Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mr Venkatakrishna vs State Of Karnataka
2024 Latest Caselaw 19475 Kant

Citation : 2024 Latest Caselaw 19475 Kant
Judgement Date : 5 August, 2024

Karnataka High Court

Mr Venkatakrishna vs State Of Karnataka on 5 August, 2024

                                        -1-
                                                      NC: 2024:KHC:30888
                                                  CRL.P No. 7009 of 2018
                                              C/W CRL.P No. 7010 of 2018




                 IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                    DATED THIS THE 5TH DAY OF AUGUST, 2024

                                     BEFORE
                       THE HON'BLE MRS JUSTICE M G UMA
                      CRIMINAL PETITION NO. 7009 OF 2018
                                       C/W
                      CRIMINAL PETITION NO. 7010 OF 2018


            IN WP NO. 7009/2018

            BETWEEN:

            1.    MR VENKATAKRISHNA
                  S/O SRINIVASAN,
                  AGED ABOUT 56 YEARS,
                  R/AT NO.68, NADUGUZILI STREET,
                  TRICHI, TAMILNADU-620008.

            2.    MRS LATHA
Digitally
signed by         W/O VENKATAKRISHNA,
ANAND N
Location:
                  AGED ABOUT 55 YEARS,
HIGH              R/AT NO.68, NADUGUZILI STREET,
COURT OF
KARNATAKA
                  TRICHI, TAMILNADU-620008.

            3.    SMT MONISHA
                  W/O LATE KARTHIK
                  AGED ABOUT 27 YEARS,
                  R/AT NO.68, NADUGUZILI STREET,
                  TRICHI, TAMILNADU-620008.
                                                          ...PETITIONERS
            (BY SRI. NAVEED AHMED.,ADVOCATE)
                             -2-
                                          NC: 2024:KHC:30888
                                      CRL.P No. 7009 of 2018
                                  C/W CRL.P No. 7010 of 2018



AND:

1.   STATE OF KARNATAKA
     BY AUDUGODI POLICE
     REPRESENTED BY SPECIAL
     PUBLIC PROSECUTOR,
     HIGH COURT OF KARNATAKA,
     BANGALORE-560001.

2.   SMT SARASWATHI
     AGED ABOUT 29 YEARS,
     W/O SHANKARANARAYAN,
     R/AT NO.302,
     COMFORT BENAKA APARTMENTS,
     ERAMMA LAYOUT, BG ROAD,
     AUDUGODI, BANGALORE-560030

                                              ...RESPONDENTS
(BY SRI.K.P. YASHODHA, HCGP FOR R1 .,
     SRI. VEERANNA G. TIGADI, ADVOCATE FOR R2)


       THIS CRL.P IS FILED U/S.482 CR.P.C PRAYING TO
QUASH    THE   FIR   AND   COMPLAINT     IN   CR.NO.195/2018
PENDING BEFORE THE 71th           CITY CIVIL AND SESSIONS
JUDGE, BANGALORE AGAINST THE PETITIONERS FOR THE
OFFENCES P/U/S 313,420,504,506,34 OF IPC AND SEC.3,4 OF
D.P ACT AND U/S 3(1)(X) (xii) OF SC/ST (POA) ACT FILED BY
THE FIRST RESPONDENT POLICE VIDE ANNEXURE-A AND B.
                            -3-
                                         NC: 2024:KHC:30888
                                     CRL.P No. 7009 of 2018
                                 C/W CRL.P No. 7010 of 2018



IN WP NO. 7010/2018

BETWEEN:

     MR SHANKARNARAYAN
     S/O VENKATAKRISHNA,
     RESIDING AT NO.68,
     NADUGUZILI STREET,
     TRICHI, TAMILNADU-620008.
     ALSO AT
     SV JEWELLERS, ABOVE
     RAJATHA MAHAL HOTEL,
     OTC ROAD,
     NAGARATPET,
     BANGALORE-560001.
                                               ...PETITIONER
(BY SRI. NAVEED AHMED.,ADVOCATE)

AND:

1.   STATE OF KARNATAKA
     BY ADUGODI POLICE REPRESENTED BY
     SPECIAL PUBLIC PROSECUTOR,
     HIGH COURT OF KARNATAKA,
     BANGALORE-01.

