Citation : 2021 Latest Caselaw 1826 Mad
Judgement Date : 27 January, 2021
1 Crl.O.P.No.232 of 2021
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 27.01.2021
CORAM:
THE HONOURABLE MR. JUSTICE N.ANAND VENKATESH
Crl.O.P.No.232 of 2021
and Crl.M.P.No.109 of 2021
1. Vijayalakshmi
2. G. Vennila ... Petitioners
Vs.
1. State Rep. By
The Inspector of Police,
All Women Police Station,
Erode.
Crime No.2 of 2018
2. Indhran @ Siva ...Respondents
PRAYER: Criminal Original Petition filed under Section 482 of the
Cr.P.C., to call for the records pertaining to Spl.S.C.No.24 of 2018 pending
on the file of learned Sessions Judge, Mahila Court (Fast Track Mahila
Court) Erode and quash the same.
For Petitioners : M/s.A.Gokulakrishnan
For Respondents : Mr.M.Mohammed Riyaz
Additional Public prosecutor
https://www.mhc.tn.gov.in/judis/
2 Crl.O.P.No.232 of 2021
ORDER
This petition has been filed seeking to quash the proceedings
pending in Special S.C.No.24 of 2018 on the file of the learned Sessions
Judge, Mahila Court (Fast Track Mahila Court) Erode.
2. This is a very peculiar petition that has been filed by the Defacto
Complainant and the victim girl, jointly seeking for quashing the
proceedings pending against the 2nd Respondent who is facing trial before
the Court below for offences under Section 366 of the Indian Penal Code,
1806, Section 6 of the Prevention of Child from Sexual Offences, 2012
(hereinafter referred to as “POSCO Act” or “the Act”) and Section 9 of the
Prohibition of the Child Marriage Act, 2006.
3. It is seen from records that the 2nd Petitioner, victim girl, is well
known to the second respondent, and they were in love with each other.
Ultimately, they decided to get married and went away from their respective
homes and a police complaint came to be filed before the 1 st Respondent
and the same has now resulted in criminal proceedings against the 2nd
https://www.mhc.tn.gov.in/judis/
Respondent before the Court below.
4. Ms. Doulagh Nisha, Inspector of Police was present at the time of
hearing through video conferencing and she informed this Court that the
petitioners have approached her and informed her that they do not want to
continue further with the criminal proceedings against the 2nd Respondent. It
was informed to her that the 1st Petitioner wants her daughter to get married
and that the same is getting delayed due to the criminal proceedings, thereby
only causing more mental agony to the Petitioners.
5. The Defacto Complainant and the victim girl were also present at
the time of hearing through video conferencing. This Court examined the
victim girl and she stated that there was a love affair between herself and
the 2nd Respondent and that she is not willing to undergo this agony any
further and wanted the criminal proceedings to be quashed.
6. The victim girl was examined as PW2 before the Court below and
her statement before the Court below is extracted herein under:
https://www.mhc.tn.gov.in/judis/
nfs;tp ,t;tHf;F rk;ge;jkhf v';F. vg;nghJ vd;d ele;jJ
