Citation : 2015 Latest Caselaw 7225 Del
Judgement Date : 22 September, 2015
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of Judgment :22.09.2015
+ CRL.M.C. 389/2014
SAPNA GAUTAM
..... Petitioner
Through Mr. Gaurav Mitra, Mr. Dhruv
Kapur, Ms. Deepali Dwivedi and
Mr. Siddharth, Advs.
Versus
STATE OF NCT OF DELHI & ANR.
..... Respondents
Through Ms. Kusum Dhalla, APP for the
State along with ACP Yashodara
Rawat and SI Ram Avtar.
+ CRL.M.C. 1139/2014 & Crl. M.A. No.3805/2014
SAPNA GAUTAM
..... Petitioner
Through Mr. Gaurav Mitra, Mr. Dhruv
Kapur, Ms. Deepali Dwivedi and
Mr. Siddharth, Advs.
Versus
STATE OF NCT OF DELHI & OTHERS
..... Respondents
Through Ms. Kusum Dhalla, APP for the
State along with ACP Yashodara
Rawat and SI Ram Avtar.
Mr. Atul Guleria, Adv for R-4.
Crl. M.C. No.389/2014, Crl. M.C. No.1139/2014 & Crl. Rev. P. No.336/2014 Page 1 of 18
+ CRL.REV.P. 336/2014 & Crl. M.A. Nos.9055/2014 &
16836/2014
AKASH NANGIA & ANR
..... Petitioners
Through Mr. H.S. Phoolka, Sr. Adv. with
Mr. Manjeet Singh Ahluwalia and
Ms. Shilpa Dewan, Advs. for
petitioner No.1.
Mr. Atul Guleria, Adv for
petitioner No.2.
versus
THE STATE GOVT OF NCT OF DELHI
..... Respondent
Through Ms. Kusum Dhalla, APP for the
State along with ACP Yashodara
Rawat and SI Ram Avtar.
CORAM:
HON'BLE MS. JUSTICE INDERMEET KAUR
INDERMEET KAUR, J. (Oral)
1 These are three petitions in which Sapna Gautam is the petitioner
in the first two petitions. The third petition is revision petition filed by
Akash Nangia and Sameer Dhingra impugning the order dated
14.03.2014 wherein the charge under Section 354 of the IPC has been
framed against them.
2 In the first petition (Crl. M.C. No.389/2014), the petitioner is
aggrieved by the bail order dated 28.05.2013 wherein anticipatory
protection has been granted to respondent Rajeev Chauhan. Submission
being that this bail had been granted to the respondent on a wrong
premise and on incorrect factual submissions. The order of grant of bail
is thus liable to be set aside. To support this submission, learned counsel
for the petitioner has placed reliance upon a judgment of the Apex Court
in (2012) 12 SCC 180 Kanwar Singh Meena Vs. State of Rajasthan and
Another as also another judgment reported as (2008) 13 SCC 584
Narendra K. Amin (Dr.) Vs. State of Gujarat and Another. Submission
being that there are wide powers with the Court to order cancellation of
bail if there has been a miscarriage of justice. This is one such case.
3 The second petition (Crl. M.C. No.1139/2014) has been filed by
Sapna Gautam seeking re-investigation in the present FIR i.e. FIR No.