2.   SMT SARASWATHI
     AGED ABOUT 29 YEARS
     W/O SHANKARNARAYAN,
     RESIDING AT NO.302,
     COMFORT BENAKA APARTMENTS,
     ERAMMA LAYOUT, BG ROAD,
     ADUGODI BANGALORE-560030.
                                            ...RESPONDENTS
(BY SMT.K.P. YASHODHA, HCGP FOR R1;
     SRI. VEERANNA G TIGADI, ADVOCATE FOR R2)
                                    -4-
                                                   NC: 2024:KHC:30888
                                             CRL.P No. 7009 of 2018
                                         C/W CRL.P No. 7010 of 2018



      THIS CRL.P IS FILED U/S.482 CR.P.C PRAYING TO
QUASH      THE    FIR    AND     COMPLAINT       IN   CR.NO.195/2018
PENDING ON THE FILE OF LXXI ADDITIONAL CITY CIVIL AND
SESSIONS JUDGE, BENGALURU AGAINST THE PETITIONER FOR
THE OFFENCE P/U/S 313,420,504,506 R/W 34 OF IPC AND
SECTION 3 AND 4 OF DOWRY PROHIBITION ACT AND SECTION
3(1)(x)(xii) OF SC/ST (PREVENTION OF ATROCITIES) ACT
FILED BY THE 1ST         RESPONDENT POLICE VIDE ANNEXURE-A
AND B.

      THESE PETITIONS, COMING ON FOR FURTHER ORDERS,
THIS DAY, ORDER WAS MADE THEREIN AS UNDER:

CORAM:     HON'BLE MRS JUSTICE M G UMA


                        COMMON ORAL ORDER

Even though, these petitions were listed for orders, they

are taken up for final disposal, with the consent of the learned

counsels for the parties.

2. The petitioners in Crl.P.No.7009/2018 are accused

Nos.2 to 4, being the parents-in-law and sister-in-law of the

complainant and the petitioner in Crl.P.No.7010/2018 is

accused No.1, being the husband of the complainant, are

seeking to quash the FIR registered in Crime No.195/2018 of

Adugodi Police Station pending on the file of the 71st City Civil

NC: 2024:KHC:30888

and Sessions Court, Bengaluru for the offences punishable

under Sections 313, 420, 504, 506 read with Section 34 of

Indian Penal Code and Sections 3 and 4 of the Dowry

Prohibition Act, 1961 and also Section 3(1)(x)(xii) of the

Scheduled Castes and Scheduled Tribes (Prevention of

Atrocities) Act 1989 (for short, 'SC/ST Act').

3. Heard Sri Naveed Ahmed, learned counsel for the

petitioners and Sri K.P.Yashodha, learned High Court

Government Pleader for respondent No.1 and Sri Veeranna G.

Tigadi, learned counsel for respondent No.2. Perused the

materials on record.

4. Learned counsel for the petitioners submitted that the

relationship between the parties is not in dispute. The

complainant had married accused No.1. According to the

complainant, accused No.1 was residing separately along with

his relatives since 2017 and there was no occasion for the

complainant to file a complaint during June 2018. The learned

counsel submitted that the complainant filed MC No.2739/2018

against accused No.1 seeking restitution of conjugal rights. The

said petition came to be filed on 02.06.2018. Even though the

NC: 2024:KHC:30888

complainant had admitted that accused No.1 was residing

separately since 2017 she has not made any allegation of

cruelty meted out by the accused, but however about 20 days

thereafter she filed a private complaint before the trial Court

making allegations without any particulars. According to the

complainant, accused No.4 had called the complainant over

phone and abused her by referring to her caste. There are no

particulars for the same. Under such circumstances, no offence

under the provisions of Special enactment is made out.

5. The learned counsel for that the petitioners has

placed reliance on the decision of the Hon'ble Apex Court in

Gorige Pentaiah v. State of Andhra Pradesh1 to contend

that the provisions of Section 3(1)(x) of the SC/ST Act are to

be satisfied, that means to say that, it must be specifically

stated that the accused was not a member of the Scheduled

Caste or a Scheduled Tribe, the complainant belongs to such

caste, the accused intentionally insulted or intimidated with

intent to humiliate the complainant, in a place within public

(2008) 12 SCC 531

NC: 2024:KHC:30888

view. He contended that none of these requirements have been

complied in the present case.

6. The learned counsel has also placed reliance on the

decision of Priyanka Srivastava and Another v. State of

Uttar Pradesh and Others2 to contend that mandatory

requirement under Section 156(3) of Cr.P.C. is not complied

with by filing the affidavit duly sworn to by the applicant who

seeks invocation of the jurisdiction of the Magistrate.

Apparently, no such affidavit is filed in the present case to

satisfy the Magistrate regarding commission of the offence.

