exhibiting it by the accused himself, but
the exhibition can be by way of an agency of a device such as a personal
computer, mobile phone or any other electronic device.
8.12) In a decision of this Court in the case of Emperor Vs. Tarak Das
Gupta (supra), both the learned Judges separately opined that, a letter sent
by post is included in the act of 'exhibiting an object' even if it be not by the
accused himself but by the agency of a post office. Fawcett, J. (Madgavkar,
J. concurred) held as under:
"The only point of substance that has been urged by Mr. Sopher
Gitalaxmi 1-wp-3480-2011-J.doc
for the petitioner is that the case does not come under the words "exhibits any object" contained in section 509, which is the part of the section on which the conviction rests. No doubt the word "exhibit" does ordinarily express the idea of actually showing a thing to a person. On the other hand, such showing need not be immediate. It was admitted by Mr. Sopher that "exhibit" was practically equivalent to the word "expose", and a thing can be exhibited or exposed to a person, although at first it may be wrapped in something which prevents that person from actually seeing the object contained in the wrapper.
xxx ...In the present case, the accused did not himself go to the complainant and show her the letter, but he employed the agency of the Post Office for the purpose of securing its receipt by her. The natural result of his posting the letter would be its receipt by the addressee and her opening the envelope and seeing its contents. In my opinion, the fact that the accused used these means for letting the complainant see the letter, instead of himself taking it and showing it to her is immaterial. The maxim qui facit per alium per se is one entirely applicable to the present circumstances; and the mere fact that the letter was in a closed envelope before it reached the complainant, and that the accused did not himself tear open that envelope but that this was done by the complainant, does not prevent it being a case falling within the meaning of the words "exhibits any object"."
8.13) In the case of M. M. Harries Vs. State of Kerala (supra) the
Learned Single Judge, while holding that a bunch of anonymous letters
received by a woman containing offensive and foul words, outraging her
Gitalaxmi 1-wp-3480-2011-J.doc
modesty falls within the scope and ambit of the offense under Section 509
of the I.P.C., observed as follows:
"8. ...But, what does the expression 'gesture' actually mean? Lord Denning, an English Judge cautioned in Seaford Court Estates's case (vide 1949 2 A11. E.R. 155) that 'the English language is not an instrument of mathematical precision'. To an Indian Judge, English is even more intrinsic being a foreign language. So, to understand the real meaning of an English word, I shall safely depend upon the dictionary first.
9. A reference to the dictionary is inevitable in this case because the word 'gesture' not defined under the Indian Penal Code. The meaning of the word 'gesture' as per Concise Oxford Dictionary, eighth edition is, "a significant movement of a limb or the body; the use of such movements esp. to convey feeling or as a rhetorical device; an act to evoke a response or convey intention". As per Collins Cobuild 'English Dictionary for advanced learners' third edition, 'gesture' is "something that you say or do in order to express your attitude or intentions, often something that you know will not have much effect". As per Law Lexicon, the word 'gesture' means "a posture or movement of the body; an action expressive of the sentiment or passion of intended to show inclination or disposition".
10. It is thus clear from the above discussion that the word 'gesture' refers not merely to body signs. Though the word 'gesture' is ordinarily used to mean movement of the limbs or body to convey a person's feelings, it can also connote an act done by a person to convey his intentions. According to dictionary meaning, an act done by a person to express his
Gitalaxmi 1-wp-3480-2011-J.doc
attitude or intentions also is a 'gesture'. A person can express his attitude or convey his intentions in a number of ways. For example, by speaking, giving, looking, writing etc., etc. In that sense of the word, a person can make a gesture by doing an act without involving any body signs.
xxx
13. But the question is whether the interpretation of the expression 'making gesture' referred to in Section 509 I.P.C., going by the mere dictionary-meaning will in any way be in conflict with the intention of the legislature or whether it will be in consonance with the same. While answering this question, I shall bear in mind, the cardinal principles which are to be followed in interpreting a word or expression in a statute. As observed in Chief Justice of A.P. v. L.V.A. Dixitulu MANU/SC/0416/1978: (1979) 2 S.C.C. 34 "the primary principle of interpretation is that a constitutional or statutory provision should be construed 'according to the intent of they that made it'(Coke). Normally, such intent is gathered from the language of the provision".
xxx
18. Later, legislature found that a woman must be protected not only from physical aggressions made in the course of outraging her modesty, but she should also be shielded from various other acts which do not involve even a touch. Legislature was quite aware that a woman's modesty can be insulted or outraged in various ways. A mere word, a wink, a touch or even a look would suffice to insult the modesty of a Woman. Physical advances may not be necessary in all cases. Everything depends on the intention of the mischief-maker and the manner in which
Gitalaxmi 1-wp-3480-2011-J.doc
he conveys his intentions. It is evident that legislature intended that any aggression into a woman's modesty whether by any word, deed, touch or look need be curbed and deterred.
19. That is why even a verbal attack on a woman, a gesture and other acts stated in Section 509 I.P.C. were brought under the said Section. It is clear from a reading of Section 509 I.P.C. that by introducing the said provision, legislature intended that any sort of aggression into a woman's modesty whether by any word, deed or act should be deterred, as evident from the title to the Section itself. Thus, the acts which are done intending to insult the modesty of a woman which may not necessarily involve even any physical advances are also brought within the sweep of a separate provision viz., Section 509 I.P.C.
20. In such circumstances, can it be for a moment presumed that the legislature intended that a person who writes a letter to a woman with the intention to insult her modesty should go unpunished? If such a person, instead of uttering the insulting words, puts in writing all what he determines to utter against a woman and sends it to her, intending to insult her modesty, will any Court be justified in holding that the legislature expected such person to escape safely? was it the intention of the legislature that such a culprit must go unhurt only because he used his pen and not his tongue, to insult the victim? After suffering all the trauma, when a woman comes before Court with the best proof for the assault or violence made on her modesty by producing the letter, can the Court refuse to look into the same on the ground that the legislature never intended to bring cases involving writings within the purview of Section 509 I.P.C.?
Gitalaxmi 1-wp-3480-2011-J.doc
21. I find it extremely difficult to reach a conclusion which will defeat the very object of Section 509 I.P.C. There can be little doubt that the legislature would not have intended that a person who insults the modesty of a woman by his writings must be kept out of the province of Section 509 I.P.C. In a country like India, legislature would not have ever intended that a person who expresses his attitude or intention to insult modesty of a woman by sending a letter should be absolved from criminal liability. I am of view that the very object of the provision will be defeated if a contrary view is taken. Thus, while interpreting the meaning of the relevant expression in Section 509 I.P.C. in the light of the relevant rules of interpretation, I find that 'writing of letter' to a woman, intending to insult her modesty can be construed as 'making a gesture' under Section 509 I.P.C. I feel quite confident to hold that Indian legislature's intention will not be contrary to what I have already concluded."
8.14) This decision in the case of M. M. Haries Vs. State of Kerala
(supra) was tested before the Apex Court 24. The Apex Court upheld the
decision only expunging the words 'an offense' under Section 509 of the
I.P.C. will clearly be attracted' appearing in paragraph no. 22 of the
decision, at the behest of the counsel appearing in the matter. Thus, the
ratio of the decision is upheld by the Supreme Court thereby ratifying the
overarching interpretation of the words 'utterance' and 'gesture' to remove
the mischief in interpretation of the section.
8.15) Having ratiocinated that, words and gestures communicated
24. Special Leave to Appeal (Cri.) No. 4503 of 2005 decided on 1st October 2007.
Gitalaxmi 1-wp-3480-2011-J.doc
through e-mails also fall within the ambit of Section 509 of the I.P.C., the
next point for determination is whether the words in the e-mail were
intended to outrage the modesty of the Respondent No. 2. The e-mails
speak for themselves. A plain reading of the contents of all three e-mails
clearly reveals a tirade by the Petitioner against the Respondent No. 2, her
late husband and her family. The Respondent No. 2-Ms. Zinnia is referred
to as 'Dear Bonnie'. 'Bonnie' is neither an endearment nor an alias of the
Respondent No. 2 but is a reference to the character in a famous movie
titled 'Bonnie & Clyde". The movie is on the life of two criminals named
Bonnie & Clyde, known for a series of bank robberies, murders, and
kidnappings that took place between 1932 and 1934, the height of the
Great Depression. The intention of the Petitioner in referring to the
Respondent No. 2 in the e-mails as 'Bonnie" itself reveals his intent to insult
her. He proceeds to berate her in the e-mails by narrating aspects in her life
insinuating that, many respectable and distinguished members in society
have outcast the Respondent No. 2 and her family and that she has been
exposed in their eyes. Names of various famous personalities are dropped
alleging that she and her late husband lost credibility in their opinion. The
Respondent No. 2 and her family are degraded and made out to be crooks
and beggars in the e-mails. The contents of the e-mails, over and above the
alleged offending words that are part of the F.I.R. are undeniably
defamatory and aimed to lower the image and reputation of the
Gitalaxmi 1-wp-3480-2011-J.doc
Respondent No. 2 in the eyes of society and particularly to the persons, to
whom its copies are forwarded. We say this, as the e-mails were cc'ed to
other members of the housing society in which the parties reside. The act
of copying third persons in the e-mails emphasizes the intent of the
petitioner in hurting, abusing, and insulting the Respondent No. 2 to an
extent that is undoubtedly likely to outrage her modesty.
8.16) The cornerstone of Section 509 of the I.P.C. is the requirement
of intent, where the accused must possess a deliberate intention to affront
or insult the modesty of a woman. This intent sets apart ordinary speech or
actions from those that amount to an offense under Section 509 of the I.P.C.
The Apex Court in the case of State of Punjab Vs. Major Singh (supra) has
made observations regarding outraging the modesty of a woman, and the
relevant observations read as under:
"3. I would first observe that the offense does not, in my opinion, depend on the reaction of the woman subjected to the assault or use of criminal force. The words used in the section are that the act has to be done "intending to outrage or knowing it to be likely that he will thereby outrage her modesty". This intention or knowledge is the ingredient of the offense and not the woman's feelings. It would follow that if the intention or knowledge was not proved, proof of the fact that the woman felt that her modesty had been outraged would not satisfy the necessary ingredient of the offense. Likewise, if the intention or knowledge was proved, the fact that the woman did not feel that
Gitalaxmi 1-wp-3480-2011-J.doc
her modesty had been outraged would be irrelevant, for the necessary ingredient would then have been proved. The sense of modesty in all women is of course not the same; it varies from woman to woman. In many cases, the woman's sense of modesty would not be known to others. If the test of the offense was the reaction of the woman, then it would have to be proved that the offender knew the standard of the modesty of the woman concerned, as otherwise, it could not be proved that he had intended to outrage "her" modesty or knew it to be likely that his act would have that effect. This would be impossible to prove in the large majority of cases. Hence, in my opinion, the reaction of the woman would be irrelevant.
4. Intention and knowledge are of course states of mind. They are nonetheless facts which can be proved. They cannot be proved by direct evidence. They have to be inferred from the circumstances of each case. Such an inference, one way or the other, can only be made if a reasonable man would, on the facts of the case, make it. The question in each case must, in my opinion, be: will a reasonable man think that the act was done with the intention of outraging the modesty of the woman or with the knowledge that it was likely to do so? The test of the outrage of modesty must, therefore, be whether a reasonable man will think that the act of the offender was intended to or was known to be likely to outrage the modesty of the woman. In considering the question, he must imagine the woman to be a reasonable woman and keep in view all circumstances concerning her, such as, her station and way of life and the known notions of modesty of such a woman. The expression "outrage her modesty" must be read with the words "intending
Gitalaxmi 1-wp-3480-2011-J.doc
to or knowing it to be likely that he will". So read, it would appear that though the modesty to be considered is of the woman concerned, the word "her" was not used to indicate her reaction. Read all together, the words indicate an act done with the intention or knowledge that it was likely to outrage the woman's modesty, the emphasis being on the intention and knowledge."
8.17) The above stated judgment of the Apex Court underscores that,
the offense of outraging a woman's modesty hinges primarily on the
intention or knowledge of the accused rather than the woman's actual
reaction. It clarifies that the legal requirement is that the act must be done
"intending to outrage or knowing it to be likely that he will thereby outrage
her modesty." This places the emphasis on the accused's intent or
awareness and the woman's emotional response is not the determining
factor. The judgment acknowledges the variability in women's senses of
modesty and the impracticality of proving the accused's knowledge of an
individual woman"s standard of modesty. Instead, it suggests that a
reasonable person, considering the circumstances and the woman's
characteristics, should assess whether the accused intended to or knew that
the act was likely to outrage the woman's modesty.
8.18) The Apex Court in the case of Ramkripal Vs. State of M. P.
(supra) has discussed the essence of woman's modesty. The relevant
portion of the judgment has been reproduced as under:
Gitalaxmi 1-wp-3480-2011-J.doc
"12. What constitutes an outrage to female modesty is nowhere defined in I.P.C. The essence of a woman's modesty is her sex. The culpable intention of the accused is the crux of the matter. The reaction of the woman is very relevant, but its absence is not always decisive. Modesty in this Section is an attribute associated with female human beings as a class. It is a virtue which attaches to a female owing to her sex..."
8.19) The contents of the e-mails that 'even if she sat nude on the
Nandgaon Beach, no-one would pay attention to her opinion and view' and
the words 'fig leaf' and 'full monty' etc. in reference to the Respondent No.
2 and copied to e-mails of other residents of the society is sufficient/likely
to conjure up images of the Respondent in the mind of third persons.
Similarly, the other defamatory content is also sufficient to make other
recipients of the e-mails begin to doubt the credibility of the Respondent
No. 2 and her family. The word 'squatting in the nude' in full public view
has a particular meaning assigned to it. The Petitioner is not merely being
rude or unchivalrous, as Mr. Jagtiani would have us believe. But the words
are directly related to the gender of the Respondent No. 2 Although the
Petitioner qualified the words by intertwining them with 'her views and
opinions' i. e. directing attention to the competency of the mind and not the
body, the underlining meaning and intent is clearly linked to her gender.
This is enough to outrage her modesty. It cannot be believed and accepted
that, the Petitioner lacked knowledge of the effect of his writings on the
Gitalaxmi 1-wp-3480-2011-J.doc
Respondent No. 2. According to us it was intentional, to impute to her
modesty. The vein and strain of the writings emphasize the intent of the
Petitioner in putting words on electronic medium and transmitting the same
to the Respondent No. 2 herself and others in the society to insult the
Respondent No. 2. The essence of Section 509 of the I.P.C. that, emphasizes
intent to be the linchpin of the offense and necessitates a deliberate affront
to a woman's modesty for the Section to be invoked prima-facie appears to
be satisfied.
8.20) Alternatively, insult can manifest as an intrusion upon the
woman's privacy, meaning thereby encroaching upon her personal space or
violating her sense of privacy intentionally, in a manner that affronts her
modesty. The second part of section 509 'intrudes on her privacy' is stand
alone and unrelated to 'essence of her modesty' the outrage of which is
related to sex. The content of the e-mails share information and details
about the Respondent No. 2 and her family, which the Petitioner claims to
know. Sharing such details of the Respondent No. 2 with third persons,
especially the residents of the same Society who she is likely to see
frequently and without her consent is an affront to her personal dignity.
She has a right to be left alone and live her life in a dignified manner. In
the event that the Petitioner had any disagreement with her, it was for him
to take it up with her directly by verbal communication or written or
through electronic medium but the act of copying others on e-mails with no
Gitalaxmi 1-wp-3480-2011-J.doc
purpose evident but to degrade her, clearly demonstrates his intent. The
Supreme Court in its decision in the case of Puttaswamy Vs. Union of India
(supra) has discussed various facets of privacy of an individual as under:
"42. Privacy is a concomitant of the right of the individual to exercise control over his or her personality. It finds an origin in the notion that there are certain rights which are natural to or inherent in a human being. Natural rights are inalienable because they are inseparable from the human personality. The human element in life is impossible to conceive without the existence of natural rights.
xxx
119. To live is to live with dignity. The draftsmen of the Constitution defined their vision of the society in which constitutional values would be attained by emphasising, among other freedoms, liberty and dignity. So fundamental is dignity that it permeates the core of the rights guaranteed to the individual by Part III. Dignity is the core which unites the fundamental rights because the fundamental rights seek to achieve for each individual the dignity of existence. Privacy with its attendant values assures dignity to the individual and it is only when life can be enjoyed with dignity can liberty be of true substance. Privacy ensures the fulfillment of dignity and is a core value which the protection of life and liberty is intended to achieve.
xxx
127. ...The right to privacy is an element of human dignity. The sanctity of privacy lies in its functional relationship with dignity. Privacy ensures that a human being can lead a life of
Gitalaxmi 1-wp-3480-2011-J.doc
dignity by securing the inner recesses of the human personality from unwanted intrusion. Privacy recognises the autonomy of the individual and the right of every person to make essential choices which affect the course of life. In doing so privacy recognises that living a life of dignity is essential for a human being to fulfill the liberties and freedoms which are the cornerstone of the Constitution.
xxx
250. ...The nine primary types of privacy are, according to the above depiction:
(i) bodily privacy which reflects the privacy of the physical body. Implicit in this is the negative freedom of being able to prevent others from violating one's body or from restraining the freedom of bodily movement;
(ii) spatial privacy which is reflected in the privacy of a private space through which access of others can be restricted to the space; intimate relations and family life are an apt illustration of spatial privacy;
(iii) communicational privacy which is reflected in enabling an individual to restrict access to communications or control the use of information which is communicated to third parties;..."
8.21) Thus, from the plain reading of the F.I.R. and the subject
e-mails, we are of the considered opinion that the e-mails prima-facie
intrude upon the privacy of the Respondent No. 2 apart from being prone to
outrage her modesty.
8.22) On the invocation of Section 67 of the I.T. Act, Mr. Jagtiani
contends that, alleged act of the Petitioner does not fulfill the necessary
Gitalaxmi 1-wp-3480-2011-J.doc
ingredients of the words 'lascivious' and 'prurient'. The section reads as
under:
"67. Punishment for publishing or transmitting obscene material in electronic form.- Whoever publishes or transmits or causes to be published or transmitted in the electronic form, any material which is lascivious or appeals to the prurient interest or if its effect is such as to tend to deprave and corrupt persons who are likely, having regard to all relevant circumstances, to read, see or hear the matter contained or embodied in it, shall be punished on first conviction with imprisonment of either description for a term which may extend to three years and with fine which may extend to five lakh rupees and in the event of second or subsequent conviction with imprisonment of either description for a term which may extend to five years and also with fine which may extend to ten lakh rupees."
8.23) Mr. Mor relied upon the definition of the words 'Lascivious' and
'Prurient' as appearing in the Oxford Dictionary. 'Lascivious' means lustful,
wanton, inciting to lust. 'Prurient' means marked by or arousing an
immoderate or unwholesome interest or desire. The e-mails are electronic
transmissions. According to Mr. Jagtiani, the e-mails merely signify the
outburst of the Petitioner which is not sufficient to fall within the mischief
of the offense. Mr. Jagtiani draws our attention to the observation of the
Apex Court in the case of Apoorva Arora Vs. State (supra). The challenge
in the case was against a refusal to quash a F.I.R. alleging that, a season of
an episode in the web series titled 'Happily F***** Up' had vulgar and
Gitalaxmi 1-wp-3480-2011-J.doc
obscene language in the titles and various portions in the episode
constituted offenses under Sections 292, 294 & 509 of the I.P.C. and
Sections 67 & 67A of the I.T. Act. While reversing the order, the Supreme
Court held as under:
"45. The last issue is that of the standard or perspective used by the High Court to determine obscenity. It is well settled that the standard for determination cannot be an adolescent's or a child's mind, or a hypersensitive person who is susceptible to such influences. However, the High Court has incorrectly used the standard of 'impressionable minds' to gauge the effect of the material and has therefore erred in applying the test for obscenity correctly."
8.24) The observations of the Apex Court were in context of a work
of art, while determining whether a piece of art or content of a movie or
serial is obscene. In this context the Apex Court observed that, profanity
and vulgarity do not per-se amount to obscenity and while a person may
find vulgar and expletive filled language to be distasteful, unpalatable,
uncivil, and improper that by itself is not sufficient to be "obscene".
8.25) Juxtaposed with the case in hand, the words in the e-mail are
with reference to the Respondent No. 2 streaking across Mumbai and
squatting nude on the Nandgaon Beach and also her being exposed on
removal of the proverbial 'fig-leaf'. The phrase "fig leaf" has been used for
years and it comes from the Bible. When Adam and Eve were placed in the
Garden of Eden, they were naked. Once they ate from the Tree of
Gitalaxmi 1-wp-3480-2011-J.doc
Knowledge, they realized they were naked. They took fig leaves to hide
their private parts because they were embarrassed to be seen naked. This is
how the term "fig leaf" began to be used metaphorically to mean any object
or act of embarrassment that needed to be covered up so no one would see.
The words portraying the Respondent No. 2 sitting nude on the Nandgaon
Beach to residents of the society is likely to appeal to the prurient interest of
some. The effect of the words may also tend to deprave and corrupt
persons reading the e-mail about the Respondent No. 2. Some may conjure
up images of the Respondent No. 2. This seems to be the only and very
intent of the Petitioner which he knows would degrade her and offend her
dignity. Profanity and vulgarity in a TV serial or movie does not per-se
mean obscenity in so far as a work of art is concerned, as observed by the
Apex Court in the said case. This work is attributed to the freedom of
creativity of the creator or the artist. As against this, the transmitted e-
mails to the Respondent No. 2, copied to third persons are a personal attack
on her dignity, poise and self-esteem. They are intended and likely to
appeal to prurient interests or tend to deprave and corrupt persons reading
them.
8.26) Lastly, Mr. Jagtiani relied on the decision of the Supreme Court
in the case of Khushboo Vs. Kanniammal (supra), where F.I.R.s were lodged
against a well-known actress. She expressed her personal opinion to a
magazine conducting a survey on the subject of sexual habits of people
Gitalaxmi 1-wp-3480-2011-J.doc
residing in bigger cities in India to the effect that increasing incidence of
premarital sex, especially in the context of live-in relationships, called for
societal acceptance of the same. The Supreme Court observed that, offense
under Section 509 of the I.P.C. cannot be made out when the Complainants'
grievance is with publication of what Khushboo had stated in written form.
Mr. Jagtiani laid emphasis on this observation that, the Petitioner cannot be
held liable for 'publication' of the e-mails. This argument is totally
misconceived. The case was primarily relating to the opinion expressed by
Khushboo being protected by Article 19(1)(a) of the Constitution of India.
The transmission by the Petitioner of the offensive e-mails to her and other
residents in the society demonstrates clear intent of the Petitioner to insult
the Respondent No. 2. As we have already discussed hereinabove that, no
matter that the offensive material was transmitted through electronic
media, it would still be ensconced in the interpretation of the words 'utter'
and 'gesture' and 'exhibit'. Alternatively, it intrudes on the Respondent No.
2's privacy.
9) Mr. Mor restricted his arguments to justify invocation of
Section 509 of the I.P.C. and Section 67 of the I.T. Act. He was prudent to
do so. There is no allegation in the F.I.R. pertaining to 'assault' or 'criminal
force' by the Petitioner against Ms. Zinnia. The intention to outrage her
modesty is facilitated by way of transmission by e-mail through electronic
device. Similarly there is no threat to cause death or grievous hurt
Gitalaxmi 1-wp-3480-2011-J.doc
extended by the Petitioner. No doubt by the words "I like to take trouble
dressing a corpse - a perfect undertaker they called me.", the Petitioner has
tried to convey his ability to perform the job of an undertaker i.e. a person
whose business is preparing dead-bodies for burial/cremation, the sentence
itself does not constitute a threat to cause death or grievous hurt.
9.1) Thus, we are of the view that a plain reading of the F.I.R. and
the e-mails mentioned therein prima-facie discloses commission of the
alleged offenses under Section 509 of the I.P.C. & Section 67 of the I.T. Act
only and not under Sections 354 & 506(2) of the I.P.C.
10) Considering the facts in the present matter and the settled legal
position as discussed above, we are not inclined to quash the F.I.R. insofar
as the offenses punishable under Section 509 of the I.P.C. and Section 67 of
the I.T. Act are concerned. However the offenses punishable under Sections
354 & 506(2) of the I.P.C. invoked in the F.I.R. are not made out and
accordingly stand deleted from the F.I.R.
10.1) We therefore hasten to add that, our observations herein are
only on the correctness of the offenses invoked pertaining to their purposive
and pervasive interpretation and prima-facie finding to that effect.
11) The Petition is accordingly partly allowed.
11.1) Rule is partly made absolute.
Gitalaxmi 1-wp-3480-2011-J.doc 12) We are informed that, the Respondent No. 2 is now about 80
years of age. In these circumstances, we request the trial Court to expedite
the trial in the present case and preferably conclude the same in one year.
13) In view of disposal of the Petition, Interim Application No.
2355 of 2023 does not survive and is accordingly disposed off.
(DR. NEELA GOKHALE, J.) (A. S. GADKARI, J.)
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!