Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr Lokesh B H vs The State Of Karnataka
2025 Latest Caselaw 10331 Kant

Citation : 2025 Latest Caselaw 10331 Kant
Judgement Date : 18 November, 2025

Karnataka High Court

Dr Lokesh B H vs The State Of Karnataka on 18 November, 2025

Author: Suraj Govindaraj
Bench: Suraj Govindaraj
                                              -1-
                                                            NC: 2025:KHC:47594
                                                        CRL.P No. 8134 of 2024
                                                    C/W CRL.P No. 9412 of 2021

                   HC-KAR




                   IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                     DATED THIS THE 18TH DAY OF NOVEMBER, 2025

                                           BEFORE                          R
                     THE HON'BLE MR. JUSTICE SURAJ GOVINDARAJ
                   CRIMINAL PETITION NO. 8134 OF 2024 (482(Cr.PC)
                                   / 528(BNSS)-)
                                        C/W
                   CRIMINAL PETITION NO. 9412 OF 2021 (482(Cr.PC)
                                   / 528(BNSS)-)

                   IN CRL.P.NO.8134/2024
                   BETWEEN

                     1. DR LOKESH B H
                        AGED ABOUT 54 YEARS,
                        S/O LATE HALAPPA.B.E,
                        OCCUPATION CARDIOLOGIST AT
                        NANJAPPA LIFE CARE,
                        5619, GADIKOPPA, SAGAR ROAD,
                        SHIVAMOGGA-577205.

                        RESIDING AT POST OFFICE BUILDING,
                        OPP. TO IDGS COLLEGE,
                        K.M.ROAD, JYOTHINAGAR,
Digitally signed        CHIKKAMANGALURU-577102.
by SHWETHA
RAGHAVENDRA
Location: HIGH       2. SMT. SHANTHADEVI
COURT OF                AGED ABOUT 79 YEARS,
KARNATAKA
                        W/O LATE HALAPPA,
                        RESIDING AT POST OFFICE BUILDING,
                        OPP. TO IDGS COLLEGE,
                        K.M.ROAD, JYOTHINAGAR,
                        CHIKKAMANGALURU-577102.

                     3. SMT. CHANDRIKA
                        AGED ABOUT 58 YEARS,
                        W/O LATE NIRANJAN,
                        RESIDING AT NO.38,
                        ANNAPOORNESHWARI LAYOUT,
                             -2-
                                          NC: 2025:KHC:47594
                                      CRL.P No. 8134 of 2024
                                  C/W CRL.P No. 9412 of 2021

HC-KAR




     ULLAL MAIN ROAD,
     BENGALURU-560060.
  4. DARSHAN,
     AGED ABOUT 36 YEARS,
     S/O LATE NIRANJAN,
     RESIDING AT NO.38,
     ANNAPOORNESHWARI LAYOUT,
     ULLAL MAIN ROAD, BENGALURU-560060.

                                              .... PETITIONERS

(BY SRI. HARSHA KUMAR GOWDA H R., ADVOCATE)

AND
  1. STATE OF KARNATAKA
     VIJAYANAGAR POLICE STATION,
     BENGALURU.
     REPRESENTED BY SPP,
     HIGH COURT OF KARNATAKA
     AT BENGALURU-560001.

  2. SMT. THEERTHA,
     AGED ABOUT 49 YEARS,
     D/O LATE SIDDEGOWDA,
     RESIDING AT NO.62,
     PUNARVASU, 2ND CROSS,
     MARUTHI LAYOUT, VIJAYANAGARA,
     BENGALURU-560040.
                                           .... RESPONDENTS
(BY SRI. M.R. PATIL., HCGP FOR R1;
SRI. SANTHOSH KUMAR. M.B., ADVOCATE FOR R2)

      THIS CRL.P FILED U/S 482 CR.PC PRAYING TO QUASH THE
ENTIRE CRIMINAL PROCEEDINGS INITIATED AGAINST THE
PETITIONER IN C.C.NO.28129/2023 FOR THE ALLEGED OFFENCES
UNDER SECTION 498A, 504, 506, 307, 494 READ WITH SECTION
149 OF IPC AND SECTION 3 AND 4 OF DP ACT PENDING ON THE FILE
OF THE LEARNED XXIV ADDITIONAL CHIEF METROPOLITAN
MAGISTRATE, BENGALURU AND TO PASS SUCH OTHER RELIEF'S AS
DEEMS FIT IN THE FACTS AND CIRCUMSTANCES OF THE CASE, IN
THE INTEREST OF JUSTICE.
                               -3-
                                            NC: 2025:KHC:47594
                                        CRL.P No. 8134 of 2024
                                    C/W CRL.P No. 9412 of 2021

HC-KAR



IN CRL.P.NO.9412/2021
BETWEEN

DR LOKESH B H
S/O LATE HALAPPA,
AGED ABOUT 47 YEARS,
OCCUPATION CARDIOLOGIST AT
NANJAPPA LIFE CARE
5619, GADIKOPPA, SAGAR ROAD,
SHIVAMOGGA 577205

RESIDING AT
POST OFFICE BUILDING,
OPP IDSG COLLEGE, K M ROAD,
JYOTHINAGAR,
CHIKKAMANGALURU 577102
                                                 .... PETITIONER


(BY SRI. A.N. RADHA KRISHNA., ADVOCATE)

AND

  1. THE STATE OF KARNATAKA
     BY TUNGANAGAR POLICE,
     SHIVAMOGGA,
     REPRESENTED BY
     THE STATE PUBLIC PROSECUTOR,
     HIGH COURT
     BANGALORE 560001

  2. SMT THEERTHA
     AGED ABOUT 42 YEARS,
     D/O LATE SIDDEGOWDA,
     R/AT NO 62, PUNARVARSU,
     2ND CROSS, MARUTHI LAYOUT,
     VIJAYANAGAR,
     BENGALURU 560040

                                           .... RESPONDENTS
(BY SRI. M.R. PATIL., HCGP FOR R1;
SRI. UDAYA PRAKASH MULIYA., ADVOCATE FOR R2)
                                  -4-
                                                NC: 2025:KHC:47594
                                           CRL.P No. 8134 of 2024
                                       C/W CRL.P No. 9412 of 2021

HC-KAR



      THIS CRL.P FILED U/S.482 CR.P.C BY THE ADVOCATE FOR THE
PETITIONER PRAYING TO QUASH THE PROCEEDINGS IN
C.C.NO.630/2019 FOR THE OFEFNCE P/U/S 498A OF IPC, PENDING
ON THE FILE OF THE III ADDITIONAL CIVIL JUDGE (Jr.Dn) AND
JMFC, SHIVAMOGGA DISTRICT.

     THESE CRIMINAL PETITIONS COMING ON FOR ORDERS AND
HAVING BEEN RESERVED FOR ORDERS ON 27.10.2025, THIS DAY,
THE COURT PRONOUNCED THE FOLLOWING:

CORAM:    HON'BLE MR. JUSTICE SURAJ GOVINDARAJ


                           CAV ORDER
1.   Petitioners in Criminal Petition 8134/2024 are before

     this Court seeking for the following reliefs:

         a. Quash the entire Criminal Proceedings initiated
            against the Petitioner in C.C.No.28129/2023 for the
            alleged offences under Section 498A, 504, 506, 307,
            494 read with section 149 of IPC and Section 3 and 4
            of DP Act pending on the file of the Learned XXIV
            Additional Chief Metropolitian Magistrate, Bengaluru,

         b. Pass such other relief's as deems fit in the facts and
            circumstances of the case, in the interest of Justice.

2.   Petitioner in Criminal Petition 9142/2021 is before

     this Court seeking for the following reliefs:

         a. Quash the proceedings in C.C.No.630/2019 for the
            offence punishable under Section 498(A) IPC,
            pending on the file of the learned III Additional Civil
            Judge, (Jr. Divn) and JMFC Court at Shivamogga
            District, in the interest of justice.
                            -5-
                                          NC: 2025:KHC:47594
                                     CRL.P No. 8134 of 2024
                                 C/W CRL.P No. 9412 of 2021

HC-KAR




FACTS IN CRL. P. 8134/2024:



3.   Respondent No.2, de facto complainant, had filed a

     complaint on 23-08-2016 alleging that her marriage

     was solemnised with the Petitioner on 17-10-2010 as

     per Hindu customs and rituals, after which they were

     both living together in Bengaluru and thereafter,

     since her husband had job/work at Nanjappa Life

     Care Hospital at Shivamogga, they had shifted to

     Sharavati Nagar, Shivamogga, and started residing

     in the house of one Jacob DeCosta.


4.   In the month of July 2016, when she went for

     treatment to her parents' house at Bangalore and

     when she returned on 18-08-2016, to her surprise,

     she found the house had been vacated and the

     Petitioner and his family members had taken all the

     properties by colluding with the owner of the house.

     Hence, she lodged a complaint against the Petitioner

     before the Respondent No. 1 Police, based on which
                            -6-
                                         NC: 2025:KHC:47594
                                     CRL.P No. 8134 of 2024
                                 C/W CRL.P No. 9412 of 2021

HC-KAR




     Crime No. 383 of 2016 was registered for offences

     under Section 380 of the Indian Penal Code.


5.   Subsequently, Respondent No. 1 sought permission

     from the Learned Magistrate to include Section 143,

     114, 498 AA, read with Section 149 of the IPC, as

     also to add four other persons as Accused No. 2 to 5.

     Investigation having been completed, a final report

     in CC No. 690 of 2019 has been filed only against the

     Petitioner and the other added accused have not

     been charge-sheeted. The Petitioner is challenging

     the cognisance taken in the said proceedings.


FACTS IN CRL. P. No.8134/2024:


6.   In this matter, on 07.09.2016, the statement of the

     very same complainant as in Criminal Petition No.

     9412/2021 - Respondent No.2 has been recorded by

     the Head Constable in the absence of the Casualty

     Medical Officer, Government KC General hospital,

     Malleshwaram, Bengaluru stating that on 17.09.2010
                             -7-
                                           NC: 2025:KHC:47594
                                      CRL.P No. 8134 of 2024
                                  C/W CRL.P No. 9412 of 2021

HC-KAR




     Respondent No.2 had married Petitioner No.1 and at

     the time of marriage, Respondent No. 2's family had

     given 1 kg gold, 3 kg silver and 10 lakh cash to the

     petitioners and thereafter, Petitioner No.1 and his

     family   harassed    Respondent       No.2      complainant

     mentally and physically with a further demand of

     dowry. Petitioner No.1 had not disclosed his earlier

     marriage. On 05.09.2016, at about 10 pm, the

     Petitioners and other accused quarrelled with the

     complainant when the complainant questioned the

     marriage of Petitioner No. 1 and in this context

     Petitioners are alleged to have threatened the life of

     Respondent No.2 and other family members holding

     the   respondent    No.2,    Petitioner   No.    1   poured

     kerosene on the complainant and set her ablaze with

     an intention to cause a death. During that time, two

     unknown    persons    saved     the   complainant      and

     informed the police. The Respondent No.2 sustained

     left leg burn injuries. Thereafter, when her mother
                                -8-
                                             NC: 2025:KHC:47594
                                         CRL.P No. 8134 of 2024
                                     C/W CRL.P No. 9412 of 2021

HC-KAR




     and brother came to the house, they shifted her to

     the KC General Hospital for treatment when the

     above statement was recorded. On the basis of the

     said statement, FIR in crime No. 450 of 2016, for

     offences under section 498A, 307, read with 34 of

     the IPC, and Section 3 and 4 of the Dowry Prohibition

     Act 1961, were registered.


7.   Upon    recording    a     further    statement       of     the

     Respondent     No.   2    Complainant,     offences        under

     section 494, 504 and 506 were added and the

     Charge sheet having been filed, cognisance having

     been taken, the matter is pending in CC No. 28129

     of   2023,   which   is    challenged     in   the    present

     proceedings.


8.   The submission of Sri.A.N.Radhakrishna, learned

     counsel for the petitioners in both the matters, is

     that,
                             -9-
                                          NC: 2025:KHC:47594
                                      CRL.P No. 8134 of 2024
                                  C/W CRL.P No. 9412 of 2021

HC-KAR




     8.1. Respondent No.2 is not the legally wedded wife

          of Petitioner No. 1, inasmuch as Petitioner No.1

          has already been married; there could be no

          valid second marriage in favour of Respondent

          No. 2. His submission is that Petitioner is

          married to one Smt. Naveena has a daughter

          named    Shravani.      The said   marriage   being

          earlier in point of time than that of Respondent

          No.2, the question of making an allegation

          regarding offences under Section 498A would

          not arise. At most, the relationship between

          Petitioner No.1 and Respondent No. 2 could be

          a live-in relationship. The living together would

          not attract the offence of Section 498A, which

          can only be attracted in a valid and legal

          marital relationship.

     8.2. The statement recorded by the Head Constable

          in the KC General Hospital has not been so

          recorded in the presence of the duty doctor and
                           - 10 -
                                             NC: 2025:KHC:47594
                                       CRL.P No. 8134 of 2024
                                   C/W CRL.P No. 9412 of 2021

HC-KAR




          as such, the statement would not be admissible

          in evidence. This he submits, would be so for

          the reason that if at all Respondent No. 2 had

          expired, the said statement would have been

          treated as a dying declaration and as such, the

          said statement would have to comply with the

          applicable requirement.

     8.3. A medico-legal case has not been registered in

          a proper manner, and as such, the matter could

          not have been proceeded with.

     8.4. Respondent   No.2        is   guilty   of   filing   false

          complaints. There are several complaints which

          have been filed     by Respondent No. 2, a

          complaint on 1-9-2013 had been filed before

          the Women's Police Station Shimoga, on 15-2-

          2014 before DYSP, Shimoga, 18-3-2014 before

          the Women's Police Station Shimoga, on 3-4-

          2014 again before the Women's Police Station,

          Shimoga, on 27-10-2014 before the Karnataka
                              - 11 -
                                              NC: 2025:KHC:47594
                                          CRL.P No. 8134 of 2024
                                      C/W CRL.P No. 9412 of 2021

HC-KAR




          State Women's Commission at Bengaluru, on

          16-12-2014     before         the   Karnataka    State

          Women's Commission at Bengaluru, on 7-01-

          2015, before the Karnataka State Women's

          Commission    at     Bengaluru,       on   12-03-2015

          before Karnataka State Women's Commission,

          on 10.04.2015 before the Karnataka Women's

          Commission. His submission is that all these

          complaints have been filed in a false manner

          only to harass the Petitioner.

     8.5. The ingredients of the offence under Section

          498A not having been made out, both the

          proceedings in both matters are required to be

          quashed.

     8.6. A proceeding had been pending before the III

          Additional Civil Judge Junior Division at JMFC

          Court, Shimoga for offences under Section

          498A and 380 of the IPC, another proceeding

          could not be filed and be pending in CC No.
                               - 12 -
                                                 NC: 2025:KHC:47594
                                           CRL.P No. 8134 of 2024
                                       C/W CRL.P No. 9412 of 2021

HC-KAR




          28129/2023 before the 24th Additional Chief

          Metropolitan Magistrate Bengaluru for offences

          under Section 498A, 504, 306, 307, 494 read

          with Section 149 of IPC and Section 3 and 4 of

          the DP Act.

     8.7. The Petitioner is being prosecuted for virtually

          the same offence in two different fora since one

          of the offences complained of is that under

          section 498A of the IPC.

     8.8. On the basis of all the above, he submits that

          the     above   petitions        are   required   to   be

          dismissed.


9.   Learned HCGP would submit that,

     9.1. Initially, the complaint, which had been filed in

          Shimoga, was that of theft and subsequently,

          after   recording     of statements, the          offence

          under section 498A was added, inasmuch as

          the statements indicated that the Petitioner and

          his family members had demanded dowry.
                               - 13 -
                                                  NC: 2025:KHC:47594
                                           CRL.P No. 8134 of 2024
                                       C/W CRL.P No. 9412 of 2021

HC-KAR




     9.2. Insofar as the Bangalore matter is concerned,

          his submission is that it is on account of the act

          which has been committed in Bangalore of

          setting the complainant on fire that an offence

          under     Section    307,       being    an   attempt      to

          murder, having been registered, proceedings

          have been initiated in Bangalore within the

          jurisdiction of the Court where the said offence

          was committed.

     9.3. Insofar as offences under 498A, 504, 506, 494

          and 149 of the IPC are concerned, they are

          incidental matters. His submission is that the

          State has no objection to both the matters to

          be taken up together and the trial to be

          conducted together.

     9.4. As   regards   the     contention        of   the    learned

          counsel for the Petitioner that there is no

          marital    relationship       the   Petitioner      and   the

          Respondent No.2, de facto complainant, his
                                   - 14 -
                                                     NC: 2025:KHC:47594
                                               CRL.P No. 8134 of 2024
                                           C/W CRL.P No. 9412 of 2021

HC-KAR




            submission       is   that      the    admitted      living    in

            relationship      itself       would    be      sufficient    for

            initiating proceedings under section 498A.

10.   Heard     Sri.A.N.Radhakrishna,             learned     counsel     for

      Petitioner and Sri.Udaya Prakash Muliya, learned

      counsel for respondent No.2 in Crl.P. No.9412/2021

      and Sri.Harsha Kumar Gowda.H.P, learned counsel

      for   the   Petitioner      and      Sri.Santhosh       Kumar.M.B,

      learned      counsel        for        respondent         No.2       in

      Crl.P.No.8134/2024 and Sri.M.R.Patil, learned HCGP

      for respondent No.1 in both the matters. Perused

      papers.

11.   The points that would arise for determination are


      1. Whether an offence under Section 498A
         could be committed only in a Valid marital
         relationship, or could it be committed even in
         void/voidable marriage or a relationship in
         the nature of marriage, like a live-in
         relationship?

      2. Whether prosecution could be continued in
         two different fora prosecuting the accused
         for the very same offence under section
         498A?
                                - 15 -
                                                NC: 2025:KHC:47594
                                            CRL.P No. 8134 of 2024
                                        C/W CRL.P No. 9412 of 2021

HC-KAR




       3. Whether in the present case, the statement
          recorded by the Head Constable would have
          to stand the test as applicable to a dying
          declaration?

       4. What order?


12.    I answer the above points as follows:

13.    ANSWER TO POINT NO.1: Whether an offence
       under Section 498A could be committed only in
       a Valid marital relationship, or could it be
       committed even in void/voidable marriage or a
       relationship in the nature of marriage, like a
       live-in relationship?

      13.1. Section 498A of the Indian Penal Code, 1860,

            which reads as follows:


              498A. Husband or relative of husband of a
              woman         subjecting   her     to    cruelty.
              Whoever, being the husband or the relative of the
              husband of a woman, subjects such woman to
              cruelty shall be punished with imprisonment for a
              term which may extend to three years and shall
              also be liable to fine.

              Explanation.--For the purposes of this section,
              "cruelty" means--

              (a) any wilful conduct which is of such a nature as
              is likely to drive the woman to commit suicide or to
              cause grave injury or danger to life, limb or health
              (whether mental or physical) of the woman; or

              (b) harassment of the woman where such
              harassment is with a view to coercing her or any
                                - 16 -
                                                   NC: 2025:KHC:47594
                                            CRL.P No. 8134 of 2024
                                        C/W CRL.P No. 9412 of 2021

HC-KAR



             person related to her to meet any unlawful demand
             for any property or valuable security or is on
             account of failure by her or any person related to
             her to meet such demand.

   13.2. A    careful   perusal         of   the    above     statutory

         provision reveals that the legislative intent

         underlying Section 498A IPC is to protect a

         woman from cruelty at the hands of her

         husband        or    his        relatives.     The     section

         criminalises        such       conduct       and    prescribes

         punishment for the same. The explanation

         appended to the section defines the term

         "cruelty" in two distinct but complementary

         limbs -- first, covering wilful conduct of such

         nature as is likely to endanger the life, limb, or

         mental or physical health of the woman; and

         second, encompassing harassment with the

         object of coercing the woman or her relatives to

         meet     any    unlawful         demand       for   dowry   or

         valuable security.
                              - 17 -
                                                 NC: 2025:KHC:47594
                                          CRL.P No. 8134 of 2024
                                      C/W CRL.P No. 9412 of 2021

HC-KAR




   13.3. The provision, therefore, has a twofold object --

         (i) to deter acts of physical or mental cruelty

         which drive women to despair or suicide; and

         (ii) to curb the social evil of dowry-related

         harassment.    It    is a remedial and socially

         beneficial provision, designed to ensure the

         dignity, safety, and protection of women.

   13.4. It   is the contention          of     Sri. Radhakrishna,

         learned counsel for the Petitioner, that the

         foundational requirement for invoking Section

         498A is the existence of a legally valid marital

         relationship between the complainant and the

         accused. It is submitted that the expression

         "husband" in Section 498A cannot encompass a

         person who, in law, cannot be deemed to be a

         husband -- such as one whose earlier marriage

         is   subsisting,      rendering         the   subsequent

         marriage   void     ab       initio.   According   to   the

         learned counsel, since the Petitioner's marriage
                               - 18 -
                                                  NC: 2025:KHC:47594
                                           CRL.P No. 8134 of 2024
                                       C/W CRL.P No. 9412 of 2021

HC-KAR




         with Respondent No.2 is void, null, and without

         legal sanctity, the Petitioner cannot, in law, be

         prosecuted under Section 498A IPC. Reliance is

         placed on the literal wording of the Section,

         which   explicitly       refers     to     "husband"   and

         "relative of husband."

   13.5. In essence, the argument advanced is that

         Section 498A contemplates only those cases

         where a legally recognised marriage exists;

         consequently, the Petitioner, having already

         been married to one Smt. Naveena, cannot be

         regarded as the "husband" of Respondent No.2,

         and hence, no offence under Section 498A IPC

         can be made out against him.

   13.6. I'am unable to accept this submission. The

         argument proceeds on an unduly technical

         construction of the provision, divorced from its

         legislative purpose and the social context in

         which it operates. It is well settled that a penal
                                - 19 -
                                                       NC: 2025:KHC:47594
                                            CRL.P No. 8134 of 2024
                                        C/W CRL.P No. 9412 of 2021

HC-KAR




         provision enacted to remedy a social evil must

         be interpreted in a manner that advances the

         object of the legislation rather than in a manner

         that defeats it. The Court cannot permit the

         accused to take advantage of his own wrong,

         particularly where he himself has acted in

         deceit and bad faith to induce Respondent No.2

         into a relationship clothed with the appearance

         of marriage.

   13.7. In the present case, it is an admitted fact that

         the Petitioner had already been married to one

         Smt. Naveena, and a child was born out of that

         wedlock.    Despite            the      subsistence      of     that

         marriage, the Petitioner, by suppressing the

         existence    of    the          first     marriage,      married

         Respondent No.2, and thereafter cohabited with

         her as husband and wife. The materials on

         record     indicate       that          the     Petitioner      and

         Respondent        No.2          lived         together    for     a
                                 - 20 -
                                                 NC: 2025:KHC:47594
                                             CRL.P No. 8134 of 2024
                                         C/W CRL.P No. 9412 of 2021

HC-KAR




         substantial       period,            discharged       marital

         obligations, and held themselves out to society

         as husband and wife. During this period, it is

         alleged that the Petitioner received gold, silver,

         and cash from Respondent No.2 and her family

         members, and is alleged to have made further

         unlawful demands, accompanied by acts of

         harassment and cruelty, including an attempt

         to cause her death.

   13.8. If    the   Petitioner's         submission    were   to    be

         accepted, it would produce a manifestly unjust

         and anomalous result -- namely, that a man

         who deceives a woman into a void marriage by

         concealing      his    earlier      marriage    could   then

         escape criminal liability under Section 498A

         merely because the relationship lacks legal

         validity. Such a position would not only defeat

         the     purpose       of    the     enactment     but      also

         encourage fraud and exploitation of women
                              - 21 -
                                              NC: 2025:KHC:47594
                                          CRL.P No. 8134 of 2024
                                      C/W CRL.P No. 9412 of 2021

HC-KAR




         under the guise of invalid marital relationships.

         The courts cannot countenance such a perverse

         consequence.

   13.9. The term "husband" in Section 498A must be

         given a purposive and expansive construction,

         and the protection afforded by the provision

         cannot be denied merely on the technical

         ground of a void marriage. Where a man

         induces a woman to believe that she is lawfully

         married to him, and thereafter subjects her to

         cruelty, such a man cannot be permitted to

         evade criminal responsibility on the plea that no

         valid marriage existed in law.

  13.10. The facts, as they stand, clearly show that the

         Petitioner and Respondent No.2 lived together

         in a relationship having all the trappings of a

         marital union. They cohabited, represented

         themselves     as      husband        and     wife,   and

         performed    domestic          and   social   obligations
                             - 22 -
                                                 NC: 2025:KHC:47594
                                         CRL.P No. 8134 of 2024
                                     C/W CRL.P No. 9412 of 2021

HC-KAR




         typically    associated          with      marriage.         The

         relationship thus falls squarely within what has

         been    recognised          in   recent         times   as     a

         "relationship in the nature of marriage", or

         colloquially known as a "Live-In" relationship,

         attracting the protective umbrella of Section

         498A, provided the factual allegations satisfy

         the elements of "cruelty" as defined in the

         explanation to the section.

  13.11. The argument that the relationship was merely

         a live-in arrangement is equally untenable in

         the present factual matrix. Even assuming that

         the relationship is not legally valid, the nature

         and substance of the relationship, rather than

         its formal legality, is determinative for the

         purpose     of   invoking        Section    498A.       Where

         parties live together as husband and wife, and

         the    woman      is    subjected          to     cruelty     or

         harassment in that relationship, she cannot be
                           - 23 -
                                             NC: 2025:KHC:47594
                                       CRL.P No. 8134 of 2024
                                   C/W CRL.P No. 9412 of 2021

HC-KAR




         left remediless merely because the man had

         concealed a subsisting marriage. The legislative

         intent behind Section 498A, being to suppress a

         social mischief, requires a liberal and purposive

         construction, more so when the man has

         married the woman,          the woman is under the

         belief that she is legally married to the man, it

         was only the man who was aware that the

         marriage was void, which he seeks to take

         advantage of when prosecuted for a crime

         relating or in connection thereto.

  13.12. Accordingly, I am of the considered view that

         the Petitioner cannot be permitted to defeat the

         operation of Section 498A IPC by invoking the

         validity of his own second marriage. Having

         induced   Respondent         No.2    into    a    marital

         relationship   through      deception,      and   having

         allegedly subjected her to cruelty and unlawful

         demands, the Petitioner stands on no higher
                            - 24 -
                                            NC: 2025:KHC:47594
                                        CRL.P No. 8134 of 2024
                                    C/W CRL.P No. 9412 of 2021

HC-KAR




         footing than a husband within the meaning and

         mischief of Section 498A IPC.

  13.13. The test is not merely whether the marriage is

         valid in law, but whether the relationship has

         been abused in a manner that the section seeks

         to prevent. The mischief of the provision is

         attracted wherever a woman is subjected to

         cruelty by a man who stands in such a

         relationship as a husband, whether lawfully or

         deceitfully so.

  13.14. In   the   result, I hold that the expression

         "husband" in Section 498A IPC is not confined

         to a man in a legally valid marriage, but

         extends to one who enters into a marital

         relationship which is void or voidable, as also to

         a live-in relationship which bears the attributes

         of marriage, so long as the essential ingredients

         of cruelty as defined in the explanation to the

         section are satisfied.
                               - 25 -
                                               NC: 2025:KHC:47594
                                           CRL.P No. 8134 of 2024
                                       C/W CRL.P No. 9412 of 2021

HC-KAR




  13.15. Whether the conduct of the Petitioner actually

            constitutes cruelty within the meaning of the

            Section is a matter that would necessarily have

            to be determined upon appreciation of evidence

            at the stage of trial.

  13.16. In view of the above discussion, I answer Point

            No. 1 by holding that the provisions of Section

            498A IPC are attracted even in cases of a void

            or voidable marriage, or a relationship in the

            nature of marriage, provided the ingredients of

            the offence are otherwise established.

14.    ANSWER     TO    POINT    NO.2:    -   Whether
       prosecution could be continued in two different
       fora prosecuting the accused for the very same
       offence under Section 498A?

      14.1. The contention of Sri.Radhakrishna, learned

            counsel for the Petitioner is that the proceeding

            in CC No. 630/2019 pending before the II

            Additional Civil Judge (Jr. Division) and JMFC,

            Shivamogga, is that under Section 498A and

            there are further proceedings in CC No. 28129
                              - 26 -
                                              NC: 2025:KHC:47594
                                          CRL.P No. 8134 of 2024
                                      C/W CRL.P No. 9412 of 2021

HC-KAR




         of 2023 for offenses under section 498A, 504,

         506, 307, 494 read with Section 149 of the IPC

         and Section 3 and 4 of the DP Act pending on

         the file of the 24th Additional Chief Metropolitan

         Magistrate, Bengaluru, and on that ground he

         submits that the offences in both the matters

         relating to Section 498A of the IPC prosecution

         of two proceedings, is not permissible.

   14.2. There is substance in the said submission of

         Sri.Radhakrishna,            inasmuch   as   it     being

         categorical that the offence under Section 498A

         is being tried in both matters, there is a

         possibility    of   conflicting      judgments      being

         rendered by two different courts, and as such,

         in my considered opinion, both the matters

         would have to be tried together.

   14.3. In that view of the matter, I answer point No.2

         by   holding    that    prosecution      could    not   be

         continued in two different fora prosecuting the
                               - 27 -
                                               NC: 2025:KHC:47594
                                           CRL.P No. 8134 of 2024
                                       C/W CRL.P No. 9412 of 2021

HC-KAR




            accused for the very same offence under

            Section 498A. The proceedings in CC No. 630 of

            2019, pending on the file of the III Additional

            Civil Judge (Jr.Division) and JMFC, Shivamogga,

            is transferred to the Court of the 24th Additional

            Chief Metropolitan Magistrate, Bengaluru to be

            tried along with CC No. 28129 of 2023.


15.    Answer to point No.3: Whether in the present
       case, the statement recorded by the Head
       Constable would have to stand the test as that
       applicable to a dying declaration?

  15.1.     Many arguments have been made by the

            learned counsel for the Petitioner upon the

            alleged irregularities in the manner of recording

            the statement of Respondent No.2 and the

            alleged improper opening and maintenance of

            the Medico-Legal Case (MLC) register at the

            relevant point of time.

      15.2. According to the Petitioner, the failure to record

            the statement in the prescribed form and the
                               - 28 -
                                                 NC: 2025:KHC:47594
                                           CRL.P No. 8134 of 2024
                                       C/W CRL.P No. 9412 of 2021

HC-KAR




         alleged procedural lapses in registering the MLC

         case      would     render        the    said    statement

         unreliable,   and       therefore,      the     proceedings

         founded thereon deserve to be quashed.


   15.3. However, these contentions, in my considered

         view, pertain to matters of evidence and the

         manner of proof, which are to be tested during

         the course of trial and not in a petition under

         Section 482 Cr.P.C. The scope of jurisdiction

         under Section 482 is confined to examining

         whether the complaint and materials on record

         disclose a prima facie case -- it does not extend

         to     evaluating     the        evidentiary     value   or

         procedural        regularity       of     documents      or

         statements that form part of the investigative

         record.


   15.4. Be that as it may, the principal basis of the

         Petitioner's submission is that the statement
                            - 29 -
                                            NC: 2025:KHC:47594
                                        CRL.P No. 8134 of 2024
                                    C/W CRL.P No. 9412 of 2021

HC-KAR




         recorded from Respondent No.2 could not be

         treated as credible, since it was not recorded in

         the manner prescribed for a dying declaration,

         and that, had Respondent No.2 expired, the

         same would have been inadmissible for want of

         procedural compliance.

   15.5. This argument, in my view, proceeds on a

         fundamental     misconception         of   the       law   of

         evidence. The admissibility of a statement as a

         dying declaration arises only when the maker of

         the statement has died, as contemplated under

         Section 32(1) of the Indian Evidence Act, 1872,

         now   Section     26(1) of      the    new       Bharatiya

         Sakshya Adhiniyam (BSA), 2023, which carves

         out an exception to the rule against hearsay.


   15.6. The   rationale    behind       admitting        a    dying

         declaration is that when a person is at the

         verge of death, and there is no hope of
                             - 30 -
                                             NC: 2025:KHC:47594
                                         CRL.P No. 8134 of 2024
                                     C/W CRL.P No. 9412 of 2021

HC-KAR




         survival,    the   presumption        of   truthfulness

         attaches to the statement made.


   15.7. In the present case, Respondent No.2 has

         survived; she continues to be alive and is

         actively prosecuting the matter. Consequently,

         the question of the statement being treated or

         tested as a dying declaration does not arise.

         The statement made by Respondent No.2 is,

         therefore,   to    be   regarded      as   an   ordinary

         statement of a witness or victim, forming part

         of the investigative process, and its probative

         value must be assessed during the course of

         trial in accordance with the normal rules of

         evidence.


   15.8. It is well settled that when a witness or

         complainant survives and enters the witness

         box, the best evidence of the events is her own

         testimony before the Court, which can be
                            - 31 -
                                               NC: 2025:KHC:47594
                                        CRL.P No. 8134 of 2024
                                    C/W CRL.P No. 9412 of 2021

HC-KAR




         tested by cross-examination. The statement

         recorded during investigation, whether in the

         form of an MLC note or a recorded statement,

         merely    constitutes        a   previous     statement

         admissible for the purpose of corroboration, or

         for   contradiction,        subject     to   proof   and

         relevancy. Its evidentiary value and reliability

         are matters for appreciation at trial, and cannot

         form the basis for quashing proceedings at the

         threshold.


   15.9. Therefore, the test of admissibility applicable to

         a dying declaration cannot, by any stretch of

         reasoning, be invoked to invalidate or discredit

         the statement of a living witness or victim. To

         accept such an argument would amount to

         rewriting the well-established laws of Evidence

         and would lead to absurd consequences.
                              - 32 -
                                              NC: 2025:KHC:47594
                                          CRL.P No. 8134 of 2024
                                      C/W CRL.P No. 9412 of 2021

HC-KAR




  15.10. The attempt by Sri.A.N.Radhakrishna, learned

         counsel     for   the    Petitioner,      to   import   the

         rigorous requirements of a dying declaration --

         such as certification of fitness by a medical

         officer, or the manner of recording by a

         Magistrate -- into the evaluation of a regular

         witness statement made by a living person, is

         therefore    wholly     misconceived in law. The

         evidentiary value of the said statement, if any,

         must be tested at trial through the process of

         examination and cross-examination, and not at

         this interlocutory stage.


  15.11. Accordingly, I am of the considered view that

         the alleged procedural irregularities in recording

         the MLC or the statement of Respondent No.2

         do not, by themselves, vitiate the proceedings

         or   furnish      any   ground      for    quashing     the

         prosecution.
                             - 33 -
                                             NC: 2025:KHC:47594
                                         CRL.P No. 8134 of 2024
                                     C/W CRL.P No. 9412 of 2021

HC-KAR




  15.12. In light of the above discussion, I answer Point

          No. 3 by holding that the statement recorded

          from Respondent No.2 would have to stand the

          test of admissibility and credibility applicable to

          an ordinary statement of a living witness, and

          not that applicable to a dying declaration. The

          principles governing dying declarations would

          become relevant only if the person making the

          statement were deceased.


  15.13. Since Respondent No.2 is alive and has chosen

          to prosecute the matter, her statement shall be

          assessed in accordance with the normal rules of

          evidence during trial. The evidentiary worth or

          otherwise    of    such        statement   shall   be

          determined by the Trial Court on the basis of

          the evidence adduced, without being influenced

          by any observation made herein.
                               - 34 -
                                               NC: 2025:KHC:47594
                                           CRL.P No. 8134 of 2024
                                       C/W CRL.P No. 9412 of 2021

HC-KAR




16.    ANSWER TO POINT NO.4: What Order?

      16.1. In view of the above discussion and answers to

            Points 1 to 3, I do not find any merit in the

            petitions filed under Section 482 Cr.P.C. hence,

            I pass the following

                                       ORDER

i. The petitions are accordingly dismissed,

ii. The proceedings in CC No. 630 of 2019, pending on the file of the III Additional Civil Judge (Jr.Division) and JMFC, Shivamogga, is transferred to the Court of the 24th Additional Chief Metropolitan Magistrate, Bengaluru to be tried along with CC No. 28129 of 2023.

iii. The criminal proceedings initiated against the Petitioner shall proceed in accordance with law.

SD/-

(SURAJ GOVINDARAJ) JUDGE

LN

 
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