fle;j 09/02/2018 y; ehd; tPlo; y; ,Ue;njd;/ mjw;F Kd;ng tPlo; y; gpur;ridahf ,Ue;jJ/ vd;Dila mk;kh kw;wth;fs; brhd;d ngr;ir nfl;L gpur;rid bra;J te;jhh;fs;. mJ vdf;F gpof;ftpy;iy/ M$h; vjphpia vdf;F Kd;ng bjhpa[k;/ ehd; fhjypg;gjhf brhd;dnghJ mth; ,J brl;lhfhJ vd;whh;/ ePjhd; ntz;Lk; vd;wjhy; mth; rhp vd;whh;/ tPlo; y; lhh;rr; h; gz;zpajhy; 09/02/2018 md;W M$h; vjphpia tPlL ; f;F tu brhd;ndd;/ te;jt[ld; vd;d vd;W nfl;lhh;/ tPlo; y; lhh;rr; uhf ,Uf;fpwJ vd;nwd;/ vd;id jpUkzk; bra;J bfhs;s nfl;nld;/ rpwpJ fhyk; taJ tUk;tiu fhj;jpUf;f brhd;dhh;/ vd; tPlo; w;F jpUk;g KoahJ vd;W Twpndd;/ nkl;LUf;F vd;id mtuJ mj;ij tPlo; y; bfhz;Ltpl;lhh;/ 09/02/2018 md;W ,ut[ neukhfptpll; jhy; g!; !;lhz;oy; ,Ue;njhk;/ mtuJ mj;ij tPlo; y; ,y;iy/ ehd; jpUkzk; bra;J bfhs;s nfl;ljhy; nkl;Lh; tpehafh; nfhtpypy; itj;J jpUkzk; bra;J bfhz;lhh;/ nkl;Lhpy; mth; mj;ij tUk;tiu nkl;Lh; nlkpw;F brd;nwhk;/ Rkhh; 3.00 kzpf;F vjphpapd; mk;kh mtiu bjhiyngrpapy; bjhlh;g[ bfhz;lhh;fs;. bghz;Z tPlo; y; nf!; bfhLj;J gpur;rid bra;fpwhh;fs; vd;W Twpdhh;fs;/ mjw;F gpwF nkl;Lhpy; ,Ue;J <nuhl;ow;F te;njhk;/ kWehs; fhiy rpth tPlo; w;F brd;Wtpl;nlhk;/ m';fpUe;J fhty;epiyaj;jpw;F brd;nwhk;/
,e;j epiyapy; muR jug;gpy; gFjpahf gpwH; rhl;rpahf khwpajhf rhl;rpia muRj;jug;gpy; FWf;F tprhuiz bra;a mDkjp nfhhp tH';fg;gl;lJ/
muRj;jug;g[ FWf;F tprhuiz
11/02/2018 md;W nghyPrhh; vd;id tprhhpj;jhh;fs; vd;why; rhpjhd;/ nkl;Lh; nlkpy; kiwtplj;jpy; itj;J rpth vd;Dld; clYwt[ bfhz;lhd; vd;W nghyPrhh; tprhuizapy; brhy;ypa[s;nsd; vd;why; rhpjhd;/ md;W khiyna nkl;Lhpy; ,Ue;J <nuhl;ow;F te;J tpl;nlhk; vd;why; rhpjhd;/ vd;dplk; fhz;gpf;fg;gLk; 164 thf;FK:yj;jpy; cs;s tptu';fis ehd; jhd; ePjpgjpaplk; Twpndd;/ me;j thf;FK:y; m/j/rh/M/1 vd;dplk; fhz;gpf;fg;gLk; thf;FKyj;jpy; cs;s ifbaGj;J vd;DilaJjhd;/
https://www.mhc.tn.gov.in/judis/
7. The father of the victim girl who was examined as PW1 also did
not support the case of the prosecution and he was treated as a hostile
witness.
8. The mother of the victim girl was also present at the time of
hearing through video conferencing. She stated that let bygones be bygones,
she wants her daughter to get married and settled in life. She further stated
that she is not interested in pursuing the criminal proceedings any further
and that same can be quashed by this Court.
9. The learned Additional Public Prosecutor appearing on behalf of
the Respondent Police submitted that though the parties are entering into a
compromise while the trial in this case is pending, this Court, taking into
account the seriousness of the offence has to consider the issue as to
whether an offence of this nature can be quashed on the ground of
compromise between parties.
10. This Court is instantaneously reminded of an earlier order
https://www.mhc.tn.gov.in/judis/
passed by a learned Single Judge of this Court, in Sabari v. Inspector of
Police reported in 2019 (3) MLJ Crl 110, wherein he had discussed in detail
about the cases in which persons of the age group of 16 to 18 years are
involved in love affairs and how in some cases ultimately end up in a
criminal case booked for an offence under the POSCO Act. The relevant
portions of the judgment are extracted here under for proper appreciation:
“ 21.When this case was taken up for hearing, this Court became concerned about the growing incidence of offences under the POCSO Act on one side and also the Rigorous Imprisonment envisaged in the Act. Sometimes it happens that such offences are slapped against teenagers, who fall victim of the application of the POCSO Act at an young age without understanding the implication of the severity of the enactment.
26.In addition to the above, this Court is of the view that 'warning' of attraction of POCSO Act must be displayed before screening of any film, which have teenage characters suggesting relationship between boy and girl.
27.Apart from the above, this Court is of the view that as per the 3rd respondent's report, majority of cases are due to
https://www.mhc.tn.gov.in/judis/
relationship between adolescent boys and girls. Though under Section 2(d) of the Act, 'Child' is defined as a person below the age of 18 years and in case of any love affair between a girl and a boy, where the girl happened to be 16 or 17 years old, either in the school final or entering the college, the relationship invariably assumes the penal character by subjecting the boy to the rigours of POCSO Act. Once the age of the girl is established in such relationship as below 18 years, the boy involved in the relationship is sure to be sentenced 7 years or 10 years as minimum imprisonment, as the case may be.
28.When the girl below 18 years is involved in a relationship with the teen age boy or little over the teen age, it is always a question mark as to how such relationship could be defined, though such relationship would be the result of mutual innocence and biological attraction. Such relationship cannot be construed as an unnatural one or alien to between relationship of opposite sexes. But in such cases where the age of the girl is below 18 years, even though she was capable of giving consent for relationship, being mentally matured, unfortunately, the provisions of the POCSO Act get attracted if such relationship transcends beyond platonic limits, attracting strong arm of law sanctioned by the provisions of POCSO Act, catching up with the so called offender of sexual assault, warranting a severe imprisonment of 7/10 years.
https://www.mhc.tn.gov.in/judis/
29.Therefore, on a profound consideration of the ground realities, the definition of 'Child' under Section 2(d) of the POCSO Act can be redefined as 16 instead of 18. Any consensual sex after the age of 16 or bodily contact or allied acts can be excluded from the rigorous WWW.LIVELAW.IN 46 provisions of the POCSO Act and such sexual assault, if it is so defined can be tried under more liberal provision, which can be introduced in the Act itself and in order to distinguish the cases of teen age relationship after 16 years, from the cases of sexual assault on children below 16 years. The Act can be amended to the effect that the age of the offender ought not to be more than five years or so than the consensual victim girl of 16 years or more. So that the impressionable age of the victim girl cannot be taken advantage of by a person who is much older and crossed the age of presumable infatuation or innocence”.
11. There can be no second thought as to the seriousness of offences
under the POCSO Act and the object it seeks to achieve. However, it is also
imperative for this Court to draw the thin line that demarcates the nature of
acts that should not be made to fall within the scope of the Act, for such is
the severity of the sentences provided under the Act, justifiably so, that if
https://www.mhc.tn.gov.in/judis/
acted upon hastily or irresponsibly, it could lead to irreparable damage to
the reputation and livelihood of youth whose actions would have been only
innocuous. What came to be a law to protect and render justice to victims
and survivors of child abuse, can, become a tool in the hands of certain
sections of the society to abuse the process of law.
12. As rightly recognized by the Learned Single Judge of this Court
in Sabari’s Case (cited supra), incidences where teenagers and young adults
fall victim to offences under the POCSO Act being slapped against them
without understanding the implication of the severity of the enactment is an
issue that brings much concern to the conscience of this Court. A reading of
the Statement of Objects and Reasons of the POCSO Act would show that
the Act was brought into force to protect children from offences of sexual
assault, sexual harassment and pornography, pursuant to Article 15 of the
Constitution of India, 1950 and the Convention on the Rights of the Child.
However, a large array of cases filed under the POCSO Act seems to be
those arising on the basis of complaints registered by the families of
adolescents and teenagers who are involved in romantic relationships with
https://www.mhc.tn.gov.in/judis/
each other. The scheme of the Act clearly shows that it did not intend to
bring within its scope or ambit, cases of the nature where adolescents or
teenagers involved in romantic relationships are concerned.
13.This Court, therefore, deems it fit and necessary to take a
moment to delve into an important aspect, the awareness of which is crucial
in understanding and dealing with cases of this nature. It is crucial to be
aware of the science and psychology of adolescence and young adulthood at
this juncture. ‘This is because social and biological phenomena are widely
recognized as determinants of human development, health, and socio-
economic attainments across the life course, but our understanding of the
underlying pathways and processes remains limited. Therefore, a “biosocial
approach” i.e. one that conceptualizes the biological and social as mutually
constituting, and draws on models and methods from the biomedical and
social/behavioral sciences, is required.’ (McDade, T. W., & Harris, K. M.
(2018). The Biosocial Approach to Human Development, Behavior, and
Health Across the Life Course. The Russell Sage Foundation journal of the
social sciences: RSF, 4(4), 2–26.)
https://www.mhc.tn.gov.in/judis/
14.The UN has come to formally define ‘adolescence’ as the period
between 10 and 19 years of age and ‘young people’ between 10 to 24 years
of age, in the South- East Asia Region. Adolescence and young adulthood
form a continuum for many development processes, but there are also
unique aspects of young adulthood. Scientists who study brain development
have spent much time looking at adolescents than at young adults. By the
time people become young adults, significant aspects of their neurobiology
have reached adult levels. However, their brains also continue to change in
part because of continuing brain development, and in part because behavior
is always remodeling the brain. Brain plasticity is evident throughout the
lifespan but different kinds of plasticity come to the fore at different stages.
For example, from childhood through adulthood, the gray matter in the
brain, which contains neurons, thins as it loses synaptic connections and it
is a method that the brain uses to sculpt itself to a particular environment.
Studies of particular brain regions show continued changes after
adolescence. It has been observed that the pathways that connect different
parts of the brain also change over time. The decision-making ability is a
https://www.mhc.tn.gov.in/judis/
reflection of the development of the superior longitudinal fasciculus, which
is involved in cognition and executive function. This superior longitudinal
fasciculus continues to develop throughout the young adult years. Profound
and protracted physical, biological, and neurological changes linked to
puberty occur throughout adolescence and early adulthood. Hormonal
changes prompt a literal remodeling of cortical and limbic circuits in the
brain that were previously organized in the perinatal period and that, in
combination with adolescent social experiences and contexts, affect general
cognition, decision making, and behavior into adulthood. (Sisk CL, & Zehr
JL (2005). Pubertal hormones organize the adolescent brain and behavior.
Frontiers in Neuroendocrinology, 26(3–4), 163–174.)
15. It is only relatively recently that neurobiologists have started to
probe into the neural basis of one of the most powerful and exhilarating
states known to humans, namely love. Studies largely show that the basic
human motivations and emotions arise from distinct systems of neural
activity and that these systems derive from mammalian precursors. Thus, it
is only natural that this mechanism is also active in Homo Sapiens i.e.
https://www.mhc.tn.gov.in/judis/
humans. Adolescence is associated with many psychosocial and
developmental challenges, including the processing of intense emotions and
“first loves”. (Arnett J.J. Adolescence and Emerging Adulthood. Pearson
Education Limited; New York, NY, USA: 2014.) It is now well evidenced
that adolescent romance is an important developmental marker for
adolescents’ self-identity, functioning and capacity for intimacy.
Developmental-contextual theories of adolescent romantic stages also
provide a framework for how romantic relationships assist young adults
with addressing their identity and intimacy needs. Therefore, the age of
adolescence as can be seen evidently, is one associated with an amassing
change in the neurological, cognitive and psychological systems of a person
and one of the most important aspect is that the individual tries to establish
their identity, develops emotional and biological needs during this period as
a result of which the individual tends to look for new relationships, bonding
and partnership. It is also important to acknowledge in addition to this, the
vast exposure that is available to adolescents and youth in the form of
digital content that play a major role in influencing their growth and
identity.
https://www.mhc.tn.gov.in/judis/
16.In light of the above, it is only natural that there are cases of the
above-mentioned nature that are on the rise at present and it does not help
matters to avoid acknowledging that the society is changing and influencing
people’s identity and cognition, constantly. Therefore, painting a criminal
colour to this aspect would only serve counter-productively to
understanding biosocial dynamics and the need to regulate the same through
the process of law.
17.This Court is not turning a blind eye to cases where the victim or
survivor may, under the effect of trauma that they have undergone, studies
on which show that they might tend to reconcile with the same by blaming
themselves or convincing themselves that the element of consent was infact
present. Nor is this Court scientifically justifying in toto, the genuineness or
predicament of the accused in every case where it appears that the accused
and victim child have been in a romantic relationship. That will depend on
the facts and circumstances of each and every case.
https://www.mhc.tn.gov.in/judis/
18.In the present case, the 2nd Petitioner who was in a relationship
with the 2nd Respondent who is also in his early twenties, has clearly stated
that she was the one who insisted that the 2nd Respondent take her away
from her home and marry her, due to the pressure exerted by her parents.
The 2nd Respondent, who was placed in a very precarious situation decided
to concede to the demand of the 2nd Petitioner. Thereafter, they eloped from
their respective homes, got married and consummated the marriage.
Incidents of this nature keep occurring regularly even now in villages and
towns and occasionally in cities. After the parents or family lodge a
complaint, the police register FIRs for offences of kidnapping and various
offences under the POCSO Act. Several criminal cases booked under the
POCSO Act fall under this category. As a consequence of such a FIR being
registered, invariably the boy gets arrested and thereafter, his youthful life
comes to a grinding halt. The provisions of the POCSO Act, as it stands
today, will surely make the acts of the boy an offence due to its stringent
nature. An adolescent boy caught in a situation like this will surely have no
defense if the criminal case is taken to its logical end. Punishing an
adolescent boy who enters into a relationship with a minor girl by treating
https://www.mhc.tn.gov.in/judis/
him as an offender, was never the objective of the POCSO Act. An
adolescent boy and girl who are in the grips of their hormones and
biological changes and whose decision-making ability is yet to fully
develop, should essentially receive the support and guidance of their parents
and the society at large. These incidents should never be perceived from an
adult’s point of view and such an understanding will in fact lead to lack of
empathy. An adolescent boy who is sent to prison in a case of this nature
will be persecuted throughout his life. It is high time that the legislature
takes into consideration cases of this nature involving adolescents involved
in relationships and swiftly bring in necessary amendments under the Act.
The legislature has to keep pace with the changing societal needs and bring
about necessary changes in law and more particularly in a stringent law such
as the POCSO Act.
19. The main issue that requires the consideration of this Court is as
to whether this Court can quash the criminal proceedings involving non-
compoundable offences pending against the second respondent. The
Hon'ble Supreme Court in the case of Parbathbhai Aahir @ Parbathbhai
https://www.mhc.tn.gov.in/judis/
Vs. State of Gujrath, reported in 2017 9 SCC 641 and in case of The State
of Madhya Pradesh Vs. Dhruv Gurjar and Another reported in (2019) 2
MLJ Crl 10, has given sufficient guidelines that must be taken into
consideration by this Court while exercising its jurisdiction under Section
482 of Cr.P.C, to quash non-compoundable offences. One very important
test that has been laid down is that the Court must necessarily examine if the
crime in question is purely individual in nature or a crime against the
society with overriding public interest. The Hon'ble Supreme Court has held
that offences against the society with overriding public interest even if it
gets settled between the parties, cannot be quashed by this Court.
20. In the present case, the offences in question are purely
individual/personal in nature. It involves the 2nd Petitioner and the 2nd
Respondent and their respective families only. It involves the future of two
young persons who are still in their early twenties. The second respondent is
working as an Auto driver to eke his livelihood. Quashing the proceedings,
will not affect any overriding public interest in this case and it will in fact
pave way for the 2nd Petitioner and the 2nd Respondent to settle down in their
https://www.mhc.tn.gov.in/judis/
life and look for better future prospects. No useful purpose will be served in
continuing with the criminal proceedings and keeping these proceedings
pending will only swell the mental agony of the victim girl and her mother
and not to forget the 2nd Respondent as well.
21. In view of the above, this Court is inclined to quash the criminal
proceedings in Special S.C.No.24 of 2018 on the file of the learned Sessions
Judge, Mahila Court (Fast Track Mahila Court) Erode in exercise of its
jurisdiction under Section 482 of the Criminal Procedure Code, 1973.
Accordingly, the same is quashed and this Criminal Original Petition is
allowed. Consequently, connected miscellaneous petition is also closed.
27.01.2021
Index : Yes
Internet : Yes
speaking order/non-speaking order
dpq
//
N.ANAND VENKATESH. J,
dpq
https://www.mhc.tn.gov.in/judis/
To
1. The learned Sessions Judge,
Mahila Court (Fast Track Mahila Court) Erode
2. The Inspector of Police,
All Women Police Station,
Erode.
3. The Public Prosecutor,
High Court, Madras.
Crl.O.P.No.232 of 2021
and M.P.No.109 of 2021
27.01.2021
/
https://www.mhc.tn.gov.in/judis/
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!