Ignoring all these facts, the learned Magistrate has proceeded

to refer the matter for investigation which is bad in law.

Hence, he prays for allowing the petitions, in the interest of

justice.

7. Per contra, the learned High Court Government

Pleader opposing the petition submits that paragraphs 8 to 10

of the complaint disclose the allegations made against the

accused. The complainant specifically stated that when she had

gone to attend the marriage of accused No.4, the accused did

(2015) 6 SCC 287

NC: 2024:KHC:30888

not permit her to enter the matrimonial house and abused her

in filthy language, by referring to her caste without permitting

her to take part in the pooja. Therefore, specific averments

were made in the complaint to invoke the penal provisions.

Under such circumstances, FIR registered by the police is not

required to be quashed. Hence, he prays for dismissal of the

petitions.

8. The learned counsel for respondent No.3 supporting

the contention of the learned High Court Government Pleader

submitted that the private complaint refers to serious

allegations against all the accused and correctness of those

allegations could be considered by the trial Court during trial. It

is too premature to form an opinion that no such offence is

committed by the accused. Since there are materials to

constitute the offence, the petitions are liable to be dismissed.

Hence, he prays for dismissal of the petitions.

9. In view of the rival contentions urged by learned

counsel for the both the parties, the point that would arise for

my consideration is:

NC: 2024:KHC:30888

"Whether the petitioners have made out any ground to quash the criminal proceedings initiated against them?"

My answer to the above point is in the 'affirmative' for the

following:

REASONS

10. The complainant filed the private complaint in PCR

No.29/2018 making allegations against accused Nos.1 to 4 for

the offences punishable under Sections 313, 420, 504, 576

read with Section 34 of IPC and under Sections 3 and 4 of the

Dowry Prohibition Act 1961 and also under Sections 3, 10, 12

and 14 of the Section 3 (1)(x)(xii) of the Scheduled Castes and

Scheduled Tribes (Prevention of Atrocities) Act 1989. The

complainant has stated the hostility shown by accused Nos.2 to

4 during her marriage on 13.10.2014. She also states about

giving birth to a baby boy on 15.10.2015 at Dharwad that is

her parental home. She further states that she was invited to

attend the marriage of accused No.4 scheduled to be held at

Thirchi, Tamilnadu, but when she had gone there, she was not

received by accused No.1. When she went to her matrimonial

house, accused Nos.1 to 4 did not accept her and she was not

- 10 -

NC: 2024:KHC:30888

permitted to take part in any of the rituals and was made to

stand in the street and more over the accused abused her by

referring to her caste, as such, they have committed the

offences.

11. It is pertinent to note that the learned counsel for the

petitioners produced a copy of the memorandum of petition

filed under Section 9 of the Hindu Marriage Act, 1955 in MC

No.2739/2018 as per Annexure-D. This is the petition filed by

the complainant against accused No.1 for restitution of conjugal

rights and as per the petition, which was filed on 02.06.2018,

she sought for restitution of conjugal rights alleging that

accused No.1 is residing separately since 08.05.2017. It is also

pertinent to note that there is no allegation against accused

No.1 or accused Nos. 2 to 4 in the said petition, but the private

complaint which was filed on 21.06.2018 refers to several

circumstances to invoke the penal provisions against accused

Nos.2 to 4. The private complaint is bald that means to say that

there is no reference to any of the dates and timings when the

accused had committed the offences. When the complainant

admitted that accused No.1 was residing separately since

08.05.2017 and when she filed private complainant making all

- 11 -

NC: 2024:KHC:30888

allegations on 21.06.2018, which is more than a year

thereafter, the complainant should have stated as to when the

incident had occurred. According to the learned counsel for the

petitioners, the marriage of accused No.1 was performed

during 2016. In the private complaint there is a reference to

the occasion when accused No.4 was married but there is no

reference of the date and time. Moreover, it is contended that

accused No.4 had called her over phone to attract the

provisions of special enactment.

12. The learned counsel for the petitioners has relied on

the decision of the Hon'ble Apex Court in Priyanka Srivastava

(supra). In the said case, the Hon'ble Apex Court has

considered huge number of cases that are registered on the

basis of private complaints and the learned Magistrates

invoking Section 156(3) of Cr.P.C. referred the complaint for

investigation, which has resulted in filing the petition for

quashing the criminal proceedings under Section 482 of Cr.P.C

before this Court.

13. The Hon'ble Apex Court held in paragraphs 30 and 31

as under:

- 12 -

NC: 2024:KHC:30888

"30. In our considered opinion, a stage has come in this country where Section 156(3) CrPC applications are to be supported by an affidavit duly sworn by the applicant who seeks the invocation of the jurisdiction of the Magistrate. That apart, in an appropriate case, the learned Magistrate would be well advised to verify the truth and also can verify the veracity of the allegations. This affidavit can make the applicant more responsible. We are compelled to say so as such kind of applications are being filed in a routine manner without taking any responsibility whatsoever only to harass certain persons.

That apart, it becomes more disturbing and alarming when one tries to pick up people who are passing orders under a statutory provision which can be challenged under the framework of the said Act or under Article 226 of the Constitution of India. But it cannot be done to take undue advantage in a criminal court as if somebody is determined to settle the scores.

31. We have already indicated that there has to be prior applications under Sections 154(1) and 154(3) while filing a petition under Section 156(3). Both the aspects should be clearly spelt out in the application and necessary

- 13 -

NC: 2024:KHC:30888

documents to that effect shall be filed. The warrant for giving a direction that an application under Section 156(3) be supported by an affidavit is so that the person making the application should be conscious and also endeavour to see that no false affidavit is made. It is because once an affidavit is found to be false, he will be liable for prosecution in accordance with law. This will deter him to casually invoke the authority of the Magistrate under Section 156(3). That apart, we have already stated that the veracity of the same can also be verified by the learned Magistrate, regard being had to the nature of allegations of the case. We are compelled to say so as a number of cases pertaining to fiscal sphere, matrimonial dispute/family disputes, commercial offences, medical negligence cases, corruption cases and the cases where there is abnormal delay/laches in initiating criminal prosecution, as are illustrated in Lalita Kumari are being filed. That apart, the learned Magistrate would also be aware of the delay in lodging of the FIR."

14. Therefore, the judgment of the Hon'ble Apex Court in

Priyanka Srivastava and Another v. State of Uttar

- 14 -

NC: 2024:KHC:30888

Pradesh and Others (supra) makes it clear that it is required

for the learned Magistrate to insist for filing an affidavit before

referring the complaint for investigation by registering FIR.

Admittedly, no such affidavit is filed by the complainant to

make her accountable for the allegations that are being made

against the accused.

15. The learned counsel for the petitioner has also placed

reliance on the decision of Gorige Pentaiah (supra) wherein,

the Hon'ble Apex Court has held as under:

6. In the instant case, the allegation of Respondent 3 in the entire complaint is that on 27-5-2004, the appellant abused them with the name of their caste. According to the basic ingredients of Section 3(1)(x) of the Act, the complainant ought to have alleged that the appellant-accused was not a member of the Scheduled Caste or a Scheduled Tribe and he (Respondent 3) was intentionally insulted or intimidated by the accused with intent to humiliate in a place within public view. In the entire complaint, nowhere it is mentioned that the appellant-accused was not a member of the Scheduled Caste or a Scheduled Tribe and he

- 15 -

NC: 2024:KHC:30888

intentionally insulted or intimidated with intent to humiliate Respondent 3 in a place within public view. When the basic ingredients of the offence are missing in the complaint, then permitting such a complaint to continue and to compel the appellant to face the rigmarole of the criminal trial would be totally unjustified leading to abuse of process of law."

(emphasis supplied)

16. On going through the FIR and the complaint filed by

the complainant in the present case, I do not find any such

details or averments in the allegations made against the

accused who are the husband and his relatives, which are

punishable under penal provisions under various enactments. I

do find considerable force in the contention taken by the

learned counsel for the petitioners that it is an abuse of process

of law and a private complaint filed against the husband and

other family members without there being any specific

allegations after admitting that she is residing separately from

accused No.1 since 08.05.2017. Hence, I am of the opinion that

FIR and the criminal proceedings initiated needs to be quashed.

- 16 -

NC: 2024:KHC:30888

Accordingly, I answer in the affirmative and proceed to pass

the following:

ORDER

(i) The petitions are allowed.

(ii) The FIR and criminal proceedings in

Cr.No.195/2018 pending on the file of the 71st City

Civil and Sessions Court, Begnaluru for the offences

punishable under Sections 313, 420, 504, 506 read

with Section 34 of Indian Penal Code and Sections

3 and 4 of the Dowry Prohibition Act, 1961 and

Section 3(1)(x) of the Scheduled Castes and

Scheduled Tribes [Prevention of Atrocities] Act

1989, are hereby quashed.

In view of disposal of the petition, the pending application

stands disposed of.

Sd/-

(M G UMA) JUDGE

SA

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter