Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P. Sivakumar & Ors VS. State Represented by The Deputy Superintendent of Police Etc.
2023 Latest Caselaw 108 SC

Citation : 2023 Latest Caselaw 108 SC
Judgement Date : 09 Feb 2023
Case No : Crl.A. No.-001404-001405 / 2012

    
   SC Pdf Link

P. Sivakumar & Ors VS. State Represented by The Deputy Superintendent of Police Etc.Criminal Appeal Nos.1404-1405 OF 2012

Criminal Appeal Nos..1408-1409 OF 2012

Order

1. The present appeals challenge the judgment and order passed by the learned Single Judge of the High Court of Madras dated 7th December, 2011 thereby partly allowing Criminal Appeal No.192 of 2008 filed by the State and Criminal Revision Case No. 252 of 2008 filed by the first informant-wife.

2. The appellant No.1 had married PW-1-S.Beula on 04.12.2003. It appears that soon after marriage disputes arose between the parties and they started residing separately. PW-1-wife filed a complaint before the Deputy Superintendent of Police, Kanyakumari. After investigation, the charge sheet came to be filed for the offences punishable under Section 498-A IPC and Sections 3 and 4 of the Dowry Prohibition Act, 1961 against the four accused, namely, accused No.1-husband, accused No.2- mother-in-law, accused No.3-father in law and accused No.4-brother-in-law. The trial was conducted before the learned Judicial Magistrate, Court No.1, Nagarcoli, Kanyakumari District, Tamil Nadu. On the conclusion of the trial, the learned trial Judge acquitted all the accused persons of all the offences charged with.

3. Against the said order, the State filed an appeal and PW-1-Wife also filed a Revision Petition before the High Court. The appeal was partly allowed. By the impugned judgment and order, the acquittal of accused Nos. 1 to 3 was set aside and they were convicted for the offences punishable under Section 498-A IPC and Sections 3 and 4 of the Dowry Prohibition Act.

4. Being aggrieved thereby, the present appeals.

5. Mr. S.Nagamuthu, learned senior counsel for the appellants submits that the marriage between the parties has been held to be null and void by the judgment of the High Court of Madras, Madurai Bench by order dated 25.02.2021. He therefore submits that in view of the judgment of this Court in the case of Shivcharan Lal Verma v. State of Madhya Pradesh reported in (2007) 15 SCC 369, the conviction under Section 498-A IPC would not be sustainable.

6. Dr. Joseph Aristotle, learned counsel for the State of Tamil Nadu and Mr. Vinodh Kanna, learned counsel for the wife, vehemently oppose the appeals. It is submitted that, even if it is held that the conviction under Section 498-A IPC is not sustainable, the conviction under Sections 3 and 4 of the Dowry Prohibition Act would still remain.

7. Undisputedly, the marriage between the appellant No.1 and PW-1 has been found to be null and void. As such the conviction under Section 498-A IPC would not be sustainable in view of the judgment of this Court in the case Shivcharan Lal Verma's case supra. So far as the conviction under Sections 3 and 4 of the Dowry Prohibition Act is concerned, the learned trial Judge by an elaborate reasoning, arrived at after appreciation of evidence, has found that the prosecution has failed to prove the case beyond reasonable doubt. In an appeal/revision, the High court could have set aside the order of acquittal only if the findings as recorded by the trial Court were perverse or impossible.

8. We have perused the judgment of the learned trial Judge. We do not notice any perversity in the approach adopted by the learned trial Judge. The view taken by the trial Court also cannot said to be impossible.

9. In that view of the matter, the High Court ought not to have interfered with the well reasoned judgment of the trial Judge.

10. The appeals are, therefore, allowed.

11. The judgment and order dated 7th December, 2011 passed by the High Court is quashed and set aside and the judgment of the trial Court is affirmed.

12. The appellants are acquitted of the charges.

13. The bail bonds shall stand discharged.

Criminal Appeal Nos.1408-1409 OF 2012

In view of the order passed in Criminal Appeal Nos.1404-1405 of 2012, these appeals are disposed of.

......................J. [B.R.Gavai]

......................J. [Vikram Nath]

New Delhi

February 09, 2023.

ITEM NO.110                                                    COURT NO.8                                                             SECTION II-C

Criminal Appeal No(s). 1404-1405/2012

P.Sivakumar Ors. Vs State Represented by The Deputy Superintendent of Police Etc.

With Crl.A. No. 1408-1409/2012

Date : 09-02-2023 These appeals were called on for hearing today.

Coram: HON'BLE MR. Justice B.R. Gavai & HON'BLE MR. Justice Vikram Nath

For Appellant(s) Mr. S.Nagamuthu, Sr. Adv. Mr. S. Mahendran, AOR Mr. B.Vinodh Kanna,Adv. Mr. Purushothaman Reddy,Adv. Mr. Kaustubh Shukla, AOR

For Respondent(s) Dr. Joseph Aristotle S., AOR Mr. Shobhit Dwivedi, Adv. Ms. Vaidehi Rastogi, Adv. Mr. B.Vinodh Kanna,Adv. Mr. Purushothaman Reddy,Adv. Mr. Kaustubh Shukla, AOR Mr. S.Nagamuthu, Sr. Adv. Mr. S. Mahendran, AOR

Upon hearing the counsel the Court made the following Order.

Criminal Appeal Nos.1404-1405 of 2012 are allowed and Criminal Appeal Nos.1408-1409 of 2012 are disposed of in terms of the signed order.

Pending application, if any, shall stand disposed of.

(ANITA MALHOTRA)                                               (ANJU KAPOOR)
  AR-CUM-PS                                                          COURT MASTER

(Signed order is placed on the file)

 

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter