Monday, 01, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

S Nagarajan Production Assistant Dd ... vs Nadoja Dr. Mahesh Joshi Ib (P) S
2024 Latest Caselaw 18750 Kant

Citation : 2024 Latest Caselaw 18750 Kant
Judgement Date : 26 July, 2024

Karnataka High Court

S Nagarajan Production Assistant Dd ... vs Nadoja Dr. Mahesh Joshi Ib (P) S on 26 July, 2024

Author: H.P.Sandesh

Bench: H.P.Sandesh

                            1



     IN THE HIGH COURT OF KARNATAKA AT DHARWAD BENCH       R
           DATED THIS THE 26TH DAY OF JULY, 2024

                          BEFORE

           THE HON'BLE MR. JUSTICE H.P. SANDESH

          CRIMINAL PETITION NO.100812 OF 2024

BETWEEN:

1.     S. NAGARAJAN
       PRODUCTION ASSISTANT, DD INDIA
       DOORDARSHAN BHAWAN TOWER-B
       COPERNICUS MARG
       NEW DELHI-110001.

2.     B. ASHOKA
       HELPER,
       SUPER POWER TRANSMITTER
       ALL INDIA RADIO,
       YELAHANKA NEW TOWN
       BENGALURU.

       RESIDING AT :
       II MAIN, SUNCITY LAYOUT
       OPP. GOWRISHANKAR TEMPLE
       KOTHANUR VILLAGE
       7TH PAHSE, J.P.NAGAR
       BANGALORE-78.                       ... PETITIONERS

          (BY SRI HITESH GOWDA B.J., ADVOCATE FOR
            SRI SHIVARAJ C. BELLAKKI, ADVOCATE)
AND:

1.     NADOJA DR. MAHESH JOSHI IB(P)S
       S/O. HANUMANT BHAT JOSHI,
       C/O GIRISH S. DESHPANDE
                                   2



     HOUSE NO.2385,
     BEHIND DUTTA TEMPLE
     HANAGAL-581104
     HAVERI DISRICT.

     PERMANENTLY RESIDING AT:
     NO.10, GURU GOVIND KRUPA
     16 MAIN, R.K.LAYOUT,
     3RD PHASE, PADMANABH NAGAR
     BENGALURU-560070.
                                                     ... RESPONDENT

            (BY SRI SUYOG HERELE, ADVOCATE FOR
             SRI SANJAY S. KATAGERI, ADVOCATE)

     THIS CRIMINAL PETITION IS FILED UNDER SECTION 482
OF CR.P.C., SEEKING TO QUASH THE ENTIRE PROCEEDINGS
AGAINST THE ACCUSED NO.3 AND 4/PETITIONERS IN CC
NO.76/2020, PENDING ON THE FILE OF ADDL. SENIOR CIVIL
JUDGE AND JMFC, HANGAL, REGISTERED FOR THE OFFENCES
PUNISHABLE UNDER SECTIONS 499, 500 R/W SECTION 34 AND
120(B) OF IPC.

     THIS CRIMINAL PETITION HAVING BEEN HEARD AND
RESERVED FOR ORDERS ON 24.07.2024 THIS DAY, THE COURT
PRONOUNCED THE FOLLOWING:

CORAM:    HON'BLE MR JUSTICE H.P.SANDESH

                              CAV ORDER

           (PER: HON'BLE MR JUSTICE H.P.SANDESH)

     This petition is filed by petitioners-accused Nos.3 and 4

praying   this   Court   to   quash   the   entire   proceedings   in

C.C.No.76/2020 pending on the file of the Additional Senior Civil
                                     3



Judge and JMFC at Hangal for the offences punishable under

Sections 499 and 500 read with Section 34 and 120-B of IPC.


      2.    The factual matrix of the case of the respondent-

complainant by filing a private complaint is that accused No.1

had written a complaint dated 23.01.2015 of sexual harassment

at work place of Director General, Dooradarshan and the same

was forwarded to Prime Minister of India, Minister I & B, State

Minister I & B, Chairman-Prasar Bharati, CEO-Prasar Bharati,

Chairperson     NCW       and    Chairperson,         Internal   Complaints

Committee     with   an    intention     to   spoil    the    image   of    the

respondent and also filed complaint of sexual harassment before

Tilak Marg Police Station on 04.03.2015. As a result, the

complainant got deprived his promotion to the post of the

Director General.

      3.    It is contended in the complaint making an allegation

against the accused Nos.3 and 4 that they are in conspiracy with

the   accused   No.1      for   giving    information        regarding     such

allegations to media and because of which the said news was

publicized in the newspaper as contended in Paragraph Nos.22
                                   4



and 23 of the complaint. It is also alleged against the petitioners

that, in order to support the accused No.1, gave false statement

as witness before the Enquiry Authorities and Investigating

Officers.   Hence, filed the complaint against them. The only

allegation against the accused No.4 is that he wrote an email

asking authorities to take action against the complainant on the

complaint of sexual harassment filed by the accused No.1

against the complainant and posted the copy of said email to

friends, well wishers and relatives. The Trial Court, by its order

dated   05.11.2016,   dismissed       the   complaint   filed   by   the

complainant against the accused Nos.2, 5 to 7 on the ground

that no prima facie material to proceed against the above

accused for taking cognizance. However, proceeded to register

criminal case against accused Nos.1, 3 and 4.               It is also

contended that accused No.1 and complainant had compromised

the matter for settling the dispute between themselves and

permitted the complainant to withdraw the complaint filed

against the accused No.1.
                                 5



      4.    The ground urged in this petition is that when the

accused No.1 had withdrawn the complaint against the accused

No.1, the question of proceeding against these two petitioners,

who have been arraigned as accused Nos.3 and 4 does not arise.

The genesis   for initiating present criminal proceedings by the

complainant was sexual harassment complaint filed by the

accused No.1. It is also contended that, in the complaint, specific

allegations are made against the accused No.1 and common

intention and conspiracy along with the accused No.1 is alleged

in the complaint and when the complaint was withdrawn against

the accused No.1, the question of conspiracy does not arise and

continuation of proceedings is nothing but abuse of process of

law. The complainant has made an allegation against the

petitioners that they have given false evidence against the

complainant before the Enquiry Authorities and Investigating

Officers to defame the reputation of the complainant. The

petitioners have given statement of what they had knowledge

about the incident and given the statement before the Enquiry

Authorities and Investigating Officers as witnesses and the same

does not amount to defamation and the petitioners have not
                                    6



made any statement or remarks against the respondent-

complainant to spoil his name and respect in the society. Hence,

prayed the Court to quash the proceedings.


      5.     Learned counsel for the petitioners also in his

argument reiterated the grounds which have been urged in the

petition that once the case has been compromised between the

accused No.1 and the complainant, the question of continuing

the criminal prosecution does not arise and no material is placed

against    the   petitioners.   The    only   allegation     against   the

petitioners is that they made the statement against the

respondent-complaint      and    the   same     will   not   amount     to

defamation. Learned counsel also brought to notice of this Court

the allegations made in the private complaint and the same does

not attract the offence of defamation.

      6.     Learned counsel for the respondent-complainant

would vehemently contend that this Court has already decided

similar petition and decision is also taken on merits and there is

no changed circumstance. The complainant also brought to

notice of this Court the order passed by this Court in
                                 7



CRL.P.NO.4014/2017 dated 02.04.2019, wherein in the said

petition it is observed that specific allegations are made against

the petitioners to proceed against them and direction was issued

to the learned Magistrate to comply with the provisions of

Section 202 of Cr.P.C. and thereafter proceed in accordance with

law.


       7.   Learned counsel for the respondent also brought to

notice of this Court Paragraph Nos.21, 22 and 23 of the PCR

No.62/2016, wherein specific allegations are made against these

petitioners and contend that the allegations made in the

complaint amounts to defamation. The counsel also brought to

notice of this Court Paragraph No.33, wherein also, in respect of

accused Nos.1 and 4, specific allegations are made.      Learned

counsel also brought to notice of this Court the cognizance order

dated 28.02.2020, wherein an observation is made by the Trial

Court in Paragraph No.13 in respect of accused No.3 and in

respect of accused No.4 in Paragraph No.14 and contend that

specific allegations made against both of them are narrated and

in Paragraph Nos.27 and 28, an observation is made that
                                    8



accused No.3 gave his statement before Internal Complaint

Committee as well as before Tilak Nagar Police, New Delhi. The

accused No.3 gave statement before competent authorities

stating that he was present when complainant sexually harassed

accused     No.1.   Admittedly,   Internal     Complaint    Committee

submitted    report   stating   that   there   was   no    such   sexual

harassment by the complainant to the accused No.1 and taken

note of the said fact into consideration.       In Paragraph No.28,

made an observation that accused No.4 had sent mails to

Ministry of I.B. and other officers. There is material on record to

show that the complainant has taken action against the accused

No.4 when he was Director of Dooradarshana, Bangalore.

Hence, it does not require any interference by exercising power

under Section 482 of Cr.P.C.


