Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

(Under Section 482 Cr.P.C.) vs State Of Uttarakhand And Another
2025 Latest Caselaw 1713 UK

Citation : 2025 Latest Caselaw 1713 UK
Judgement Date : 5 August, 2025

Uttarakhand High Court

(Under Section 482 Cr.P.C.) vs State Of Uttarakhand And Another on 5 August, 2025

                                                        2025:UHC:6958
                                             Reserved on 30.07.2025
                                             Delivered on 05.08.2025


IN THE HIGH COURT OF UTTARAKHAND AT NAINITAL
       Criminal Misc. Application No. 1413 of 2016
               (Under Section 482 Cr.P.C.)

 Vaibhav Kumar and Others                       ...........Applicants
                       Versus

 State of Uttarakhand and Another                ........Respondents
 ----------------------------------------------------------------------
 Presence:-
 Ms. Pushpa Joshi, learned Senior Counsel assisted by Mr.
 Bhagendra Bhadana and Mr. Rajat Kholia, learned counsel for the
 applicants.
 Mr. B.N. Molakhi, learned Deputy A.G. for the State.
 Mr.    Neeraj    Garg,    learned   counsel      for respondent
 no.2/complainant.
 ----------------------------------------------------------------------

 Hon'ble Mr. Alok Mahra, J.

This application under Section 482 Cr.P.C.

has been filed by the applicants seeking quashing of

the impugned order dated 09.09.2016 passed in

Misc. Case No. 267 of 2014 "Smt. Ritu Raj Vs.

Vaibhav Kumar and Others" under Section 12 of the

Protection of Women from Domestic Violence Act,

2005 ("DV Act"), pending before the Court of IVth

Additional Chief Judicial Magistrate, Dehradun as

well as the entire criminal proceedings of the

aforesaid case. The grievance of the applicants is

that the learned Magistrate erroneously rejected

2025:UHC:6958 their objection on the point of territorial jurisdiction

and proceeded to entertain the complaint.

2. Brief facts of the case, as per record, are

that applicant no. 1 is the husband of respondent

no. 2; that, the applicant nos. 2 and 3 are father-in-

law and mother-in-law and applicant no. 4 is her

sister-in-law of respondent no.2; that, the marriage

of applicant no.1 was solemnized with respondent

no.2 on 29.04.2013 at Dehradun according to Hindu

rites; that, after marriage, applicant no. 1 and

respondent no. 2 lived together in London, U.K., as

husband and wife. On 17.11.2013, respondent no. 2

lodged a complaint with London Police alleging

harassment and assault by applicant no. 1; that,

after investigation, London Police filed an N.F.A. (No

Further Action) report, finding no offence; that,

respondent no. 2 then voluntarily left the company

of applicant no. 1. Thereafter, applicant no. 1 filed

for divorce before the Family Court, Croydon, U.K.,

and obtained a decree absolute; that, applicant no.1

also filed a petition under Sections 11 & 12 of the

Hindu Marriage Act before the Family Court,

2025:UHC:6958 Faridabad; that, respondent no. 2, through a

General Power of Attorney to her mother, filed an

application under Section 12 of the DV Act before

the 2nd Judicial Magistrate, Dehradun, on

03.03.2014; that, thereafter, the respondent no.2

moved Transfer Petition No. 1224 of 2014 in the

Hon'ble Supreme Court, wherein the Hon'ble

Supreme Court stayed the proceeding pending

before the Family Court at Faridabad; that, the

applicant no.1 filed an application in the case filed

by respondent no.2 under Section 12 of the D.V. Act

before the court concerned raising issue of

jurisdiction; that, the said application has been

dismissed by learned trial court vide impugned

order dated 09.09.2016. Hence, this application.

3. Learned Senior Counsel for the applicants

would submit that the marriage between applicant

no. 1 and respondent no. 2 was solemnized on

29.04.2013 at Dehradun. On 12.05.2013, applicant

no. 1 left for London, leaving respondent no. 2 at

her parental home in Dehradun for the purpose of

processing her visa. After obtaining the visa, both

2025:UHC:6958 travelled to London on 10.09.2013; that, while

living together in London as husband and wife,

respondent no. 2, on 17.11.2013, lodged a

complaint with the London Police alleging

harassment and assault. The London Police, after

thorough investigation, submitted a No Further

Action (N.F.A.) report, finding no offence against

applicant no. 1. Immediately thereafter, respondent

no. 2 voluntarily left the shared household without

informing applicant no. 1.

4. It is submitted by learned Senior Counsel

appearing for the applicant that the Family Court,

Croydon (U.K.) granted a decree absolute of divorce

in favour of applicant no. 1, specifically recording

that respondent no. 2 had abandoned the

matrimonial home without cause. The couple had

lived together for only about two months and seven

days in London; that, respondent no. 2 returned to

Dehradun on 24.11.2013 to attend her sister's

marriage, served a legal notice dated 27.12.2013

on the applicants, and then left for London on

01.01.2014 after executing a General Power of

2025:UHC:6958 Attorney in favour of her mother. Neither applicant

no. 1 nor the other applicants were aware of her

whereabouts thereafter.

5. Learned Senior Counsel would further

submit that applicant no. 1 thereafter filed HMA

Petition No. 175 of 2014 before the Family Court,

Faridabad under Sections 11 and 12 of the Hindu

Marriage Act seeking annulment/nullity of marriage.

Only after learning of this petition did respondent

no. 2, acting through her mother as Power of

Attorney holder, file an application under Section 12

of the Protection of Women from Domestic Violence

Act, 2005 before the learned 2nd Judicial

Magistrate, Dehradun on 03.03.2014, without even

filing an affidavit in support thereof.

6. She would further state that the complaint

under Section 12 of the D.V. Act is false, baseless,

and filed only as a counterblast to the ongoing case

under the Hindu Marriage Act. The learned

Magistrate, in a very casual manner and without

properly applying the provisions of the D.V. Act,

proceeded with the matter. As per Section 12(1) of

2025:UHC:6958 the D.V. Act read with Rule 5(1) of the 2006 Rules,

the Magistrate is required to obtain a Domestic

Incident Report (DIR) from the Protection Officer

before proceeding. In this case, the DIR does not

mention any specific incident of domestic violence,

nor does it state the date, place, or name of the

alleged offender; that, without such essential

details, the complaint becomes vague and does not

meet the legal requirements of the D.V. Act..

7. Learned Senior Counsel for the applicant

would further submit that the allegations, such as a

demand for a male child within three months of

marriage, are inherently improbable, particularly

against a well-educated woman (MBA) living and

working abroad, these assertions appear to be the

figment of the Attorney's imagination, as she was

never present at the alleged place of occurrence,

whether in Noida or London; that, as the Power of

Attorney holder was not an eyewitness to any

incident, the allegations are based purely on

hearsay and conjecture. Moreover, respondent no. 2

falsely stated before the learned trial court on

2025:UHC:6958 15.03.2014 that she was residing with her mother

in Prem Nagar, Dehradun when the complaint was

filed on 03.03.2014; that, official records, including

a statement from London Police, show that she was

in fact in London on that date; that, ahe applicants

submit that such conduct demonstrates deliberate

suppression of material facts and an abuse of the

process of law.

8. Learned senior counsel for the applicants

would submits that during the pendency of the

Hindu Marriage Act case in the Family Court at

Faridabad, respondent no. 2 filed a transfer petition

before the Hon'ble Supreme Court. The Supreme

Court stayed the proceedings before the Family

Court, Faridabad. Later, when applicant no. 1 came

to know about the transfer petition, he engaged a

counsel, who appeared before the Supreme Court

on 23.03.2015 and stated that his client was willing

to withdraw the petition under Sections 11 & 12 of

the Hindu Marriage Act, 1955; that, on the same

day, the applicants came to know that a complaint

under Section 12 of the Protection of Women from

2025:UHC:6958 Domestic Violence Act (in short "the D.V. Act") was

pending before the 2nd Judicial Magistrate,

Dehradun; that, the applicants engaged a lawyer in

Dehradun to get the case details and upon

inspecting the court file, the applicants know about

the facts and got an ex-parte order set aside on

their application; that, no summons have been

served on the applicants till date.

9. Learned senior counsel for the applicant

would further submit that the UK Government

granted British citizenship to applicant no. 1 after

confirming through UK police records that there was

no case or charge pending against him; that, the

respondent no. 2 visited India from 24.11.2013 to

01.01.2014 for her sister's marriage and in August

2014 for her father's last rites; that, other than

these visits, since 2013 she has been living and

working independently in the UK; that, the trial

court wrongly allowed respondent no. 2 to file a

false and malicious the D.V. Act complaint through

her mother using a General Power of Attorney on

03.03.2014; that, this effectively removed the need

2025:UHC:6958 for the aggrieved person to be present in court,

which is against the spirit of the Act; that, Section

27(1)(a) of the DV Act states that the court having

jurisdiction is where the aggrieved person

permanently or temporarily resides, carries on

business, or is employed. This means the aggrieved

person must actually be living at the place where

the case is filed. The word "resides" is in the

present tense, showing that the legislature intended

the person to be residing there during the trial;

that, the Act also expects the aggrieved person's

presence because only she can accurately explain

the alleged incidents of domestic violence; that, her

physical presence is primary; territorial jurisdiction

is secondary.

10. Learned Senior Counsel would further

submit that in this case, respondent no. 2's

presence was completely bypassed by using a

Power of Attorney; that, the 2nd Judicial Magistrate,

Dehradun, did not question why the complaint and

the Domestic Incident Report were filed by her

mother instead of respondent no. 2 herself, when

2025:UHC:6958 the trial court raised the question of jurisdiction,

respondent no. 2, her mother, and their counsel

falsely stated that respondent no. 2 was residing at

Prem Nagar, Dehradun, however, in reality,

respondent no.2 was in the U.K. and exemptions

from her court appearance were regularly granted

without inquiry, violating the Act.

11. She would further submit that the learned

trial court wrongly interpreted the phrase "any

other person may present the application" in

Section 12(1) of the DV Act. This provision is meant

only for exceptional situations where the aggrieved

person is confined, incapacitated, or in a critical

condition and cannot come to court, despite

residing within the court's territorial limits. In such

cases, the Magistrate or an appointed official can

record her statement. Using this clause to let a

Power of Attorney handle the case entirely, without

the aggrieved person's presence, is against the D.V.

Act. She would further submit that having no other

option, applicant no. 1 withdrew the case from the

Faridabad Family Court and filed for divorce before

2025:UHC:6958 the Croydon Court, UK, on grounds of cruelty and

abandonment, among other reasons. Respondent

no. 2 contested the case fully, but her appeal was

rejected. The Croydon Family Court granted a final

divorce decree on 23.05.2016.

12. Learned senior counsel would further

submit that the applicant nos. 2, 3, and 4 are

elderly parents and relatives of applicant no. 1, and

cannot be held guilty of domestic violence.

Applicant no. 2 lives in his native village, and

applicant no. 4 has been living in Indonesia with her

husband from 23.07.2013 to 10.11.2023.

Respondent no. 2 herself admitted this in paragraph

5 of the complaint; that, they have never lived with

respondent no. 2 in a shared household. The

address of Noida mentioned as C-53, Sector 47 was

a rented house of applicant no. 4's husband. Under

Section 2(f) of the DV Act, a "domestic relationship"

exists only when two persons live or have lived

together in a shared household and are related by

marriage or otherwise as specified. The word used

is "are related" (present tense), not "were related."

2025:UHC:6958 Here, respondent no. 2 voluntarily left the shared

household in London on 17.11.2013 and never lived

with applicant no. 2 thereafter; that, the divorce

decree by the Croydon Family Court is final. The

trial court should have considered whether any

domestic relationship existed at the time of filing

the complaint. Moreover, the complaint does not

mention a single incident of domestic violence in

India. All alleged incidents occurred in London,

where the police found no evidence and refused to

file charges, therefore, the Magistrate in Dehradun

had no territorial jurisdiction.

13. Learned senior counsel for the applicant

would submit that the applicant no.1 had raised the

jurisdiction issue before the trial court, but it was

dismissed without proper application of mind on

09.09.2016. The trial court also ignored the

requirement under Section 12(1) of the DV Act to

consider a Domestic Incident Report from the

Protection Officer before passing any order. In this

case, neither the complaint nor the Domestic

Incident Report was signed by respondent no. 2,

2025:UHC:6958 and no affidavit was filed by her or her attorney.

14. Learned counsel for respondent no.2 wuld

submit that the trial court rightly passed the

impugned order after considering all material on

record; that, the court correctly held that the Court

at Dehradun has jurisdiction to hear the complaint

under Section 12 of the DV Act, even when filed

through a power of attorney holder. The objections

raised by the applicants regarding maintainability

and jurisdiction were without merit, and there was

no jurisdictional error in rejecting those objections.

15. To this, learned Senior Counsel for the

applicants would submit that the applicants have

filed this application to quash the entire proceedings

of Case No. 267 of 2010 Smt. Ritu Raj vs. Vaibhav

Kumar and Others under Section 12 of the

Protection of Women from Domestic Violence Act,

pending before the IV Additional Chief Judicial

Magistrate, Dehradun. The Magistrate rejected the

applicants' jurisdictional objection and entertained

the complaint filed by opposite party no.3 under

Section 12 of the DV Act.

2025:UHC:6958

16. Learned senior counsel for the applicants

would submit that the Magistrate acted under a

misconception of law by issuing notices despite

lacking territorial jurisdiction. They argue that the

alleged incidents took place entirely in Croydon,

United Kingdom, and the complaint itself contains

no allegation of any incident in Dehradun. On the

date of filing the application (03.03.2014),

respondent no.2 was employed in Croydon, London.

From paragraph 25 of her application, it is clear that

she only made casual visits to Dehradun to attend

her sister's marriage before returning to London.

Since she neither resided nor worked in Dehradun

on the filing date, the application was not

maintainable for want of territorial jurisdiction; that

in paragraph 12 of her own application, where she

states that on 17.11.2013 in London, she was

allegedly assaulted and called the police, who

registered a domestic violence case. She also

admits that she came to India on 23.11.2013 for

her sister's marriage and then returned to London.

17. Learned senior counsel for the applicants

2025:UHC:6958 emphasized that on the filing date, respondent no.2

was not present in Dehradun, therefore, the

Magistrate have no jurisdiction to entertain her

complaint. In support of her arguments, she relied

upon the judgment in the case of Sharad Kumar

Pandey v. Mamta Pandey 2010 SCC Online Del

2977, where the Delhi High Court discussed

"temporary residence" under Section 27 of the DV

Act. The Court held that temporary residence

means a dwelling where a person stays for a

meaningful period, not just for a casual or fleeting

visit. It does not include places visited only to file a

case or attend proceedings. Temporary residence

must be continuous from the date it is acquired

until disposal of the case. She also relied on the

Bombay High Court's judgment in Afia Rasheed

Khan v. Mazharuddin Ali Khan (2021) SCC Bom

4605 passed in W.P. No. 4148 of 2021, which

clarified that "temporary residence" requires an

intention to stay on a continuing basis for a specific

reason, and not just a short or casual visit.

18. Learned Senior Counsel would further

2025:UHC:6958 submit that the marriage between applicant no.1

and respondent no.2 had already been dissolved by

a decree of divorce passed by the competent court

at Croydon, UK, which remains unchallenged. The

complaint under the D.V. Act is, therefore, an abuse

of process of law; that, the alleged domestic

violence took place in London, where police

investigated and found no evidence, refusing to

press charges. Moreover, the Section 12 D.V. Act

application was not even filed by respondent no.2

herself but by her mother as attorney holder,

without any supporting affidavit, rendering it not

maintainable, therefore, the impugned order dated

09.09.2016 rejecting the applicants' jurisdictional

objection is illegal and liable to be quashed.

19. On the other hand, learned counsel for

respondent no. 2 would submit that respondent

no.2 is living at her parents' house in Premnagar,

Dehradun. He referred to the order of a Coordinate

Bench of this Court dated 25.03.2022, where the

Court had asked Respondent No. 2 to clarify the

following :

2025:UHC:6958 "(i) when she came to Dehradun before filing her application under Section 12 of the Domestic Violence Act.

(ii) Where she was staying at the time the application was filed.

(iii) Whether she was living in London, and if so, to give details and the duration of her stay.

(iv) To provide her travel details for the year 2014, along with a copy of her passport and immigration records."

20. He would further submit that in compliance

of the same, respondent no. 2 filed a

supplementary affidavit stating that she came to

India on 24.11.2013 and stayed at her residence in

Dehradun till 01.01.2014. At the time of filing her

application under Section 12 of the D.V. Act, she

was living in London at 89 Seyssel Street. Her stays

in London were: 11.09.2013 to 23.11.2013,

01.01.2014 to 18.07.2014, 26.09.2014 to

28.10.2014, 09.12.2015 to 28.10.2018, and from

07.12.2018 till date. Her travel to India in 2014

was: 24.11.2013 to 01.01.2014 and 19.07.2014 to

25.09.2014. She stated this was not just a casual

visit.

2025:UHC:6958

21. Learned counsel for respondent no.2 would

further submit that the temporary resident of

respondent no.2 is at Dehradun, therefore, the

Magistrate has rightly entertain the complaint of

respondent no.2 under Section 12 of the D.V. Act.

In support of his submission, learned counsel relied

on the judgment of the Hon'ble Bombay High Court

in Vikram vs. Vaishali & Others, 2023 SCC

OnLine Bom 1091, wherein, relying on the ratio of

the Hon'ble Supreme Court, it was held that mere

temporary residence in a place does not confer

jurisdiction on the courts of that place unless such

residence satisfies the statutory requirement of

permanency or continuity under Section 27 of the

D.V. Act. Reliance was also placed the judgment of

Hon'ble Karnataka High Court in the case of K.C.

Vijayakumar & Another vs. State of Karnataka,

wherein it was clarified that under Section 27 of the

D.V. Act, the Magistrate having jurisdiction is one

within whose local limits the aggrieved person

permanently or temporarily resides, but such

temporary residence must not be a fleeting or

casual visit; it must have some degree of continuity

2025:UHC:6958 or intention to stay. Further reliance was placed

upon the recent judgment of the Hon'ble Supreme

Court in Google India Private Limited vs.

Visakha Industries & Ors., AIR 2020 SC 350,

wherein the Court reiterated the guidelines in

paragraph 102 of State of Haryana vs. Bhajan

Lal, 1992 Supp (1) SCC 335, illustrating

categories of cases wherein the High Court may

exercise inherent powers under Section 482 Cr.P.C.

to prevent abuse of process of the court and to

secure the ends of justice, particularly where the

allegations do not disclose the commission of any

offence or where proceedings are manifestly

attended with mala fides.

22. Heard learned counsel for the parties and

perused the material available on record.

23. It is admitted that the marriage between

the applicant and respondent no. 2 took place on

09.04.2013. After the marriage, respondent no. 2

went to London, United Kingdom, with her husband

(applicant no. 1). It is also undisputed that the

alleged incident of domestic violence took place in

2025:UHC:6958 London, where she lodged a complaint with the

local police. After inquiry, the UK police found the

allegations unsubstantiated. It is further not in

dispute that, in her application under Section 12 of

the Protection of Women from Domestic Violence

Act, 2005 ("D.V. Act"), respondent no. 2 gave her

address as 62, Topmast Point, The Quarter Deck,

POP, London E14 8SN, which is different from the

address of applicant no. 1 mentioned in the

complaint.

