Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Anil Dutt Sharma vs Union Of India & Ors.
2015 Latest Caselaw 1392 Del

Citation : 2015 Latest Caselaw 1392 Del
Judgement Date : 18 February, 2015

Delhi High Court
Anil Dutt Sharma vs Union Of India & Ors. on 18 February, 2015
Author: G. Rohini
$~1
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

+      W.P.(C) 1045/2015

       ANIL DUTT SHARMA                                          ..... Petitioner
                    Through:            Mr. C.S.S. Tomar, Adv.

                                 Versus

       UNION OF INDIA & ORS.                              ..... Respondents
                     Through:           Mr. Jasmeet Singh, CGSC for R-
                                        1/UOI.
                                        Ms. Zubeda Begum, Adv. for R-2&3.
CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
                              ORDER

% 18.02.2015 CM Nos.1837/2015 & 1838/2015 (both for exemptions)

Allowed, subject to all just exceptions.

The applications stand disposed of.

W.P.(C) No.1045/2015

1. This petition under Article 226 of the Constitution of India, filed as a Public Interest Litigation (PIL), seeks directions for, (i) securing compensation for persons acquitted of criminal charge of rape under Section 376 of the Indian Penal Code, 1860 (IPC); (ii) registration of cases against persons on whose complaint such acquitted person were prosecuted; (iii) arrest in complaints / FIRs of the offence of rape only after conducting a preliminary enquiry and after medical report has been obtained and only for sufficient cause to be recorded by a Police Official not below the rank of

Deputy Commissioner of Police / Superintendent of Police; (iv) restraining the respondent No.5 Press Council of India from circulating / publishing news of such offences having been committed, unless the permission is taken either from the Court or Senior Police Officer monitoring the case; (v) banning sex offers and availability of pornographic / objectionable material on the internet, without obtaining registration thereof; (vi) taking action against Police Officials involved in investigation into the offence of rape which ultimately result in acquittal; (vii) keeping the cases of live-in- relationship out of the purview of Section 376 of the IPC; and, (viii) for the Central Government, the Govt. of NCT of Delhi, the Commissioner of Police, Delhi and the National Commission for Woman to ensure that citizens wear dignified dresses in public places.

2. We have heard the counsel for the petitioner.

3. In our opinion, the petition is misconceived and in ignorance of the laws / procedures already available and in force. No general directions as sought can be issued. Moreover, all cases of acquittal cannot be permitted to lead to the conclusion of falsity of the claim of the complainant / prosecutrix or of faulty investigation. The test of proof, in prosecutions, is a tall one and merely because the said test has not been satisfied, resulting in acquittal, cannot be allowed to automatically lead to setting in motion a process of harassment to the complainant / prosecutrix or the Police Officials who had investigated the matter. The high rate of acquittal in such cases, on which the entire premise of the petition is based, can thus not be an indice of the prosecution being malicious or vindictive. The fact that the

prosecution ended in the discharge or acquittal of the accused does not necessarily warrant that the accusation made was baseless to the knowledge of the prosecution.

4. One of us (Rajiv Sahai Endlaw, J.), sitting singly in Gangadhar Padhy Vs. Prem Singh 211 (2014) DLT 104 and in Akbar Ali Vs. State MANU/DE/1109/2014 has held that an action for malicious prosecution is not favoured in law and should be properly guarded and its true principles strictly adhered to, since public policy favours the exposure of a crime and it is highly desirable that those reasonably suspected of crime be subjected to the process of criminal law for the protection of society and the citizen be accorded immunity for bona fide efforts to bring anti-social members to the society to the bar of justice. It was further held that to show that there was no reasonable and probable cause for prosecution, it has to be established that the prosecution did not believe in the guilt of the accused. It was yet further observed that police is an impartial agency constituted by the State for investigation into offences, booking of offenders and bringing them to justice, on their being satisfied by their enquiries that the case is truthful and merits prosecution and if such an agency prosecuted the offender, it would certainly be a factor in favour of the complainant having reasonable and probable cause.

5. As far as the relief sought, of keeping the live-in-relationships outside the purview of Section 376 of the IPC is concerned, the same would amount to giving the live-in-relationships, the status of matrimony and which the Legislature has chosen not to do. In another petition, also filed in public interest, before this Court today, the challenge is to the exclusion of sexual

intercourse or sexual interaction with wife being not under 15 years of age, from the definition of rape. We are of the view that such aspects are better left to the domain of the Legislature and the decision thereon is not for the Courts. All that we can observe is, that a live-in-relationship constitutes a distinct class from marriage. It is also not as if the defence of consent would not be available in such cases to the accused.

6. We do not find any merit in the petition and dismiss the same.

CHIEF JUSTICE

RAJIV SAHAI ENDLAW, J.

FEBRUARY 18, 2015 bs

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter