Citation : 2023 Latest Caselaw 13557 Mad
Judgement Date : 6 October, 2023
C.R.P.(MD)No.2570 of 2023
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 06.10.2023
CORAM:
THE HON'BLE MR.JUSTICE K.MURALI SHANKAR
C.R.P.(MD)No.2570 of 2023
and
C.M.P.(MD)Nos.13325 and 13326 of 2023
1. Felix Jerome
2. Alex
3. Adaikkalamary
4. Felsiya
5. Benitto Patrik ... Petitioners/
Respondents 1to5
Vs.
1. Arockiya Preethy
2. Minor Rithvik
represented through natural guardian and mother,
the first respondent ... Respondents/
Petitioners
Prayer : This Civil Revision Petition filed under Article 227 of the
Constitution of India, to call for the records in D.V.C.No.5 of 2023 on the
file of the learned Judicial Magistrate, Keeranur and strike off the same.
1/14
https://www.mhc.tn.gov.in/judis
C.R.P.(MD)No.2570 of 2023
For Petitioners : Mr.A.Robinson
For Respondents : Mr.C.Suresh Kannan
ORDER
The Civil Revision Petition has been filed, invoking Article 227 of
the Constitution of India, seeking orders to call for the records in
D.V.C.No.5 of 2023 pending on the file of the Court of the Judicial
Magistrate, Keeranur and strike off the same.
2. The first respondent, for herself and on behalf of her minor son
has filed a petition under Sections 18, 19, 20 and 22 of the Domestic
Violence Act against her husband and in-laws. The learned Magistrate,
after taking the petition on file in D.V.C.No.5 of 2023, has issued
summons to the petitioners to appear before the said Court. Challenging
the issuance of summons, the petitioners have preferred the present Civil
Revision.
3. Admittedly, the first petitioner is the husband, the second
petitioner is the father-in-law, the third petitioner is the mother-in-law, the
https://www.mhc.tn.gov.in/judis C.R.P.(MD)No.2570 of 2023
fourth petitioner is the sister-in-law and the fifth petitioner is the brother-
in-law of the first respondent.
4. The main complaint of the petitioners is that the petitioners 2 to 5,
who have no connection whatever with the disputes raised by the first
respondent, have been implicated purposely and wantonly with an
intention to harass them and to make unlawful gain if possible, that the
first respondent has not shown any material that she was subjected to
domestic violence by the petitioners and that therefore, the very petition
filed by the respondents is liable to be quashed.
5. The learned counsel appearing for the petitioners would submit
that as per the judgment of the Hon'ble Full Bench of this Court in Arul
Daniel and others Vs. Suganya and others reported in 2023 Cri. LJ 339,
the Magistrate has no power or jurisdiction to issue any summons to a
respondent(s) therein under Section 61 Cr.P.C. and despite specific
directions of the Hon'ble Full Bench to issue notice for the appearance in
Form VII appended to the D.V. Rules, 2006 and in the manner prescribed
under Section 13 of the Act and Rule 12(2) of the D.V. Rules, the learned
https://www.mhc.tn.gov.in/judis C.R.P.(MD)No.2570 of 2023
Magistrate has acted in total violation of the directions of this Court and
that therefore, the issuance of the summons warrants interference of this
Court.
6. No doubt, the Hon'ble Full Bench of this Court, while answering
the reference, has specifically held that Section 482 of Code of Criminal
Procedure has no application for challenging a proceedings under Section
12 of the Domestic Violence Act, but Article 227 of the Constitution of
India can be invoked and it is necessary to refer the following passages
hereunder:-
“40 The next question is whether the proceedings under Chapter IV of the D.V. Act can be assailed by way of a petition under Article 227 of the Constitution. Indubitably, the power of judicial review under the said provision is a part of the basic structure of the Constitution. After the decision of the Constitution Bench in L.Chandra Kumar v Union of India 27 , it is no longer open to doubt that the power of judicial review under Articles 226/227 cannot be taken away even by a constitutional amendment, let alone by a statute. Nevertheless, the existence of power is one thing and the exercise of power is quite
https://www.mhc.tn.gov.in/judis C.R.P.(MD)No.2570 of 2023
another. Though the power of superintendence under Article 227 over the proceedings of the Magistrate under the D.V. Act exists, its exercise would, no doubt, be conditioned on certain very salutary principles one of which is that a High Court will not exercise its power of superintendence if there exists an efficacious alternative remedy.
41 As has been adverted to, supra, the legislature has very thoughtfully provided an appellate remedy, under Section 31 of the D.V. Act, before the Court of Session against an order of the Magistrate. The existence of an appellate remedy would almost always be a “near total bar” for exercising power under Article 227, as has been pointed out by the Supreme Court in Virudhunagar Hindu Nadargal Dharma Paribalana Sabai v. Tuticorin Educational Society 28 . An exception to the aforesaid rule is where the proceedings before the Court below are patently lacking in jurisdiction. An illustrative instance of such a case is where a Magistrate, who does not possess jurisdiction under Section 27, entertains an application under the D.V.
Act or where the reliefs sought are outside the scope of the Act, etc. Such instances would, no doubt, be few and far between. We only reiterate that the policy
https://www.mhc.tn.gov.in/judis C.R.P.(MD)No.2570 of 2023
of the D.V. Act is expedition, which cannot be achieved if all and sundry orders are called into question before the High Court. This aspect must necessarily weigh with the learned single judges while exercising jurisdiction under Article 227 in a challenge to proceedings under the D.V. Act.”
7. The Hon'ble Full Bench, while summarizing their conclusions,
has specifically observed that a petition under Article 227 of the
Constitution is maintainable on a limited ground of patent lack of
jurisdiction and except on the limited ground indicated, jurisdiction under
Article 227 of the Constitution will not be exercised, as a measure of self-
imposed restriction, by-passing the statutory remedies under the D.V. Act,
in the light of the decision of the Supreme Court in Virudhunagar Hindu
Nadargal Dharma Paribalana Sabai and others Vs. Tuticorin
Educational Society and others reported in (2019) 9 SCC 538. In the
present case, it is not the case of the petitioners that there is patent lacking
of jurisdiction.
8. Though the Hon'ble Full Bench has specifically directed the
Magistrates not to issue summons under Section 61 Cr.P.C. but issue
https://www.mhc.tn.gov.in/judis C.R.P.(MD)No.2570 of 2023
notice as contemplated under the provisions of the Domestic Violence Act
and Rules made therein, in the present case, as already pointed out, the
learned Magistrate has issued summons, but that by itself is not a ground
to quash or strike out the entire complaint.
9. It is necessary to refer the direction passed by the learned Judge
of this Court in Dr.P.Pathmanathan Vs. V.Monica reported in 2021 1
MLJ (Cri) 311, which was reiterated by the Hon'ble Full Bench in Arul
Daniel's case above referred,
“76 Before bringing the curtains down, for the sake of convenience and clarity, we reiterate the following directions passed by the learned single in Pathmanathan, supra, which shall now govern the disposal of applications under the D.V. Act:
......
x. The Magistrates must take note that the practice of mechanically issuing notices to the respondents named in the application has been deprecated by this Court nearly a decade ago in Vijaya Baskar (cited supra). Precedents are meant to be followed and not forgotten, and the Magistrates would, therefore, do well to
https://www.mhc.tn.gov.in/judis C.R.P.(MD)No.2570 of 2023
examine the applications at the threshold and confine the inquiry only to those persons whose presence before it is proper and necessary for the grant of reliefs under Chapter IV of the D.V. Act.”
10. Despite specific directions of the Hon'ble Supreme Court as well
as of this Court, the practise of taking the petition filed under the
Domestic Violence Act against all the respondents therein mechanically by
the Judicial Magistrates is on rise. Since the petitioner, who filed the
petition under the Domestic Violence Act, has been impleading not only
the parents of her husband, but all her in-laws, who were residing at far off
place and in some cases, relatives and friends of her husband with sole
intention to compel her husband to come to terms and to harass the
relatives of her husband and in such a situation, the Magistrates are duty
bound to consider the petition at the initial stage itself and take the petition
on file against only those persons whose presence before it is proper and
necessary for granting the reliefs under Chapter IV of the Domestic
Violence Act. If a Magistrate issues notice to all the respondents without
properly considering the application filed under the Domestic Violence
https://www.mhc.tn.gov.in/judis C.R.P.(MD)No.2570 of 2023
Act, that by itself is not a ground to approach this Court invoking Article
227 of the Constitution of India for quashing or striking the petition filed
under the Domestic Violence Act.
11. It is necessary to refer the direction No.vii passed by the learned
Judge in Pathmanathan's case, which was reiterated by the Hon'ble Full
Bench,
“76. .....
vii. As there is no issuance of process as contemplated under Section 204, Cr.P.C. in a proceeding under the D.V. Act, the principle laid down in Adalat Prasad v. Rooplal Jindal ((2004) 7 SCC 338) that a process, under Section 204, Cr.P.C, once issued cannot be reviewed or recalled, will not apply to a proceeding under the D.V. Act. Consequently, it would be open to an aggrieved respondent(s) to approach the Magistrate and raise the issue of maintainability and other preliminary issues. Issues like the existence of a shared household/domestic relationship etc., which form the jurisdictional basis for entertaining an application under Section 12, can be determined as a preliminary issue, in appropriate cases. Any person aggrieved by such an order may also take recourse to an appeal under Section 29 of the D.V. Act for effective redress (See V.K. Vijayalekshmi Amma v. Bindu V., (2010) 87 AIC 367). This would stem the deluge
https://www.mhc.tn.gov.in/judis C.R.P.(MD)No.2570 of 2023
of petitions challenging the maintainability of an application under Section 12 of the D.V. Act, at the threshold before this Court under Article 227 of the Constitution.”
12. Considering the above, the petitioners are entitled to approach
the concerned Magistrate Court itself and raise the issue of maintainability
and other preliminary issues and if such an application is filed, the learned
Magistrate shall decide the same as per the decision of the Hon'ble
Supreme Court in Kunapareddy @ Nookala Shanka Balaji Vs.
Kunapareddy Swarna Kumari and another reported in (2016) 11 SCC
13. On considering the entire facts and circumstances, this Court is
of the clear view that the petitioners have not shown any legal ground or
reason to quash the complaint and hence, this Court concludes that the
Civil Revision is devoid of merits and the same is liable to be dismissed.
14. Regarding the petitioners' prayer for dispensing with their
personal appearance, it is necessary to refer the following direction in
Arul Daniel's case above referred,
https://www.mhc.tn.gov.in/judis C.R.P.(MD)No.2570 of 2023
“76. .....
iv. Personal appearance of the respondent(s) shall not be ordinarily insisted upon, if the parties are effectively represented through a counsel. Form VII of the D.V. Rules, 2006, makes it clear that the parties can appear before the Magistrate either in person or through a duly authorized counsel. In all cases, the personal appearance of relatives and other third parties to the domestic relationship shall be insisted only upon compelling reasons being shown. (See Siladitya Basak v. State of West Bengal (2009 SCC OnLine Cal 1903).”
15. The Hon'ble Full Bench has reiterated the legal position that the
proceedings under the Domestic Violence Act are civil in nature and as
such, the respondents in the Domestic Violence complaint cannot be
considered as accused and there is absolutely no need or necessity for
them to appear for each and every hearing before the learned Magistrate.
Hence, the learned Judicial Magistrate is directed not to insist the
appearance of the petitioners/respondents on every hearings, but at the
same time, the learned Magistrate is at liberty to direct the petitioners/
respondents to appear if their appearance is necessary.
https://www.mhc.tn.gov.in/judis C.R.P.(MD)No.2570 of 2023
16. With the above observation and direction, this Civil Revision
Petition is disposed of. Consequently, the petitions in C.M.P.(MD)No.
13325 of 2023 and C.M.P.(MD)No.13326 of 2023 are closed. No costs.
06.10.2023 NCC :yes/No Index :yes/No Internet:yes/No csm
To
1. The Judicial Magistrate, Keeranur.
2.The Section Officer, VR Section, Madurai Bench of Madras High Court, Madurai.
https://www.mhc.tn.gov.in/judis C.R.P.(MD)No.2570 of 2023
https://www.mhc.tn.gov.in/judis C.R.P.(MD)No.2570 of 2023
K.MURALI SHANKAR,J.
csm
Order made in C.R.P.(MD)No.2570 of 2023 and C.M.P.(MD)Nos.13325 and 13326 of 2023
Dated : 06.10.2023
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!