Citation : 2022 Latest Caselaw 79 Tel
Judgement Date : 7 January, 2022
THE HON'BLE Dr. JUSTICE G. RADHA RANI
CRIMINAL PETITION No.14209 of 2013
ORDER:
This petition is filed by the petitioners-A2 to A5 under Section
482 Cr.P.C. to quash the proceedings in Crime No.23 of 2013 on the
file of Women Police Station, Saroornagar, Cyberabad, Ranga Reddy
District.
2. The petitioners submitted that the 2nd respondent - de facto
complainant was the wife of A1. She lodged a report before the
Woman Police Station, Saroornagar against the petitioners under
Sections 307, 498-A IPC and Sections 3 and 4 of the Dowry
Prohibition Act (for short 'DP Act). As per the report given by the 2nd
respondent, she was married with A1 on 19.02.2009 and at the time of
marriage, on the demand of the petitioners, her parents gave two plots
worth about Rs.1.00 crore as dowry, cash of Rs.10.00 lakhs, a
diamond ring worth Rs.50,000/-, Rs.2.00 lakhs for purchase of clothes
and 100 tulas of gold and 10 kgs., of silver. After marriage, she
joined A1 for marital life and stayed with him in India for one month
under one roof and after that she went to Sydney, Australia along with
him. Thereafter, A1 and the petitioners harassed her for additional
dowry of Rs.35.00 lakhs. On the demand of A1 and the petitioners,
the father of the 2nd respondent gave Rs.15.00 lakhs on 10.02.2011 to
purchase a house in Australia, but the petitioners were not satisfied
with the given amount and harassed her for additional dowry of
Rs.35.00 lakhs. She worked in Sydney along with A1, but A1 always Dr.GRR,J
harassed, abused and bet her. On 16.12.2012, petitioners No.2 and 3 -
A2 and A3 came to Sydney and they started harassing her along with
the A1 for want of additional dowry. A1 forcibly got aborted her
pregnancy twice. The petitioners No.4 and 5 - A4 and A5, sister of
A1 and her husband Venkat Ram Reddy, also instigated A1 to harass
her. Every week they used to come to their house in Sydney, abuse
her in filthy language and harass her. A1 forcibly indulged in sex
with her on the same day of her abortion. On 09.02.2013, A1 picked
up a quarrel with her, abused her in filthy language and started beating
her. He bet her on her waist with beer bottle (broken bottle) and
caused injuries to her and hit her to the wall and dragged on the floor.
She sustained several injuries on her body. He tried to kill her,
throttled her neck. She fell down in unconscious state. One of her
friend reached the spot and she escaped from his hands. On the next
day, she explained the incident to her parents and requested them to
take her back to India. On her request, her father booked a ticket to
India and she came back to India on 13.02.2013. Basing on the said
complaint, the police registered a case vide Crime No.23 of 2013 for
the above offences.
3. Heard the learned counsel for the petitioners and the learned
Public Prosecutor. No representation for the 2nd respondent - de facto
complainant. The notice sent to her was returned as 'unclaimed',
hence, considered it as deemed service.
4. The petition against the A1 was withdrawn vide order of
this court dated 31.12.2013.
Dr.GRR,J
5. Learned counsel for the petitioners - A2 to A5 submitted that
the 2nd respondent was not an Indian citizen. She was an Australian
citizen. Similarly, A1 was also an Australian citizen. As per the
averments of the complaint, no offence was committed on the Indian
soil by any of the accused, as such, the Indian Police and the courts
had no jurisdiction to entertain the complaint. No medical reports
were filed by her to show that she sustained serious injuries. If A1
had hit her with a broken beer bottle, she would not have survived or
atleast would have sustained serious injuries. But, she came back to
India intact on 12.02.2013 itself.
5. He further submitted that this Court by order dated
31.12.2013 granted stay of investigation in the said crime against A2
to A5. On some technical grounds, the petition was withdrawn
against A1. After granting stay of investigation, A1 and the 2nd
respondent at the intervention of the elders and well-wishers
compromised the matter and also filed divorce petition under mutual
consent before the Family Court at Hyderabad vide OP No.108 of
2015. Both parties had agreed to withdraw the criminal cases against
each other. Divorce was granted. The 2nd respondent left to Australia
and she was not coming forward for recording the compromise before
the criminal court and he relied upon the judgment of the Hon'ble
Apex Court in Ruchi Agarwal v. Amit Kumar Agrawal and others1
205 (3) SCC 299 Dr.GRR,J
and the judgment of this Court in Pankaj Kumar Nimayat and
others v. State of A.P. and others2.
6. Learned Public Prosecutor reported to decide the petition on
merits.
7. Perused the record. The complaint would not disclose any
specific or serious allegations made by the 2nd respondent against the
petitioners herein. Admittedly the petitioners No.2 and 3 were living
in India and the 2nd respondent and A1 are living in Australia. The
petitioners No.4 and 5 are living separately in Australia. However,
subsequently, the parties had compromised the matter and A1 and the
2nd respondent filed a petition for mutual consent divorce under
Section 13-B of the Hindu Marriage Act vide OP No.108 of 2015
before the Family Court, City Civil Court, Hyderabad. In the said
petition, which was signed by the 2nd respondent along with A1, it was
stated that:
"3. That as decided by the Petitioners and their elders, the Petitioner No.1 has paid already a sum of Rs.10,00,000/- (Rupees ten lakhs only) to the Petitioner No.2 and her parents towards refund of the amount paid by the parents of the Petitioner No.2 at the time of marriage and the receipts of the said sum is acknowledged by the Petitioner No.2 and her parents and have executed a separate receipt thereof. The petitioner No.1 also has already returned the gold articles diamond ring, ordinary ring chain bracelet and other silver articles to the Petitioner No.2 and her parents that were presented to the Petitioner No.1 at the time of marriage.
4. That was decided by both the Petitioners and their elders, the Petitioner No.1 should pay a sum of Rs.19,00,000/- (Rupees nineteen lakhs only) to the Petitioner No.2 and her
2021 (2) ALD (Crl.) 143 Dr.GRR,J
parents towards refund of the amount which the parents of the Petitioner No.2 paid to the Petitioner No.1 i.e. Rs.15,00,000/- for purchasing a house at Australia in the joint names of the Petitioners and Rs.4,00,000/- towards cost of furniture that was given to the Petitioner No.1 at the time of marriage, before Counsels of both the Petitioners as on the date of granting mutual divorce by the Hon'ble Court.
5. That the Petitioner No.2 specifically agreed that she will not claim any permanent alimony or future maintenance against the Petitioner No.1 or his parents and she voluntarily waived/relinquished her right of permanent alimony and maintenance and she hereby undertaken and covenants with the Petitioner No.1 that in future she will not claim any permanent alimony or maintenance against the Petitioner No.1 and his parents. The petitioners do not have any manner of right or claim over the respective properties of each other.
6. It is mutually agreed between the Petitioners that the criminal case in Cr.No.23/2013 filed by the Petitioner No.2 against the Petitioner No.1, his parents, sister and brother-in- law, under Sections 498-A IPC and 3 and 4 of the D.P. Act shall be withdrawn/compounded by the Petitioner No.2 and which is now pending on the file of the XIV Metropolitan Magistrate, Cyberabad at L.B. Nagar, after passing the decree of divorce. Similarly, the Petitioner No.1 should withdraw the criminal cases if any filed by him against the Petitioner No.2 at Sydney, Australia, before granting the decree of divorce to the Petitioners."
8. It was reported by the learned counsel for the petitioners that
mutual consent divorce was granted by the court, but the
2nd respondent was not coming forward for recording the compromise
and failed to withdraw the criminal case filed by her against the
petitioners.
9. The Hon'ble Apex Court in Ruchi Agarwal case (1 supra),
wherein on similar facts, the wife filed a criminal complaint against Dr.GRR,J
the husband for dowry harassment and under Sections 3 and 4 of the
D.P. Act and also filed a maintenance case under Section 125 Cr.P.C.
and a divorce petition before the Family Court and during the
pendency of the said cases entered into a compromise and agreed to
withdraw all the criminal and civil cases filed against each other
which includes the criminal complaint filed by her, but after granting
of divorce under Section 13-B of the Hindu Marriage Act, dissolving
marriage by mutual consent, did not come forward to withdraw the
criminal cases the Hon'ble Apex Court, considering the facts of the
case and the conduct of the appellant therein, held that continuation of
the criminal proceedings is an abuse of process of law and quashed
the same.
10. The observations of the Hon'ble Apex Court in the said
case are as under:
"5. In the compromise petition, referred to herein above, both the parties had agreed to withdraw all the civil and criminal cases filed by each against the other. It is pursuant to this compromise, the above divorce as sought for by the appellant was granted by the husband and pursuant to the said compromise deed the appellant also withdrew Criminal Case No.63 of 2002 on the file of the Family Court, Nainital which was a complaint filed under Section 125 of the Criminal Procedure Code for maintenance. It is on the basis of the submission made on behalf of the appellant and on the basis of the terms of the compromise, said case came to be dismissed. However, so far as the complaint under Sections 498A, 323 and 506 IPC and under Sections 3 and 4 of the Dowry Prohibition Act is concerned, which is the subject matter of this appeal, the appellant did not take any steps to withdraw the same. It is in those circumstances, a quashing petition was filed before the High Court which came to be partially allowed on the ground of the territorial jurisdiction, against the said order the appellant has preferred this appeal.
6. From the above narrated facts, it is clear that in the compromise petition filed before the Family Court, the appellant admitted that she has received Stridhan and maintenance in lump sum and that she will not be entitled to maintenance of any Dr.GRR,J
kind in future. She also undertook to withdraw all proceedings civil and criminal filed and initiated by her against the respondents within one month of the compromise deed which included the complaint under Sections 498A, 323 and 506 IPC and under Sections 3 and 4 of Dowry Prohibition Act from which complaint this appeal arises. In the said compromise, the respondent- husband agreed to withdraw his petition filed under Section 9 of the Hindu Marriage Act pending before the Senior Judge, Civil Division, Rampur and also agreed to give a consent divorce as sought for by the appellant.
7. It is based on the said compromise the appellant obtained a divorce as desired by her under Section 13(B) of the Hindu Marriage Act and in partial compliance of the terms of the compromise she withdrew the criminal case filed under Section 125 of the Criminal Procedure Code but for reasons better known to her she did not withdraw that complaint from which this appeal arises. That apart after the order of the High Court quashing the said complaint on the ground of territorial jurisdiction, she has chosen to file this appeal. It is in this background, we will have to appreciate the merits of this appeal.
8.....Therefore, we are of the opinion that the appellant having received the relief she wanted without contest on the basis of the terms of the compromise, we cannot now accept the argument of the learned counsel for the appellant. In our opinion, the conduct of the appellant indicates that the criminal complaint from which this appeal arises was filed by the wife only to harass the respondents.
9. In view of the above said subsequent events and the conduct of the appellant, it would be an abuse of the process of the court if the criminal proceedings from which this appeal arises is allowed to continue. Therefore, we are of the considered opinion to do complete justice, we should while dismissing this appeal also quash proceedings arising from the Criminal Case No.Cr.No.224/2003 registered in Police Station, Bilaspur, (Distt.Rampur) filed under Sections 498A, 323 and 506 IPC and under Sections 3 and 4 of the Dowry Prohibition Act against the respondents herein. It is ordered accordingly."
11. Basing on the said judgment, this Court also in Pankaj
Kumar Nimayat case (2 supra), on similar facts, allowed the criminal
petition by quashing the proceedings against the petitioners - A1 to
A7 in CC No.607 of 2011 on the file of III Metropolitan Magistrate,
Ranga Reddy District, L.B. Nagar. In the present case also, the 2nd
respondent received a sum of Rs.19.00 lakhs from A1 and agreed to
withdraw the criminal case in Crime No.23 of 2013 filed by her Dr.GRR,J
against the petitioners, but failed to appear before the Court to
withdraw the said case or for recording the compromise. As the
copies of passports filed by the learned counsel for the petitioners
would disclose that A1 and the 2nd respondent are citizens of Australia
and the 2nd respondent was not turning up for recording the
compromise or withdrawing the case, it is considered fit to quash the
proceedings against the petitioners in Crime No.23 of 2013 on the file
of Women Police Station, Saroornagar, Cyberabad, Ranga Reddy
District.
12. In the result, the Criminal Petition is allowed quashing the
proceedings in Crime No.23 of 2013 on the file of Women Police
Station, Saroornagar, Cyberabad, Ranga Reddy District against the
petitioners No.2 to 5 - A2 to A5.
Miscellaneous petitions pending, if any, shall stand closed.
_____________________ Dr. G. RADHA RANI, J January 07, 2022 KTL
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!