Citation : 2023 Latest Caselaw 1685 Cal
Judgement Date : 15 March, 2023
IN THE HIGH COURT AT CALCUTTA
(Criminal Revisional Jurisdiction)
APPELLATE SIDE
Present:
The Hon'ble Justice Shampa Dutt (Paul)
CRR 613 of 2020
Wali Mohammad & Ors.
Vs
The State of West Bengal & Anr.
For the Petitioners : Mr. Mayukh Mukherjee,
Mr. Abhijit Singh,
Mr. Koustav Lal Mukherjee,
Mr. Rameez Alam.
For the State : Md. Kutubuddin.
For the Opposite Party No. 2 : None.
Heard on : 13.02.2023
Judgment on : 15.03.2023
2
Shampa Dutt (Paul), J.:
The present revision has been preferred praying for quashing of
the Charge Sheet being No. 144/18 dated 21.11.2018 and the entire
proceeding, being G.R. Case No. 211/2018, arising out of Amherst
Street Police Station Case No. 56 dated 22.02.2018, presently pending
before the Learned Additional Chief Metropolitan Magistrate (2nd Court)
at Calcutta, under Section 498A/406/34 of the Indian Penal Code and
read with 3 & 4 of the D.P. Act.
The petitioner case is that the marriage between the son of
petitioner No. 1, namely Md. Sadique Akhter and the opposite party No.
2, was solemnized on 16th day of December, 2016, as per the rites and
customs of Muslim Marriages.
The petitioners No. 1 to 11 herein are all in-laws of the opposite
party no. 2.
Disputes and/or difference of opinion cropped up between the
husband/Md. Sadique Akhter not a petitioner in this case and the
opposite party No. 2, which the petitioners herein have tried to resolve
being their family members and well wishers.
Out of complete misunderstanding the opposite party No. 2
lodged a complaint with the Amherst Street Police Station, giving rise to
Case No. 56 of 2018 dated 22.02.2018 (G.R. Case No. 211/2018),
3
against her husband and the petitioner No. 1 to 11 herein, under
Section 498A/406/34 of the Indian Penal Code and read with 3 & 4
D.P. Act.
The allegations made in the complaint are to the effect that the
marriage between one Md. Sadique Akhter, being the son of the
petitioner no. 1 and the opposite party No. 2 was registered on 16th day
of December, 2016 as per the rites and customs of the Muslim
Marriage. That after the said marriage was solemnized the opposite
party No. 2 started to lead her conjugal life with her husband in her
matrimonial house at 168Y, K.C. Sen Street, Kolkata - 700 009, but
after sometime i.e. on 15.02.2017, she was asked to leave the said
house along with her husband and reside in another rented house
at another premises being no. 13/3/H/12, Patwar Bagan Lane,
Kolkata - 700 009. It is further alleged that she was not accepted by
her in-laws from the very inception of her marriage. That soon after the
solemnization of the said marriage the opposite party No. 2 was
subjected to torture on the score of bringing insufficient dowry by the
petitioners and on protesting she was subjected to alleged physical
assault and on 05.05.2017 she was allegedly asked to bring Rs.
30,000/- from her father. That the opposite party no. 2 was denied
proper food and she was made to do all household chores. When she
was allegedly asked to leave her matrimonial house and reside in
4
separate mess with her husband her stridhan articles were kept by her
in-laws in their custody.
On completion of investigation, the investigating agency
submitted charge-sheet against the petitioners vide, Charge-sheet no.
144/2018 dated 21.11.2018, under Section 498A/406/34 of the Indian
Penal Code read with 3 & 4 of the D.P. Act.
The Additional Chief Metropolitan Magistrate (2nd Court),
Calcutta was pleased to take cognizance of the said matter by order
dated 29.11.2018.
The petitioners No. 5 to 11 are the sisters in law and their
respective husbands of the opposite party no. 2. The said petitioners do
not even reside in the same house as the matrimonial house of the
opposite party no. 2, as after their marriages they have all been residing
in their respective matrimonial houses and have not intervened in the
matters of the opposite party no. 2, hence the question of mental and
physical torture does not arise at all.
The petitioners no. 1 & 2 have lodged a complaint with the local
police station stating about the tortures inflicted by the opposite party
no. 2 upon them, which was registered as Amherst Street Police Station
Case being no. 29 of 2020 date 06.02.2020 under Sections
341/323/114 of the Indian Penal Code against the opposite party no. 2
and others.
5
Mr. Mayukh Mukherjee, learned counsel for the petitioners
has submitted that the petitioners have not committed anything that
may be designated as an offence punishable under the prevalent law of
the land.
The written complaint discloses no specific allegation which
could be made out against the present petitioners. The opposite party
no. 2 has twisted the facts and unnecessarily fabricated the allegations
in the written complaint.
The allegations as made in the complaint are wholly baseless
and have no factual foundation whatsoever.
The allegations do not spell out an offence in terms of the
provision under Section 498A of the Indian Penal Code, so as to justify
the continuation of the present proceeding as against the present
petitioners.
That in the compliant itself there is no whisper about the
causing of any sort of grave injury or danger to life, limb or health,
which is in ordinary course of nature, likely to drive the victim lady to
commit suicide and hence it can very well be said that the substance of
allegations as meted out in the complaint, does not in any manner
whatsoever satisfy the basic ingredient of the offence as provided under
Section 498A of the Indian Penal Code.
6
That further continuation of the present proceeding will amount
to sheer abuse of the process of law and hence is liable to be quashed.
In spite of due service there is no representation on behalf
of the opposite party no. 2.
Admittedly all the petitioners are the relatives of the
husband of the petitioner.
The fact that the complainant and her husband resided in a
separate mess from all the petitioners, is stated in the written
complaint.
Md. Kutubuddin, learned counsel for the State has submitted
that the charge sheet has been filed on proper investigation and on
there being evidence of a prima facie case of a cognizable offence against
the petitioner. The revision is thus liable to be dismissed.
Inspite of due service, the opposite party no. 2 has chosen
not to appear.
In a case of such nature, the High Court can quash the
proceedings if the Court is convinced that the person is innocent and
falsely implicated. It can also be done if the ingredients of the offence
alleged is not proved (even prima facie).
In Kahkashan Kausar @ Sonam & Ors. vs. State of Bihar &
Ors., 2022 LIveLaw (SC) 141, the Supreme Court held as follows:-
7
"Issue Involved
11. Having perused the relevant facts and
contentions made by the Appellants and
Respondents, in our considered opinion, the
foremost issue which requires determination in the instant case is whether allegations made against the in-laws Appellants are in the nature of general omnibus allegations and therefore liable to be quashed ?
12. Before we delve into greater detail on the nature and content of allegations made, it becomes pertinent to mention that incorporation of section 498A of IPC was aimed at preventing cruelty committed upon a woman by her husband and her in-laws, by facilitating rapid state intervention. However, it is equally true, that in recent times, matrimonial litigation in the country has also increased significantly and there is a greater disaffection and friction surrounding the institution of marriage, now, more than ever. This has resulted in an increased tendency to employ provisions such as 498A IPC as instruments to settle personal scores against the husband and his relatives.
13. This Court in its judgment in Rajesh Sharma and Ors. Vs. State of U.P. & Anr; (2018) 10 SCC 472, has observed:-
"14. Section 498-A was inserted in the statute with the laudable object of punishing cruelty at the hands of husband or his relatives against a wife particularly when such cruelty had potential to result in suicide or murder of a woman as mentioned in the statement of Objects and Reasons of the Act 46 of 1983. The expression 'cruelty' in Section 498A covers conduct which may drive the woman to commit suicide or cause grave injury (mental or physical) or danger to life or harassment with a view to coerce her to meet unlawful demand. It is a matter of serious concern that large number of cases continue to be filed under already referred to some of the
statistics from the Crime Records Bureau. This Court had earlier noticed the fact that most of such complaints are filed in the heat of the moment over trivial issues. Many of such complaints are not bona fide. At the time of filing of the complaint, implications and consequences are not visualized. At times such complaints lead to uncalled for harassment not only to the accused but also to the complainant. Uncalled for arrest may ruin the chances of settlement."
14. Previously, in the landmark judgment of this court in Arnesh Kumar Vs. State of Bihar and Anr; (2014) 8 SCC 273, it was also observed:-
"4. There is a phenomenal increase in matrimonial disputes in recent years. The institution of marriage is greatly revered in this country. Section 498-A IPC was introduced with avowed object to combat the menace of harassment to a woman at the hands of her husband and his relatives. The fact that Section 498-A IPC is a cognizable and non-bailable offence has lent it a dubious place of pride amongst the provisions that are used as weapons rather than shield by disgruntled wives. The simplest way to harass is to get the husband and his relatives arrested under this provision. In a quite number of cases, bed- ridden grandfathers and grand-mothers of the husbands, their sisters living abroad for decades are arrested."
15. Further in Preeti Gupta & Anr. Vs. State of Jharkhand & Anr; (2010) 7 SCC 667, it has also been observed:-
"32. It is a matter of common experience that most of these complaints under section 498A IPC are filed in the heat of the moment over trivial issues without proper deliberations. We come across a large number of such complaints which are not even bona fide and are filed with oblique motive. At the same
time, rapid increase in the number of genuine cases of dowry harassment are also a matter of serious concern.
33. The learned members of the Bar have enormous social responsibility and obligation to ensure that the social fiber of family life is not ruined or demolished. They must ensure that exaggerated versions of small incidents should not be reflected in the criminal complaints. Majority of the complaints are filed either on their advice or with their concurrence. The learned members of the Bar who belong to a noble profession must maintain its noble traditions and should treat every complaint under section 498A as a basic human problem and must make serious endeavour to help the parties in arriving at an amicable resolution of that human problem. They must discharge their duties to the best of their abilities to ensure that social fiber, peace and tranquility of the society remains intact. The members of the Bar should also ensure that one complaint should not lead to multiple cases.
34. Unfortunately, at the time of filing of the complaint the implications and consequences are not properly visualized by the complainant that such complaint can lead to insurmountable harassment, agony and pain to the complainant, accused and his close relations.
35. The ultimate object of justice is to find out the truth and punish the guilty and protect the innocent. To find out the truth is a herculean task in majority of these complaints. The tendency of implicating husband and all his immediate relations is also not uncommon. At times, even after the conclusion of criminal trial, it is difficult to ascertain the real truth. The courts have to be extremely careful and cautious in dealing with these complaints and must take pragmatic realities into consideration while dealing with matrimonial
cases. The allegations of harassment of husband's close relations who had been living in different cities and never visited or rarely visited the place where the complainant resided would have an entirely different complexion. The allegations of the complaint are required to be scrutinized with great care and circumspection.
36. Experience reveals that long and protracted criminal trials lead to rancour, acrimony and bitterness in the relationship amongst the parties. It is also a matter of common knowledge that in cases filed by the complainant if the husband or the husband's relations had to remain in jail even for a few days, it would ruin the chances of amicable settlement altogether. The process of suffering is extremely long and painful."
16. In Geeta Mehrotra & Anr. Vs. State of UP & Anr; (2012) 10 SCC 741, it was observed:-
"21. It would be relevant at this stage to take note of an apt observation of this Court recorded in the matter of G.V. Rao vs. L.H.V. Prasad & Ors. reported in (2000) 3 SCC 693 wherein also in a matrimonial dispute, this Court had held that the High Court should have quashed the complaint arising out of a matrimonial dispute wherein all family members had been roped into the matrimonial litigation which was quashed and set aside. Their Lordships observed therein with which we entirely agree that:
"there has been an outburst of matrimonial dispute in recent times. Marriage is a sacred ceremony, main purpose of which is to enable the young couple to settle down in life and live peacefully. But little matrimonial skirmishes suddenly erupt which often assume serious proportions resulting in heinous crimes in which elders of the family are also involved with the result that those who could have counselled and brought about approchement
are rendered helpless on their being arrayed as accused in the criminal case. There are many reasons which need not be mentioned here for not encouraging matrimonial litigation so that the parties may ponder over their defaults and terminate the disputes amicably by mutual agreement instead of fighting it out in a court of law where it takes years and years to conclude and in that process the parties lose their "young" days in chasing their cases in different courts." The view taken by the judges in this matter was that the courts would not encourage such disputes."
17. Recently, in K. Subba Rao v. The State of Telangana, (2018) 14 SCC 452 it was also observed that:-
"6. The Courts should be careful in proceeding against the distant relatives in crimes pertaining to matrimonial disputes and dowry deaths. The relatives of the husband should not be roped in on the basis of omnibus allegations unless specific instances of their involvement in the crime are made out."
18. The above-mentioned decisions clearly demonstrate that this court has at numerous instances expressed concern over the misuse of section 498A IPC and the increased tendency of implicating relatives of the husband in matrimonial disputes, without analysing the long term ramifications of a trial on the complainant as well as the accused. It is further manifest from the said judgments that false implication by way of general omnibus allegations made in the course of matrimonial dispute, if left unchecked would result in misuse of the process of law. Therefore, this court by way of its judgments has warned the courts from proceeding against the relatives and in-laws of the husband when no prima facie case is made out against them."
And finally the court held:-
"22. Therefore, upon consideration of the relevant circumstances and in the absence of any specific role attributed to the accused appellants, it would be unjust if the Appellants are forced to go through the tribulations of a trial, i.e., general and omnibus allegations cannot manifest in a situation where the relatives of the complainant's husband are forced to undergo trial. It has been highlighted by this court in varied instances, that a criminal trial leading to an eventual acquittal also inflicts severe scars upon the accused, and such an exercise must therefore be discouraged."
In Ramesh Chandra Gupta vs. State of Uttar Pradesh and
Ors., 2022 LiveLaw (SC) 993, Criminal Appeal No(s). 2060 of 2022
(Arising out of SLP (Crl.) No(s). 39 of 2022), the Supreme Court held:-
"15. This Court has an occasion to consider the ambit and scope of the power of the High Court under Section 482 CrPC for quashing of criminal proceedings in Vineet Kumar and Others vs. State of Uttar Pradesh and Another, (2017) 13 SCC 369 decided on 31st March, 2017. It may be useful to refer to paras 22, 23 and 41 of the above judgment where the following was stated:
"22. Before we enter into the facts of the present case it is necessary to consider the ambit and scope of jurisdiction under Section 482 CrPC vested in the High Court. Section 482 CrPC saves the inherent power of the High Court to make such orders as may be necessary to give effect to any order under this Code, or to prevent abuse of the process of any court or otherwise to secure the ends of justice.
23. This Court time and again has examined the scope of jurisdiction of the High Court under Section 482 CrPC and laid down several principles which govern the exercise of jurisdiction of the High Court
under Section 482 CrPC. A three-Judge Bench of this Court in State of Karnataka v. L. Muniswamy (1977) 2 SCC 699 held that the High Court is entitled to quash a proceeding if it comes to the conclusion that allowing the proceeding to continue would be an abuse of the process of the Court or that the ends of justice require that the proceeding ought to be quashed. In para 7 of the judgment, the following has been stated :
'7. ... In the exercise of this wholesome power, the High Court is entitled to quash a proceeding if it comes to the conclusion that allowing the proceeding to continue would be an abuse of the process of the court or that the ends of justice require that the proceeding ought to be quashed. The saving of the High Court's inherent powers, both in civil and criminal matters, is designed to achieve a salutary public purpose which is that a court proceeding ought not to be permitted to degenerate into a weapon of harassment or persecution. In a criminal case, the veiled object behind a lame prosecution, the very nature of the material on which the structure of the prosecution rests and the like would justify the High Court in quashing the proceeding in the interest of justice. The ends of justice are higher than the ends of mere law though justice has got to be administered according to laws made by the legislature. The compelling necessity for making these observations is that without a proper realisation of the object and purpose of the provision which seeks to save the inherent powers of the High Court to do justice, between the State and its subjects, it would be impossible to appreciate the width and contours of that salient jurisdiction.'
41. Inherent power given to the High Court under Section 482 CrPC is with the purpose and object of advancement of justice. In case solemn process of Court is sought to be abused by a person with some oblique motive, the Court has to thwart the attempt at the very threshold. The Court cannot permit a prosecution to go on if the case falls in one of the categories as illustratively enumerated by this Court in State of Haryana v. Bhajan Lal 1992 Supp (1) SCC 335. Judicial process is a solemn proceeding
which cannot be allowed to be converted into an instrument of operation or harassment. When there are materials to indicate that a criminal proceeding is manifestly attended with mala fides and proceeding is maliciously instituted with an ulterior motive, the High Court will not hesitate in exercise of its jurisdiction under Section 482 CrPC to quash the proceeding under Category 7 as enumerated in State of Haryana v. Bhajan Lal 1992 Supp (1) SCC 335 which is to the following effect :
'102. (7) Where a criminal proceeding is manifestly attended with mala fides and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and personal grudge.' Above Category 7 is clearly attracted in the facts of the present case. Although, the High Court has noted the judgment of State of Haryana v. Bhajan Lal 1992 Supp (1) SCC 335 but did not advert to the relevant facts of the present case, materials on which final report was submitted by the IO. We, thus, are fully satisfied that the present is a fit case where the High Court ought to have exercised its jurisdiction under Section 482 CrPC and quashed the criminal proceedings."
16. The exposition of law on the subject relating to the exercise of the extra-ordinary power under Article 226 of the Constitution or the inherent power under Section 482 CrPC are well settled and to the possible extent, this Court has defined sufficiently channelized guidelines, to give an exhaustive list of myriad kinds of cases wherein such power should be exercised. This Court has held in para 102 in State of Haryana and Others v. Bhajan Lal and Others, 1992 Supp. (1) 335 as under :
"102. In the backdrop of the interpretation of the various relevant provisions of the Code under Chapter XIV and of the principles of law enunciated by this Court in a series of decisions relating to the exercise of the extraordinary power under Article 226 or the inherent powers under Section 482 of the Code which we have extracted and reproduced above, we give the following categories of cases by
way of illustration wherein such power could be exercised either to prevent abuse of the process of any court or otherwise to secure the ends of justice, though it may not be possible to lay down any precise, clearly defined and sufficiently channelised and inflexible guidelines or rigid formulae and to give an exhaustive list of myriad kinds of cases wherein such power should be exercised. (1) Where the allegations made in the first information report or the complaint, even if they are taken at their face value and accepted in their entirety do not prima facie constitute any offence or make out a case against the accused.
(2) Where the allegations in the first information report and other materials, if any, accompanying the FIR do not disclose a cognizable offence, justifying an investigation by police officers under Section 156(1) of the Code except under an order of a Magistrate within the purview of Section 155(2) of the Code.
(3) Where the uncontroverted allegations made in the FIR or complaint and the evidence collected in support of the same do not disclose the commission of any offence and make out a case against the accused.
(4) Where, the allegations in the FIR do not constitute a cognizable offence but constitute only a non-cognizable offence, no investigation is permitted by a police officer without an order of a Magistrate as contemplated under Section 155(2) of the Code.
(5) Where the allegations made in the FIR or complaint are so absurd and inherently improbable on the basis of which no prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused.
(6) Where there is an express legal bar engrafted in any of the provisions of the Code or the concerned Act (under which a criminal proceeding is instituted) to the institution and continuance of the proceedings and/or where there is a specific provision in the
Code or the concerned Act, providing efficacious redress for the grievance of the aggrieved party.
(7) Where a criminal proceeding is manifestly attended with mala fide and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and personal grudge."
17. The principles culled out by this Court have consistently been followed in the recent judgment of this Court in Neeharika Infrastructure Pvt. Ltd. v. State of Maharashtra and Others, 2021 SCC Online SC 315."
It is seen that the materials in the case diary and the charge sheet
there in do not prima facie make out a case of cognizable offence against
the accuseds/petitioners and there is no materials for proceeding against
the accuseds/petitioners towards trial and this is a fit case where the
inherent power of the court should be exercised.
In the Present case there is no substance in the allegations and no
material exists to prima facie make out the complicity of the petitioners in
cognizable offences, as alleged.
Admittedly the complainant is residing separately with her
husband in a separate premises. She stayed in her matrimonial
home only for two months (from 16.12.2016 to 15.02.2017). The
present case has been filed on 22.02.2018 (after one year of living
separately).
Section 498A of the Indian Penal Code, lays down:-
"498A. Husband or relative of husband of a woman subjecting her to cruelty.--Whoever, being the husband or the relative of the husband of a woman, subjects such woman to cruelty shall be pun- ished with imprisonment for a term which may extend to three years and shall also be liable to fine.
Explanation.--For the purpose of this section, "cruelty" means--
(a) any wilful conduct which is of such a nature as is likely to drive the woman to commit suicide or to cause grave injury or danger to life, limb or health (whether mental or physical) of the woman; or
(b) harassment of the woman where such harassment is with a view to coercing her or any person related to her to meet any unlawful demand for any property or valuable security or is on account of failure by her or any person related to her to meet such demand.
Ingredients of offence.-- The essential ingredients of the offence under Section 498A are as follows:-
(1) A woman was married;
(2) She was subjected to cruelty;
(3) Such cruelty consisted in --
(i) Any willful conduct as was likely to drive such woman to commit suicide or to cause grave injury or danger to her life, limb or health whether mental or physical.
(ii) Harm to such woman with a view to coercing her to meet unlawful demand for property or valuable security or on account of failure of such woman or any of her relations to meet the lawful demand.
(iii) The woman was subjected to such cruelty by her husband or any relation of her husband."
Section 406 of the Indian Penal Code, lays down:-
"406. Punishment for criminal breach of trust.-- Whoever commits criminal breach of trust shall be punished with imprisonment of either description for a term which may extend to three years, or with fine, or with both.
Ingredients of offence.-- The essential ingredients of the offence under Sec. 406 are as follows:-
(1) Mens rea is essential ingredient of offence. (2) There must be an entrustment, there must be misappropriation or conversion to one's own use, or use in violation of a legal direction or of any legal contract.
(3) The accused was entrusted with the property or domain over it.
(4) He dishonestly misappropriated or converted to his own use such property;
(5) He dishonestly used or disposed of that property or willfully suffered any other person to do so in failure of-
(a) Any direction of law prescribing the mode in which such trust is to be discharged, or
(b) Any legal contract made touching upon the discharge of such trust."
In the present case, the allegations in the written complaint and
the materials in the case diary do not contain any of the ingredients
required to constitute the offences alleged and thus, allowing the
proceedings to continue will be an abuse of the process of law/Court.
Accordingly the proceedings including the charge sheet there is liable to
be quashed in the interest of justice.
CRR 613 of 2020 is allowed.
The proceeding being Charge Sheet No. 144/18 dated
21.11.2018 and the entire proceeding, being G.R. Case No. 211/2018,
arising out of Amherst Street Police Station Case No. 56 dated
22.02.2018, pending before the Learned Additional Chief Metropolitan
Magistrate (2nd Court) at Calcutta, under Section 498A/406/34 of the
Indian Penal Code and read with 3 & 4 of the D.P. Act, is quashed.
There will be no order as to costs.
All connected Application stand disposed of.
Interim order if any stands vacated.
Copy of this judgment be sent to the learned Trial Court
forthwith for necessary compliance.
Urgent certified website copy of this judgment, if applied for, be
supplied expeditiously after complying with all, necessary legal
formalities.
(Shampa Dutt (Paul), 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!