24. Section 27(1)(a) of the D.V. Act clearly

states as under:

(1) The Court of Judicial Magistrate of the first class

or the Metropolitan Magistrate, as the case may be,

within the local limits of which

(a)the person aggrieved permanently or

temporarily resides or carries on business or

is employed; or

(b)the respondent resides or carries on

business or is employed; or

(c)the cause of action has arisen, shall be

the competent Court to grant a protection

order and other orders under this Act and to

try offences under this Act.

(2) Any order made under this Act shall be

2025:UHC:6958 enforceable throughout India.

25. The judgment in Vikram v. Vaishali

(Supra) cited by learned counsel for respondent

no.2 clarifies that "temporary residence" must be

actual, substantial, and existing at the time of filing

the complaint. A past stay or short visit before filing

is not enough to give jurisdiction.

26. In this case, by her own admission,

respondent no. 2 was living in London when she

filed the case. Her short visits to India, months

earlier, cannot be treated as "temporary residence"

for the purpose of jurisdiction. Even in her affidavit,

she stated that her stays in Dehradun were only for

limited periods between long stays in London. The

Supreme Court in Rupali Devi v. State of U.P.,

(2019) 5 SCC 384, held that jurisdiction can also

arise where the effects of domestic violence

continue at a certain place. However, there must be

a clear pleading and evidence to show such

continuing effects. In this case, there is no such

factual basis. Merely visiting Dehradun for personal

or family reasons is not the same as residing there

2025:UHC:6958 with the intention to stay for a reasonable time.

27. The Karnataka High Court decision relied

upon by the respondent does not help her case

because, in K.C. Vijayakumara (Supra), the

aggrieved person was actually living within the

Magistrate's jurisdiction when the case was filed --

which is not the situation here.

28. The words "temporarily resides" mean that

the stay must show some continuity and intention

to live there, not just a casual short visit. The

Supreme Court in Satish Chander Ahuja v.

Sneha Ahuja, (2021) 1 SCC 414, explained that

a "shared household" can include a place where the

woman lived in a domestic relationship, even if

owned by in-laws. But if the in-laws live separately

and there is no evidence of their involvement in

cruelty, they cannot be made parties.

29. The record shows that respondent no. 2

came to Dehradun only to attend her sister's

wedding and then returned to London, meaning

thereby, that the respondent no.2 had no intention

to reside, even temporarily, at her parental home in

2025:UHC:6958 Dehradun. The respondent no.2 was not residing in

Dehradun permanently or even temporarily at the

time of filing the complaint. Therefore, Dehradun

does not qualify as her "temporary residence" under

Section 27 of the D.V. Act. It is also admitted that

applicant no. 1 and respondent no. 2 lived together

for only a short time, and the other applicants never

lived with them. Under the D.V. Act, the law applies

to people who have lived together in a shared

household. Simply naming relatives in a complaint,

without giving clear details of incidents, dates, or

acts, is not enough to proceed against them.

30. Considering these facts and the settled

legal principles, the complaint filed before the court

at Dehradun is without territorial jurisdiction. The

proceedings, therefore, are liable to be quashed

under Section 482 Cr.P.C., which empowers the High

Court to prevent abuse of the process of the court

and secure the ends of justice.

31. In view of the above discussion, this Court

finds that it is a fit case to exercise inherent powers

under Section 482 Cr.P.C. Accordingly, the

2025:UHC:6958 application is allowed. The impugned order dated

09.09.2016 passed in Misc. Case No. 267 of 2014

(Smt. Ritu Raj v. Vaibhav Kumar and Others) under

Section 12 of the D.V. Act, pending in the Court of

4th Additional Chief Judicial Magistrate, Dehradun, is

hereby quashed.

33. Pending applications, if any, also stand

disposed of.

(ALOK MAHRA, J.) 05.08.2025 Mamta

 
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