27/2013. Submission being that the investigation has not been carried
out fairly. Attention has been drawn to a vigilance report dated
05.08.2013 (which was submitted by the ACP duly approved) wherein
certain investigations carried out by the CAW Cell (through Inspector
Shashi) were necessarily to be ignored as Inspector Shashi was no
longer vested with the inquiry and the inquiry having stood transferred
to the local police station Hazrat Nizammuddin on 14.12.2012, the
report dated 07.02.2013 alleged to have been prepared by Inspector
Shashi (of the CAW Cell) could not have been used as a piece of
evidence (as relied upon by the Trial Judge) neither for the purpose of
grant of bail nor for the purposes of investigation. Attention has been
drawn to the charge-sheet. Submission being that in the charge-sheet,
the accused persons have been exonerated almost completely and this is
for the reason that the subsequent Investigating Officer (police station at
Hazrat Nizammuddin) namely Inspector Yashdhra Rawat was also
following the tune of Inspector Shashi inspite of the Vigilance Enquiry
report (dated 05.08.2013) having noted the fact that Inspector Shashi
could not have carried out any investigation, in the matter yet the
subsequent Investigating Officer namely Yashodhra Rawat also had
relied upon this report of Inspector Shashi and has thus committed a
fault in the investigation; the bias qua the petitioner is writ large; all this
has been done at the behest of the accused. This is a fit case where the
petitioner having suffered a grave prejudice is entitled to a re-
investigation and a fresh charge-sheet should be directed to be filed. To
support this submission reliance has been placed upon (2013) 5 SCC
762 Vinay Tyagi Vs. Irshad Ali @ Deepak and others as also another
judgment of the Apex Court reported as (2011) 3 SCC (Crl) 666 State of
Punjab Vs. Central Bureau of Investigation and Others. Submission
being that in cases where there has been a foul play and the investigation
is unfair and tainted, a fresh denovo investigation should be ordered.
4 Needless to state that these arguments have been refuted.
5 Learned counsel appearing for respondent Rajeev Chauhav
submits that the order of grant of bail to the petitioner does not suffers
from any infirmity; the charge-sheet has also been filed on a fair
investigation carried out by the investigating agency and also suffers
from no illegality; charges have also been framed. The prayers made in
these two petitions (Crl. M.C. Nos.389/2014 and 1139/2014) are liable
to be rejected.
6 In the third petition, arguments have been addressed by Mr. H.S.
Phoolka, Sr. Advocate. His submission is that the order dated
14.03.2014 directing framing of charge against Akash Nangia and
Sameer Dhingra suffers from an infirmity; attention has been drawn to
the complaint pursuant to which the present FIR has been registered.
This complaint is dated 06.12.2012. Submission being that the
complaint nowhere discloses the time, place and the date of the incident;
it is just a general averment which has been made against the aforenoted
two petitioners and the ingredients of the complaint minus any details do
not make out any case against the petitioner; they have been falsely
roped in; the petitioners had business dealings with the complainant and
this is an admitted fact; the complainant only to extort money from the
petitioners has lodged this false complaint against them.
7 Learned counsel for the complainant has refuted these
submissions.
8 Arguments have been heard. Record has been perused.
9 The present FIR No. 27/2013 has been registered against the three
persons namely Rajeev Chauhan, Akash Nangia and Sameer Dhingra.
Record discloses that the complainant was known to Rajeev Chauhan
since 2009 and in fact had a live-in relationship with him. Her complaint
was that she had agreed to have physical relationship with Rajeev
Chauhan as he had promised to marry her; at that point of time, she did
not know that Rajeev Chauhan was a married man having kids;
relationship had been entered into between the parties only on the false
promise of marriage. Allegations of rape qua the petitioner Rajeev
Chauhan had been leveled by the complainant in her complaint dated
06.12.2012. Her statement was recorded under Section 161 of the Cr.PC
on four different occasions i.e. 29.01.2013, 30.01.2013, 07.02.2013 and
14.02.2013. There is no statement of the victim under Section 164 of the
Cr.PC. Charge-sheet was filed on 20.07.2013. Record shows that initial
complaint had been lodged by the victim sometime in December, 2012
before the CAW Cell. The Investigating Officer in CAW Cell was
Inspector Shashi. The CAW Cell had thereafter filed a closure report.
Matter was thereafter transferred to the local police station i.e. police
station Hazrat Nizammuddin. Inspector Shashi had noted that she has no
jurisdiction to investigate the matter. Vehement submission of the
learned counsel for the complainant is that inspite of this fact being
known to Inspector Shashi, she had filed a report dated 07.02.2013
investigating into the alleged complaints qua the complainant and this
was at the behest of the accused; this report was heavily relied upon by
the Trial Judge at the time of grant of bail to Rajeev Chauhan.
10 Attention has been drawn to the order dated 28.05.2013 vide
which the bail had been granted to the petitioner. Thereafter, an
application had been filed by the complainant seeking cancellation of
the which had been disposed of on 13.11.2013; the Sessions Judge was
of the view that there is no ground for cancellation of the bail.
11 This Court had noted the contents of the bail order dated
28.05.2013. The contents of the complaint of the complainant dated
(06.12.2012) disclose that the complainant had business dealing with
Rajeev Chauhan, Akash Nangia and Sameer Dhingra. She was running a
business of Document and Data Digitization under the name and style of
M/s ACME Data Soluations. She had come in contact with Rajeev
Chauhav in this context. This was sometime in November, 2009. He had
assured help to her. She had entered into physical relationship as he has
promised to marry her; he had represented himself to be a divorcee;
however it was later on known that he is not a divorcee and he was a
married man. Admittedly she was in a live-in relationship with the
accused Rajeev Chauhan.
12 In the course of these proceedings, there were two documents
which have been filed by accused Rajeev Chauhan. The first was the
affidavit dated 07.03.2013 alleged to have been given by the prosecutrix
where she had stated that she does not wish to pursue this case. This
document had been given to the Investigating Officer to get it verified. It
had been verified that the document/affidavit had been signed by the
complainant wherein she had admitted that she did not wish to pursue
these proceedings. Her submission before the Trial Judge and even
before this Court is that this document had been signed under pressure.
She had signed this document on 11.03.2013 on the pretext that the
proceedings in FIR No. 30/2012 (registered under Sections 420/406 of
the IPC by the EOW against the complainant at Chandigarh) would be
settled and for this purpose she had agreed to sign this petition. This
document was noted by the Trial Judge.
13 The second document which had been filed by the accused before
the Trial Judge was a report dated 07.02.2013 purported to have been
given by Inspector Shashi wherein certain investigations purported to
have been carried out by Inspector Shashi (even after she was no longer
the Investigating Officer) had been filed. This Court notes that this
document had been filed by the accused but no reliance has been placed
on this document by the Trial Judge at the time of grant of bail to the
respondent.
14 The factual matrix of the case has been noted. It has been noted
that the parties are adults and the prosecutrix was in fact 32 years of age
at that point of time. She had business dealings with Rajeev Chauhan;
her contention that she had entered physical relationship with Rajeev
Chauhan only on the false pretext of marriage has also been noted. It has
also been noted that parties were known to one another since November,
2009. The Trial Judge had also noted the affidavit dated 07.03.2013
wherein the complainant had stated that she does not wish to pursue her
case. Although the report of Inspector Shashi dated 07.02.2013 had also
been filed by the accused but at the cost of repetition, this report was not
taken into account by the Trial Judge for the grant of bail.
15 The Trial Judge had passed a reasoned order. It was a fair
discretion which has been exercised by him in favour of the accused
noting the factual matrix as narrated above. There is nothing wrong in
this order. The submission of the complainant that the bail had been
granted on a misconception of fact and was wholly based on the report
dated 07.02.2013 which was an illegal investigation does not hold good
as this was not the ground on which the bail had been granted to the
respondent. The order suffers from no infirmity. This Court is not
inclined to interfere with the order.
16 This Court also notes that the parameters of grant of bail and
parameters of cancellation of bail are distinct. In the former case, the
ambit is wider; in the latter, the ambit is narrower and to cancel a bail it
has to be for exceptional reason. It is also not the case of the
complainant before this Court that after the grant of bail by the Trial
Judge to Rajeev Chauhan (28.05.2013), there has been any misuse of the
process of the Court or the complainant has been threatened or that she
has suffered any coercion at the hands of Rajeev Chauhan. It is also not
her case that he is trying to influence her or any other person.
17 In this background, this Court is of the considered view that the
order dated 28.05.2013 suffers from no infirmity. The bail cannot be
cancelled. The first petition i.e. Crl. M.C. No. 389/2014 is accordingly
dismissed.
18 The second petition i.e. Crl. M.C. No. 1139/2014 seeks a prayer
that reinvestigation should be ordered in the present offence as the
investigation has not been carried out fairly and as noted supra, the
vigilance report dated 05.08.2013 has been largely relied upon by the
complainant. The vigilance report dated 05.08.2013 has been perused. It
notes that a complaint had been made by the complainant in the CAW
Cell on 06.12.2012. Inspector Shashi has been assigned the investigation
of the case. Thereafter a closure report had been filed and the matter was
transferred to the local police station at Hazrat Nizammuddin. Inspector
Yashodhara Rawat was the concerned Investigating Officer. A report
had been prepared by Inspector Shashi in CAW Cell on 07.02.2013 but
this report has neither been circulated to any person nor was used by
Inspector Shashi. A copy of this report had been obtained by the
respondent (Rajeev Chauhan) and he had filed it along with his bail
application but as noted earlier, this report was not the premise on which
the bail had been granted to the respondent on 28.05.2013.
19 The charge-sheet which has been filed has detailed the allegations
against all the three petitioners. Apart from the statements of the victim
which has been recorded on four different dates i.e. 29.01.2013,
30.01.2013, 07.02.2013 & 14.02.2013, the call detail records exchanged
between the victim and the accused have also been detailed. Location of
the mobile phone of the three accused persons has also been investigated
upon. The charge-sheet clearly specifies that there are strong allegation
against Rajeev Chauhan under Section 376 of the IPC and allegation of
molestation against the two accused namely Akash Nangia and Sameer
Dhingra which make out a prima-facie case under Section 354 of the
IPC. This Court also notes that after the filing of the charge-sheet,
charges have also been framed; Rajeev Chauhan has been charged under
Section 376 of the IPC and Akash Nangia and Sameer Dhingra have
been charged under Section 354 of the IPC. In this charge-sheet there is
also no mention of any report dated 07.02.2013.
20 The investigation in this background suffers from no infirmity.
This is clearly not a case where the petitioner has suffered prejudice;
leave alone grave prejudice for which she is seeking reinvestigation. The
judgment of Vinay Tyagi (supra) in fact notes that it is only in the rarest
of rare cases alone that a reinvestigation can be ordered. This is
definitely not one such case. The prayer made in the second petition
seeking reinvestigation is also declined.
21 This Court notes that both these petitions i.e. Crl. M.C.
No.389/2014 and 1139/2014 are an abuse of the process of the Court
and a wastage of its precious time. Each of these petitions is dismissed
with costs quantified at Rs.20,000/- each.
22 In the third petition, the petitioners are aggrieved by the order
dated 14.03.2014 vide which charge has been framed against the two
petitioners namely Akash Nangia and Sameer Dhingra. The contents of
the complaint dated 06.12.2012 have been perused. Her subsequent
statements recorded under Section 161 of the Cr.PC dated 29.01.2013,
30.01.2013, 07.02.2013 and 14.02.2013 have also been perused. In her
first complaint dated 06.12.2012, she had stated that Akash Nangi is the
co-owner of SISL Infotech Pvt. Ltd., Head Office, Chandigarh; Sameer
Dhingra is the CEO of Netspider India Pvt. based in Mumbai. Rajeev
Chauhan had convinced her that she could be empanelled in the
companies of both Akash Nangia and Sameer Dhingra. The complainant
had shifted to Lajpat Nagar. After sometime, Akash Nangia and Sameer
Dhingra started visiting her on the pretext of business. One day Akash
Nangia and Sameer Dhingra came to her house in the absence of Rajeev
Chauhan and by their gestures, they did some mis-acts; they humiliated
her. They stated that if she could have relationship with Rajeev who is a
married man having a child why she could not have relationship with
them; Akash Nangia was unmarried; they told her that they have seen
her recorded CD with Rajeev Chauhan where she was getting physically
intimate with him. These are the allegations in her complaint dated
06.12.2012 and her statement dated 29.01.2013. In her subsequent
statements, there is mention of the aforenoted two petitioners. A perusal
of this complaint and ingredients of the same clearly persuades this
Court to hold that the ingredient of offence under Section 354 of the IPC
(which is the charge framed against the petitioners) is not made out.
23 Section 354 of the IPC reads herein as under:-
"354. Assault or criminal force to woman with intent to outrage her modesty.-- Whoever assaults or uses criminal force to any woman, intending to outrage or knowing it to be likely that he will thereby outrage her modesty, shall be punished with imprisonment of either description for a term which may extend to two years, or with fine, or with both."
24 There is no gain saying to the settled proposition that unless and
until there is specific and a prima-facie case made out against the
persons who are sought to be charged, the charge may not be framed.
Vice-versa this Court also notes that it is only on a grave suspicion
which has to be noted by the Court to arrive at this finding before
framing of charge.
25 The background of the case, as noted above, clearly shows that
the victim knew Rajeev Chauhan since November, 2009 and in the
course of her business dealings with him, she also met the aforenoted
two petitioners namely Akash Nangia and Sameer Dhingra, both of
whom were holding position of authority in their respective fields;
Akash Nangia was based in Chandigarh and Sameer Dhingra was based
in Mumbai. Her allegation is that they had sometime when she had
shifted to Delhi (date, month and year not disclosed) visited her and
thereafter some indecent gestures were made by them. They had told her
to have relationship with them. Akash Nangia told her that he is not
married and if she could have relationship with a married man then why
she could not have relationship with them. In the absence of any date,
time, month or year, the investigating agency had relied upon the month
of September, as the allegations in the complaint had disclosed that it
was in the month of September, 2012 that Rajeev Chauhan was out of
station. It was probably at that time that the aforenoted persons namely
Akash Nangia and Sameer Dhingra had visited her house in Lajpat
Nagar. The call detail records of September, 2012 has been verified. The
investigating agency had noted that during this period of time, Sameer
Dhingra was in Mumbai and Akash Nangia was not in Delhi for the
entire month of September, 2012.
26 Even as per the investigating agency, this incident had probably
occurred in September, 2012. The complaint was lodged in the police
station on 06.12.2012 which was in the CAW Cell wherein a closure
report has been filed and thereafter transferred to the local police station
at Hazrat Nazammuddin wherein for the first time the statement of the
victim was recorded on 29.01.2013. The allegations qua the aforenoted
petitioners have already been discussed supra. These allegations, as
disclosed above, which relate to an incident which may have taken place
in the month of September, 2012 without any time, date, month or year
and the complaint having been lodged in December, 2012 without any
specific allegation, this Court is of the view that a prima-facie case of
framing of charge is not made out against the present petitioners. The
definition of assault and criminal force which are ingredients of offence
under Section 354 of the IPC are defined in Sections 351 and 350 of the
IPC. The ingredient "outrage her modesty" has not been described in
the IPC. This Court is however of the considered view that the general
and bald allegations made by the complainant in a complaint relating to
an offence which has probably occurred more than 2-3 months earlier
(dates not known) and the statement that some misact has been down by
the petitioners by gestures which amounted to a humiliation, would not
by itself makes out a prima facie case under Section 354 of the IPC for
which the accused persons have been charged. This Court again notes
that the investigating agency had noted that in this month of September,
2012, Sameer Dhingra was in Mumbai and Akash Nangia was
out of country.
27 In (2013) 3 SCC 330 Rajiv Thapar and Others Vs. Madan Lal
Kapoor, the Apex Court has noted that the allegations leveled by the
complainant far from being sound appears to be almost non-existent;
there was no reason why any specification has not been given. On
general allegations, charge cannot be framed. Criminal jurisprudence is
firm. A man is presumed to be innocent unless proven guilty. A person
is also not to be asked to face trial and suffer not only the humiliation of
a long protracted litigation but also cannot be asked to suffer the
pressure of an exercise which on the factual matrix, as narrated above,
would be an exercise in futility as the allegations in the complaint taken
as a whole would not be sufficient to uphold the impugned order.
28 The third petition i.e. CRL.REV.P. 336/2014 is allowed. The
order dated 14.03.2014 is set aside. The petitioners are discharged.
29 Petitions disposed of in the above terms.
INDERMEET KAUR, J
SEPTEMBER 22, 2015
A
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!