      8.     Learned counsel for the respondent-Complainant in

support of his argument relied upon the judgment of this Court

in W.P.NO.20061 OF 2013 dated 23.07.2013, wherein in

Paragraph No.5 of the order, an observation is made that merely

because the complainant decided to compound the offences
                                       9



against accused 2 and 3, petitioner cannot insist that the case

against him also must be compounded. The complainant, at his

choice could continue the prosecution against only some of the

accused and compound the offence against others.                   Therefore,

the petitioner as a matter of right cannot seek a direction to the

complainant to compound the offence against him also.


      9.     Learned counsel also relied upon the judgment of

High Court of Delhi between SUNIL TOMAR VS. THE STATE OF

NCT OF DELHI & ANR. in CRL.M.C.NO.1741/2021 dated

12.04.2022 and brought to notice of this Court Paragraph No.9

of the order, wherein an observation is made that partial

quashing or part quashing of FIR only qua the petitioner/accused

with whom the complainant has compromised or settled the

matter     can   be   allowed   and       while   quashing,   it   must   be

appreciated that the petitioner/accused cannot be allowed to

suffer based on a complaint filed by the respondent, when

subsequently, all disputes have been settled between the

parties.
                                 10



      10.   Having heard the learned counsel for the petitioners

and learned counsel for the respondent-complaint, this Court has

to analyze the material available on record. No doubt, it is not in

dispute that a compromise was entered into between the

complainant and accused No.1 and grounds urged in the petition

is that when the case was compromised with the accused No.1,

who is the main accused, this Court has to quash the

proceedings   against   the   petitioners-accused   Nos.3   and   4.

Having referred the averments made in the complaint against

the petitioners, who have been arraigned as accused Nos.3 and

4, particularly in Paragraph Nos.21 and 22 of the complaint and

also considering the order passed by the Trial Court while taking

cognizance, discussed the same in Paragraph Nos.13 and 14 of

the cognizance order dated 28.02.2020 as against the accused

Nos.3 and 4 respectively and while taking cognizance, the Trial

Court in Paragraph No.27, in respect of accused No.3, taken note

of the fact that accused No.3 made his statement before the

Internal Complaint Committee as well as before the Tilak Nagar

Police, New Delhi, wherein a sexual harassment allegation is

made against the complainant and the Internal Complaint
                                11



Committee submitted a report stating that there was no such

sexual harassment by the complainant to accused No.1. Hence,

it was held that act of accused No.3 itself is sufficient to hold

that, he knowing fully well, though there is no such incident of

sexual harassment to the accused No.1 by the complainant gave

false statement before the competent authority. Therefore, held

that there is a prima facie material against accused No.3.


      11.   In respect of accused No.4, it is held that there is

material on record to show that accused No.4 had sent mails to

Ministry of I.B. and other officers.   In all, he has sent mail to

eight persons making allegation that complainant has indulged in

such case earlier also. There is on record to show that the

complainant has taken action against the accused No.4 when he

was Director of Dooradarshana, Bangalore. Just to take revenge,

the accused No.4 has made false allegation against complainant

and sent mails to higher authorities. Hence, held that there is

prima facie material against accused No.4 to that effect and

without there being any reason, made false and baseless

allegation against the complainant.
                                 12




      12.    Having taken note of the material considered by the

Trial Court against the petitioners, the Trial Court has issued

summons. When such materials are placed on record, it is not a

fit case to exercise the inherent power under Section 482 of

Cr.P.C. and this Court does not find any abuse of process as

contended by the learned counsel for the petitioners and the

contention that there is no material against the petitioners

cannot be accepted.


      13.    The judgments referred by the learned counsel for

the respondent-complainant i.e., the judgment of this Court and

High Court of Delhi are squarely applicable to the facts of the

case on hand and the grounds urged in the petition is also that

in   view   of   compromise   between   accused   No.1   and   the

complainant, there cannot be a criminal prosecution against the

petitioners and the said contention cannot be accepted and the

Court has to take note of the allegation made against each of the

accused and when prima facie materials are found against the

petitioners to take cognizance and issued the process, the

question of interference by exercising the power under Section
                                 13



482 of Cr.P.C. does not arise. Hence, I do not find any ground

to quash the proceedings against the petitioners and the ground

that in view of the compromise, the proceedings has to be

quashed cannot be accepted in view of the judgments referred

above by the learned counsel for the respondent-complainant.


      14.    In view of the discussion made above, I pass the

following:

                             ORDER

The criminal petition is dismissed.

Sd/-

(H.P.SANDESH) JUDGE

ST

 
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 : MAIMS

 
 
Latestlaws Newsletter