Citation : 2021 Latest Caselaw 1926 Kant
Judgement Date : 20 April, 2021
1
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 20TH DAY OF APRIL, 2021
BEFORE
THE HON'BLE MR. JUSTICE H.P. SANDESH
CRIMINAL PETITION No.5672 OF 2020
BETWEEN:
ASIF FARUK KADAWALA
S/O MR.FARUK KADAWALA
AGED ABOUT 43 YEARS
R/AT 6TH FLOOR, MEENA MAHAL
7TH ROAD, BANDRA WEST
MUMBAI-400050.
... PETITIONER
(BY SRI.JEETIN SEHGAL, ADVOCATE FOR SRI.HIREMANI HASAN
SHAIKALI, ADVOCATE)
AND:
1. THE STATE BY
PULIKESHI NAGAR POLICE STATION
BENGALURU
REPRESENTED BY
THE STATE PUBLIC PROSECUTOR
HIGH COURT OF KARNATAKA
BENGALURU-560001.
2. SMT.SARAH ASIF KADAWALA
W/O ASIF KADAWALA
AGED ABOUT 32 YEARS
R/AT 51, OLD THIPPASANDRA
80 FEET ROAD, 3RD CROSSLANE
INDIRA NAGAR
BENGALURU-560008.
2
ALSO AT:
HOUSE No.7, 2ND FLOOR
ACHUTHARAYA MUDALIAR ROAD
FRAZER TOWN, BENGALURU
KARNATAKA-560005.
... RESPONDENTS
(BY SRI.H.R.SHOWRI, HCGP FOR R1;
SRI.BASAWA PRASAD KUNALE ADV.,FOR R2)
THIS CRIMINAL PETITION IS FILED UNDER SECTION 482
OF CR.P.C PRAYING TO A) QUASH AND SET ASIDE THE FIR
No.44/2020 DATED 21.02.2020 FOR THE OFFENCES
P/U/Ss.354(B),354(D),506,376,447,354 OF IPC AND SECTION
66(C) AND 66(E) OF INFORMATION TECHNOLOGY ACT, 2000,
REGISTERED WITH PULIKESHI NAGAR POLICE STATION,
BENGALURU AGAINST THE PETITIONER HEREIN.
THIS CRIMINAL PETITION HAVING BEEN HEARD AND
RESERVED FOR ORDERS ON 01.04.2021, THIS DAY, THE COURT
PRONOUNCED THE FOLLOWING:
ORDER
This petition is filed under Section 482 of Cr.P.C, praying
this Court to quash and set aside an FIR in Crime No.44/2020
dated 21.02.2020 registered at Pulakeshinagar Police Station,
Bengaluru, for the offences punishable under Sections 354(B),
354(D), 506, 376, 447, 354 of IPC read with Section 66C and
66E of the Information Technology Act, 2000 ('the IT Act, 2000'
for short) and direct the Investigating Officer not to take any
coercive action against the petitioner.
2. The factual matrix of the case is that, respondent
No.2 had lodged a complaint at the first instance against accused
No.1 making the allegation against him that on 13.02.2020 in
the night at 9 p.m., he trespassed her house and snatched her
mobile and when she demanded to return the mobile, he
assaulted her. It is also an allegation that forcibly he made her
to remove her clothes and when she started screaming he closed
her mouth and forcibly committed rape on her and spilled the
sperm on her face. It is also alleged in the complaint that
thereafter he called the house owner and he did not help her.
Accused No.1, sent her personal photos and other information,
which were in her mobile to her relatives and friends. It is also
an allegation that by making use of the bank application
available in the mobile, he got transferred the amount of
Rs.61,000/- to his account and also destroyed her passport.
Hence, requested to take the action against accused No.1. In
pursuance of the complaint, the police have registered a case
against accused No.1 at the first instance. Thereafter, one more
complaint was given on 20.08.2020, in addition to the earlier
complaint. In the said complaint, an allegation is made against
the present petitioner that before shifting to Bengaluru on
28.12.2019, she had filed a Domestic Violence complaint in the
Amboli Police Station, Andheri, Mumbai and also a Domestic
Violence case in Andheri Magistrate Court. It is alleged in the
complaint that accused No.1, illegally handed over the said
iphone 7 plus to her husband Asif Faruk Kadawala, Asif has
hijacked her phone with his Laptop (name-Asif hp Window 6)
and misused several personal data, details, photos and chats of
her and presented the same as an evidence in the ongoing case
of Domestic Violence which she had filed against the petitioner
herein and his family, which is pending before the Magistrate
Court, Andheri, Mumbai. It is also alleged in the complaint that
she had also attached an attested copy from the Magistrate
Court, Andheri, Mumbai of the data and (Personal pictures,
chats, emails, uber receipts) which came through post to the
Pulakeshinagar Police Station, Bengaluru, that accused No.2 had
illegally presented the same in the Court. It is also alleged in the
complaint that she had also submitted evidence of her icloud ID
logged in by accused No.2 by the name (windows 6-Asif HP)
taken screenshots from her new iphone as she could get data of
her previous phone's location that had been robbed by accused
No.1 with details of places where the phone was found.
3. It is alleged against this petitioner that the above
evidences prove that the main accused No.1 and her husband
i.e., accused No.2 (petitioner herein) have planned this heinous
act. They have always been hand in glove with each other. This
petitioner should be equally accused in the ongoing case and
should be thoroughly investigated. The above facts prove that
accused No.2 had sent accused No.1 to take her personal phone,
robbed her old passport which had address of her marital house,
also physically abused and raped her. Based on this complaint,
the police have requested the Court to arraign this petitioner as
accused No.2 vide letter dated 28.08.2020 and in view of
arraigning this petitioner as accused No.2, the present petition is
filed.
4. The main contention of the learned counsel
appearing for the petitioner before this Court is that there is no
any allegation against this petitioner in the first complaint and
also in the subsequent complaint; allegations do not disclose the
commission of any offence by the petitioner herein. The police in
a mechanical manner without taking into consideration that the
FIR does not disclose anything against this petitioner
erroneously arraigned him as accused No.2. The petitioner has
been falsely implicated in the present FIR, based on the
supplementary complaint dated 20.08.2020. It is contended that
the petitioner has received the phone of respondent No.2
through accused No.1 and accused No.1 himself called the
petitioner and handed over the mobile to him and there was no
conspiracy between the petitioner and accused No.1. The
investigating agency failed to conduct any independent inquiry
and mechanically arraigned this petitioner at the behest of
respondent No.2. This petitioner on the date of the alleged
incident was at Mumbai. The Investigating agency turned a blind
eye to the fact that the petitioner had produced the mobile on
the phone in a court of law and had always been ready and
willing to deposit the same before the Family Court, Bandra.
Respondent No.2 herself had admitted her adulterous
relationship with accused No.1. Respondent No.2 had deserted
and abandoned the petitioner almost three years ago and the
present complaint is filed in the year 2020.
5. The learned counsel also vehemently contends that
the ingredients of section 66E of the IT Act, 2000 are not made
out against the petitioner as the material in question was not
circulated in public domain, but in fact produced before a Court
of Law and in accordance with law. The petitioner is ready and
willing to join investigation in the present FIR. Respondent No.2
is constantly threatening the petitioner that she has close terms
with several high-ranking police officials. Hence, it requires an
interference of this Court.
6. The learned counsel for the petitioner in support of
his arguments, relied upon the order passed by this Court in
Criminal Revision Petition Nos.152/2014 and 1358/2010 in the
case of Sushma Rani v. H.N. Nagaraja Rao decided on
01.10.2020, and brought to the notice of this Court paragraph
No.14, wherein, it is observed that, the imputation should be
either made directly to the knowledge of third parties, or the
same should be published to the knowledge of the third parties.
No such things have taken place in the present case and the
same is produced before the Court and there was no publication.
7. The learned counsel for the petitioner also relied
upon the order of the Apex Court in the case of Ankur Gupta v.
State of U.P. and another reported in 2017 SCC OnLine SC
2023, and brought to the notice of this Court paragraph Nos.6
and 7, wherein, the Apex Court discussed with regard to
exercising of powers under Section 482 of Cr.P.C., the power
should be used sparingly and with abundant caution. Such power
will be exercised either to prevent abuse of the process of Court
or otherwise to secure the ends of justice, though it may not be
possible to laid down any precise, clearly defined and sufficiently
channelized and inflexible guidelines or rigid formulae and to
give an exhaustive list of myriad kinds of cases wherein such
power should be exercised.
8. The learned counsel for the petitioner also relied
upon the order of the Apex Court in the case of Khatri and
Others v. State of Bihar and Others decided on 10.03.1981 in
Writ Petition Nos.5670 and 6216/1980, and brought to the
notice of this Court paragraph No.8, wherein, the Apex Court
discussed with regard to the accused in an inquiry or trial is not
entitled to call for the case diary or to look at it, save for a
limited purpose, it is difficult to believe that the Legislature could
have ever intended that the complainant or a third party should
be entitled to call for or look at the case diary in some other
proceeding, for that would jeopardize the secrecy of the
investigation and defeat the object and purpose of Section 172
and therefore, applying the principle of that section, we should
hold that the case diary is totally protected from disclosure and
even the complainant or a third party cannot call for it or look at
it in a civil proceeding.
9. The learned counsel for the petitioner also relied
upon the judgment of the Apex Court in the case of Naresh
Kumar Yadav v. Ravindra Kumar and Others decided on
23.10.2007 in Criminal Appeal No.1462/2007, and brought to
the notice of this Court paragraph Nos.23 and 24, with regard to,
the Court has to give a definite finding about the prejudice or
otherwise. Even the supervision notes cannot be utilized by the
prosecution as a piece of material or evidence against the
accused.
10. The learned counsel for the petitioner also relied
upon the judgment of the Allahabad High Court in the case of
Amit Kumar and Others v. State of U.P. and another
decided on 29.05.2009 in Criminal Misc. Application
No.5299/2009, and brought to the notice of this Court paragraph
Nos.6 and 8, an allegation with regard to the marriage and
demand of dowry.
11. The learned counsel for the petitioner also relied
upon the judgment of the Apex Court in the case of Ahmad Ali
Quraishi and another v. State of Uttar Pradesh and
another reported in (2020) 13 SCC 435, and brought to the
notice of this Court paragraph Nos.23 and 24, wherein, the Apex
Court held that, where criminal proceedings have been initiated
by the complainant with an ulterior motive due to private and
personal grudge. The principles laid down in the judgment of
State of Haryana v. Bhajan Lal reported in 1992 Supp (1)
SCC 335, come to the rescue of the accused and the criminal
proceeding which has been maliciously instituted with ulterior
motives, permitting such criminal proceeding to go on is nothing
but the abuse of the process.
12. The learned counsel for the petitioner referring to
these judgments would vehemently contend that it is a fit case
to exercise the powers under Section 482 of Cr.P.C. and to
quash the proceedings initiated against this petitioner.
13. Per contra, learned counsel appearing for respondent
No.2 would vehemently contend that the petitioner is not
disputing the fact that he has received the mobile belongs to the
complainant and use the said phone as evidence before the
Court.
14. The learned counsel in support of his arguments,
relied upon the order passed by the Kerala High Court in
Crl.M.C.No.534/2016 in the case of Dr. Joy Anto v. C.R. Jaison
and another decided on 10.03.2021, and brought to the notice
of this Court paragraph No.18, wherein, it is observed that, if the
pleadings filed in the court contain defamatory statements, it
amounts to publication. Once a statement is filed in a Court of
law, it can be considered as published. Hence, he cannot
contend that the same is not published.
15. The learned counsel for respondent No.2 also relied
upon the order passed by the High Court of Andhra Pradesh at
Hyderabad in C.R.P.No.6456/2006 in the case of Rayala M.
Bhuvaneswari v. Nagaphanender Rayala decided on
20.12.2007, wherein, the Court has discussed; Husband was
recording conversation of his wife with third parties. It also
shows that person who is party to conversation, when
conversation is between spouses, can tape conversation. But a
person cannot tape conversation of a spouse while he or she is
talking to other people. Therefore act of tapping itself by
husband of conversation of his wife with others was illegal and it
infringed right of privacy of wife.
16. learned High Court Government Pleader would
vehemently contend that the voluntary statement of the accused
is very clear that he had handed over the mobile belongs to the
complainant to this petitioner and when such materials are
available and when the petitioner has made use of the mobile
belongs to accused No.2 with regard to the defamatory contents
of the photographs, it requires the investigation.
17. The learned counsel for the petitioner would
vehemently contend that no publication with regard to the
offences to be invoked under Section 66C and 66E of the IT Act,
2000 and when there is no publication the invoking of the
offences under the IT Rules, 2000 also will not attract.
18. Learned High Court Government Pleader would
vehemently contend that the offences which have been invoked
against the petitioner under the IT Act, 2000 attract the
ingredients of the offences of the IT offences attract against the
petitioner. It is not in dispute that the pictures were taken and
the phone was handed over to the husband by accused No.1 and
this petitioner received the same and used the same as
evidence. Hence, it requires investigation or otherwise it
amounts to interfering at the pre-mature stage.
19. The learned counsel for respondent No.2, also relied
upon the judgment passed by the High Court of Delhi in CM (M)
40/2019 and CM Appl. No.1226/2019 in the case of Deepti
Kapur v. Kunal Julka decided on 30.06.2020, wherein, the
Delhi High Court also discussed with regard to test of
admissibility of evidence and an elaborate discussion was made
with regard to scope of Section 65B of the Evidence Act and also
the scope of Sections 14 and 20 of the Family Courts Act, held
that, the approach of the Family Court is required to be realistic
and rational to the facts in hand rather than technical and
narrow. With regard to receiving the pictures of phone belongs
to respondent in paragraph No.35, it is held that, 'All
proceedings must be conducted strictly within the bounds of
decency and propriety; and no opportunity should be given to
any party to create a spectacle in the guise of producing
evidence. In egregious cases, the Family Court may initiate or
direct initiation of legal action against a litigating party or other
person, who may appear guilty of procuring evidence by illegal
means. Any party aggrieved by the production of such evidence
would also be at liberty to initiate appropriate proceedings,
whether in civil or criminal law, against concerned parties for
procuring evidence illegally, although the initiation or pendency
of such proceeding shall not make the evidence so produced
inadmissible before the Family Court.
20. Having heard the arguments of the respective
counsel, this Court has to examine the material on record. It is
not in dispute that the marriage was taken place in the year
2007 between the petitioner and respondent No.2 and also it is
admitted by the petitioner herein that in the said wedlock they
were having four children and those four children were also
residing along with the petitioner herein. It is the contention of
the petitioner that the respondent No.2 left the Mumbai in the
year 2017 and also an allegation is made that she is having
adulterous life. It is also emerged on perusal of the complaint at
the first instance of respondent No.2, it is clear that there is an
adulterous relationship between respondent No.2 and accused
No.1. An incident was taken place at Bengaluru between
respondent No.2 and accused No.1. It is also not in dispute that
the mobile, which belongs to respondent No.2 has been snatched
by accused No.1 and also the petitioner not disputing the fact
that accused No.1 called him and handed over the same to him.
It is also not in dispute that he has received the same and taken
out the pictures and produced the same before the Court since
there were cases between them filed by respondent No.2 and
also this petitioner has filed divorce petition before the Family
Court at Mumbai.
21. The learned counsel for the petitioner is also not
disputing the fact that he has handed over the same to the
Court. The learned counsel for the petitioner has produced some
photographs before this Court and email correspondence in a
sealed cover and those photographs and email addresses
disclose with regard to taking of nude pictures of respondent
No.2.
22. Having perused Section 66E of the IT Act, 2000, it is
clear that, whoever, intentionally or knowingly captures,
publishes or transmits the image of a private area of any person
without his or her consent, under circumstances violating the
privacy of that person, shall be punished with imprisonment,
which includes transmitting, capturing, private area and
publishes, means reproduction in the printed or electronic form
and making it available for public. No doubt, in the case on
hand, it is not made as available for public but the fact that the
same has been produced before the Court is not in dispute.
Section 66C is with regard to whoever, fraudulently or
dishonestly make use of the electronic signature, password or
any other unique identification feature of any other person, shall
be punished. In the case on hand, on perusal of the complaint,
a specific allegation is made against this petitioner also making
use of the password and taking out the print from the mobile
belongs to the accused No.2. It is also alleged in the complaint
that both accused Nos.1 and 2 are hand in glove with each other
and colluding each other, they have committed the offences. It
is settled law that if the complaint prima facie discloses
committing of cognizable offence and when the allegations are
made in the complaint prima facie discloses committing of the
offence. The Court has to allow the Investigating Officer to probe
and unearth the crime as held by the Apex Court in the case of
DINESHBHAI CHANDUBHAI PATEL v. THE STATE OF
GUJARAT reported in 2018 (3) SCC 104, summarized the
principles as to how to deal with regard to the context of
challenge to FIR. In this judgment the Apex Court has held that
in order to examine as to whether factual contents of FIR
disclose any prima facie cognizable offence or not, High Court
cannot act like an investigating agency and nor can exercise
powers like an Appellate Court. The question is required to be
examined, keeping in view, contents of FIR and prima facie
material, if any, requiring no proof. At such stage, High Court
cannot appreciate evidence nor can it draw its own inferences
from contents of FIR and material relied on. It is more so, when
the material relied on is disputed. In such a situation, it
becomes the job of investigating authority, at such stage, to
probe and then of the Court to examine questions once the
charge-sheet is filed along with such material as to how far and
to what extent reliance can be placed on such material. Once
the Court finds that FIR does disclose prima facie commission of
any cognizable offence, it should stay its hand and allow the
investigating machinery to step in to initiate the probe to
unearth the crime in accordance with the procedure prescribed in
the Cr.P.C.
23. Having perused the contention of the learned counsel
for the petitioner, the offences which have been invoked do not
constitute an offence against this petitioner, Sections 66C and
66E of the IT Act, 2000, prima facie attract against the petitioner
herein. I have already pointed out that the petitioner also not
disputes the taking and using of the mobile belongs to
respondent No.2 as evidence before the Court of law and the
Kerala High Court also in the judgment referred supra held that
if the pleadings filed in the Court contain defamatory statements,
it amounts to publication. Further, it is observed that once a
statement is filed in a Court of law, it can be considered as
published. In the case on hand, the very photographs which
have been taken with regard to the private area i.e., naked or
undergarment clad genitals, pubic area, buttocks or female
breast comes within the purview of offence under Section 66E(c)
of the IT Act, 2000. When such being the case and when the
same has been made use of evidence before the Court of law, I
am of the opinion that the matter requires to be probed and
investigated by the Investigating Officer.
24. The very contention of the learned counsel for the
petitioner is that the complainant herself is leading the
adulterous life with several men cannot be a ground to quash the
FIR registered against the petitioner herein and it requires
investigation and the matter has to be probed in accordance with
law as established under the Code of Civil Procedure. Hence, I
do not find any merit in the petition to invoke Section 482 of
Cr.P.C.
25. In view of the discussions made above, I pass the
following:
ORDER
(i) The petition is dismissed.
(ii) However, the petitioner is given liberty to approach the Court after filing of the charge sheet, if need arises.
In view of the dismissal of the main petition, I.As., if any
do not survive for consideration and hence, the same stand
disposed of.
Sd/-
JUDGE
cp*
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!