Citation : 2009 Latest Caselaw 107 Del
Judgement Date : 16 January, 2009
IN THE HIGH COURT OF DELHI AT NEW DELHI
CRL.M.C. No. 452 of 2008 & CRL. M.A. Nos. 13069 of 2008,
13736 of 2008, 14326 of 2008, 14664 of 2008, 14838 of 2008, 14839
of 2008 & 139 of 2009.
Judgment reserved on: January 12, 2009
Date of decision: January 16, 2009
NIDHI KUMAR GANDHI ..... Petitioner
in person.
versus
THE STATE & ORS. ..... Respondents
Through Mr.G.P.Thareja, Advocate.
CORAM:
HON'BLE DR. JUSTICE S.MURALIDHAR
1. Whether Reporters of local papers may be
allowed to see the judgment? Yes
2. To be referred to the Reporter or not? Yes
3. Whether the judgment should be reported in Yes
Digest?
JUDGMENT
Dr. S.Muralidhar, J.
1. This petition under Section 482 of the Code of Criminal Procedure
1973 („CrPC‟) challenges an order dated 2nd February 2008 passed by the
learned Additional Sessions Judge („ASJ‟), Rohini, Delhi in an application
for interim relief in Crl. Appeal No. 2 of 2008. By the said impugned order
the learned ASJ stayed the operation of the order dated 20 th December 2007
passed by the learned Metropolitan Magistrate („MM‟) to the extent that the
Respondent herein was directed to restore the status quo ante in relation to
the Petitioner‟s possession of the portion of the house at No. C-36,
Pushpanjali Enclave, Pitampura, Delhi-110034, as on 16th April 2007, a day
prior to her eviction therefrom. . The Petitioner was further restrained by the
impugned order of the learned ASJ from interfering with the possession of
the said house.
2. The facts in brief leading to the filing of the present appeal are that the
Petitioner on 5th October 2007 filed an application in the Court of the learned
Additional Chief Metropolitan Magistrate („ACMM‟) under Section 12 of
the Protection of Women from Domestic Violence Act, 2005 („Act‟). The
Petitioner stated in the said application that she had been forcibly thrown out
from her matrimonial home at C-36, Pushpanjali Enclave, Pitampura, Delhi-
110034 along with her minor daughter on 17th April 2007. It was further
stated in the said application that at the time of her stay in the matrimonial
home, she was in possession of one bed room attached with bath room,
kitchen, store room and open terrace in front of bed room having separate
entrance from main gate at ground floor. Among the reliefs sought in the
application was a residence order allowing the Petitioner to enter the
matrimonial home from where she had been evicted. The Petitioner also
sought payment of maintenance from the Respondent husband Shri Saket
Kumar Gandhi, the Respondent No.2 in the present petition. In terms of
Section 23 (2) of the Act the Petitioner also filed an affidavit reiterating the
above averments.
3. After notice was issued in the application, a reply was filed by the
Respondents claiming that the matrimonial home was in the name of the
father of Respondent No.2 (who is arraigned as Respondent No.3 in the
present petition). It was mentioned that the Respondent No.2 had already
filed a separate application for restitution of conjugal rights and was willing
to take back the Petitioner in the matrimonial home. It was further stated that
Respondent No.2 was at present living separately at not at C-36, Pushpanjali
Enclave, Pitampura, Delhi.
4. After hearing learned counsel for both sides, learned MM observed
that Respondent No.2 had shifted his address only after the filing of the
petition under the Act. The learned ACMM noted that the Petitioner and the
minor daughter were living with her father at Gurgaon. It was felt necessary
to issue an interim direction that "the Petitioner would be entitled to visit the
matrimonial home and would be entitled to the custody and possession of
the same room/some extent of premises as she was putting up just
immediately prior to leaving the said premises i.e. on 16 th April 2007 one
day prior to the leaving." The learned MM also directed payment by
Respondent No.2 of maintenance of Rs.3500/- per month to the Petitioner
and Rs.1,000/- per month to the minor daughter. The petition was directed
to be listed on 17th March 2008 for further proceedings.
5. It appears from the record that on 21st December 2007 possession was
given to the Petitioner of the bed room on the first floor of the premises. It
was stated in the memo drawn up on that date that the "keys of the middle
door and main entrance were to be provide by Mr. Rajender Kumar Gandhi
[Respondent No.3-father-in-law of the Petitioner] within two weeks and that
during this time Mr. Gandhi had promised to provide entrance at any time."
Subsequently, on 26th December 2007 the key of the small space outside the
concerned bed room in which washing machine was kept before was handed
over to the petitioner.
6. Aggrieved by the order dated 20th December 2007 the Respondents
herein filed Crl. Appeal No.2 of 2008 in the court of the learned ASJ.
Relying on the judgment of the Supreme Court in S.R. Batra v. Taruna
Batra (2007) 3 SCC 169 it was contended by them that the expression
"shared household" occurring in Section 2(s) of the Act did not include the
present premises since it was owned exclusively by the father. It was
submitted that the right of appeal was been sought to be rendered
infructuous by the petitioner herein by getting the order dated 20th December
2007 executed even without waiting for the expiry of the statutory period of
30 days for filing of the appeal under Section 29 of the Act. The award of
maintenance was also challenged in the appeal.
7. The learned ASJ by the impugned order disposed of the application
filed by the respondents in their pending appeal seeking interim reliefs. It
was held by the learned ASJ in the impugned order dated 2 nd February 2008
that since the premises in question was neither owned nor rented by the
husband and was not a joint family property, it was not a "shared
household". It was held that prima facie the Petitioner die not have a right
of possession of the portion of the premises that were under her occupation
prior to her eviction. It was further observed that the Petitioner ought to have
waited till the expiry of the limitation period for filing an appeal before
getting the order dated 20th December 2007 of the learned MM
implemented. The learned ASJ further observed that no procedure has been
prescribed in terms of Section 28(2) of the Act and therefore devising its
own procedure the learned ASJ directed restoration of the status quo ante as
on 20th December 2007 as regards the possession. The said order was
directed to continue till the disposal of the appeal. The award of
maintenance was left undisturbed. Aggrieved by the said order of the ASJ,
the present petition was filed.
8. At the first hearing of this petition on 8th February 2008 this Court
directed stay of the operation of the impugned order dated 2 nd February
2008. Thereafter on 2nd May 2008 the following order was passed by this
Court:
"1. Learned counsel for the Respondent Nos. 2 to 4 states that the Respondent Nos. 2 to 4 are willing to explore the possibility of a settlement through mediation. However, learned counsel for the Petitioner as well as Petitioner who is present in Court state that in the absence of any concrete proposal from the Respondent Nos. 2 to 4, and with the Petitioner not yet being allowed facilities in the matrimonial home pursuant to the order dated 20th December 2007 passed by the learned Metropolitan Magistrate, Delhi, the Petitioner is not willing to go in for mediation at this stage.
2. The Petitioner further states that notwithstanding the order dated 8th February 2008 passed by this Court staying the impugned order of the learned ASJ she does not have access to a kitchen where she can cook and therefore she is unable to reside in the room, the possession of which has been given to her, along with her minor daughter. The Petitioner is permitted to file an affidavit and an appropriate application for directions in this regard.
3. In view of the statement made today by the petitioner, the learned counsel for Respondent Nos. 2 to 4 states that he needs time to file a reply to the petition. Reply be filed within four weeks. Rejoinder thereto, if any, be filed within two weeks thereafter.
4. List on 9th July 2008.
5. The interim order dated 8th February 2008 will continue till the next date of hearing.
6. A copy of order be given dasti to learned counsel for the parties."
9. At the subsequent hearing on 30th July 2008 the Court noted the
submission of the Petitioner that she had not been given access to the kitchen
and the Respondents were also not giving the duplicate keys of the main gate
and entrance. It was contended in reply by Mr. Thareja, learned counsel
appearing for the Respondents that while the Respondents would not give
the Petitioner any duplicate key she could always exit and enter the main
door and gate "at reasonable hours". He further stated that there was no
kitchen on the first floor. In that context the Court directed the Respondent
to file the sanctioned plan of the first floor. The sanctioned plan of the
premises was thereafter placed by the parties before the Court and has been
perused by the Court.
10. The petitioner who appears in person submits that she cannot be
expected to reside with her minor child without the benefit of a kitchen and
that prior to her being evicted she was enjoying the facility of a kitchen.
Moreover, the store room on the first floor near the passage is not being used
by anyone as at present. She further submits that at an interlocutory stage the
learned ASJ ought not to have passed the impugned order which virtually
amounts to allowing the appeal itself. Mr.Thareja, learned counsel for the
Respondents on the other hand raises a preliminary objection to the
maintainability of this petition. According to him the impugned order is of a
civil nature and therefore a petition under Section 482 CrPC was not
maintainable. Alternatively it is submitted that if there was no remedy
provided under the Act against the impugned interim order then the petition
under Section 482 CrPC cannot be filed for seeking such remedy. Thirdly it
was submitted that the premises in question was not a "shared household" in
terms of the judgment of the Supreme Court in S.R. Batra. Finally, it was
submitted that through the present proceedings the Petitioner was seeking to
enlarge the scope of the proceedings before the learned MM and was trying
to get possession of a kitchen which was not earlier in her possession.
11. As regards the objection as to maintainability of the present petition,
this Court finds that the powers under the Act have been vested in the
Magistrate in the first instance. This is plain from a reading of the Chapter
IV of the Act. It is the Magistrate who has been empowered to hear and
dispose of the applications for various reliefs. In fact under Section 29 of
the Act an appeal has been provided to the court of Sessions from the order
of the Magistrate. This being the scheme of the Act the submission that no
relief in the criminal jurisdiction of the High Court can be sought by way of
a petition under Section 482 CrPC is wholly misconceived. Mr.Thareja was
unable to provide any provision under the Act which provides for an
alternative remedy to the Petitioner. When in the view of this Court the
impugned order would cause a grave miscarriage of justice, this Court is not
powerless in exercise of its powers under Section 482 CrPC read with
Article 227 of the Constitution to interfere. Accordingly this Court rejects
the objection as to the maintainability of the present petition.
12. As regards the merits of the case it is seen from the sanctioned plan
submitted that there is an unfurnished room indicated as „kitchen/store‟ on
the first floor which at present is unoccupied and this is adjoining the
passage. Although Mr. Thareja states that there is no water facility in the
said room and that it cannot be used as a kitchen, the Petitioner appearing in
person states that she will use it for the said purpose to the extent that she
can as long as her right to a separate entrance from the ground floor and
duplicate keys to the main entrance and main door are provided to her. The
parties admit that the small space where the washing machine was earlier
kept is unsuitable for the purposes of a kitchen.
13. On a conspectus of the proceedings, this Court finds that the learned
ASJ ought not to have interfered with the order dated 20 th December 2007 of
the learned MM restoring to the Petitioner the possession of the premises in
her occupation prior to 17th April 2007 particularly at the interim stage. It
was premature on the part of the learned ASJ to have straightaway
proceeded to apply the law explained by the Supreme Court in S.R. Batra v.
Taruna Batra without any evidence having been led to determine whether in
fact the Respondent No.2 owned the premises and that the husband had
absolutely no right to live there. It is indeed inconceivable how at an
interlocutory stage where, given the purposes of the Act, the question before
the learned MM is of giving urgent relief, a final determination can be made
on these aspects. It must be remembered that in this case it is not as if the
family of the husband is being dispossessed of the portion under their
occupation entirely. The Petitioner is only seeking restoration of a relatively
small portion which was under her occupation prior to 17 th April 2007. In
the facts and circumstances, the learned ASJ erred in interfering with the
interlocutory order passed by the learned MM. Further, given the situation in
which the Petitioner was placed, no fault can be found with her seeking to
implement the order dated 20th December 2007 forthwith. By granting to the
Respondents a final relief in relation to the issue of residence, the impugned
order of the learned ASJ has resulted in a grave miscarriage of justice as far
as the Petitioner is concerned.
14. For the aforementioned reasons, the impugned order dated 2nd
February 2008 passed by the learned ASJ is set aside and the order dated
20th December 2007 passed by the learned MM is restored. It is directed that
the Petitioner will in addition to the portions of the premises in question
which were handed over to her on 21st December and 26th December 2007,
be put in vacant and peaceful possession of the room in the first floor shown
in the plan as „kitchen/store‟ adjoining the passage and measuring 8 feet and
7½ inches x 9 feet and 6½ inches. In addition, she was will be given the
duplicate keys of the main gate as well as to the main entrance leading to the
first floor. The Respondents will not in any manner block the access of the
Petitioner and her infant child to the aforementioned portions. They will
also ensure that the existing electricity and water connections to the said
portions are continued. The above directions will be complied with within a
period of seven days from today.
15. The learned ASJ is now directed to dispose of the appeal on the
question of maintenance within a period of two months from today. Till the
disposal of the appeal the present order will continue to operate as the
interim order. It is clarified that the observations in this order are only for
the purposes of determining the interim relief to be granted to the Petitioner
pending disposal of the appeal before the learned ASJ and will not influence
the disposal of the appeal by the learned ASJ on its merits and of the petition
before the learned MM.
16. The petition is accordingly allowed with costs of Rs.5,000/- which
shall be paid by the Respondents to the Petitioner within a period of four
weeks from today. All the pending applications also stand disposed of.
17. A copy of this order be given dasti to learned counsel for the parties.
S.MURALIDHAR, J JANUARY 16, 2009 dn
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!