Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dharam Pal And Others vs State Of U.P. And Another
2014 Latest Caselaw 1688 ALL

Citation : 2014 Latest Caselaw 1688 ALL
Judgement Date : 13 May, 2014

Allahabad High Court
Dharam Pal And Others vs State Of U.P. And Another on 13 May, 2014
Bench: Vinod Prasad



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 53                                                                 A.F.R.
 

 
Case :- APPLICATION U/S 482 No. - 4085 of 2003
 
Applicant :- Dharam Pal And Others
 
Opposite Party :- State Of U.P. And Another
 
Counsel for Applicant :- K.K. Dwivedi,R.P. Dwivedi
 
Counsel for Opposite Party :- Govt. Advocate,Anoop Singh
 

 
Hon'ble Vinod Prasad,J.

This 482 Cr.P.C. Application has been filed by four applicants, namely, Pitambar Lal and his three sons Dharam Pal, Prahlad, Bal Chandra.

Prahlad was married with Smt. Usha Devi respondent no.2 according to Hindu customs and rites, in which dowry was given according to the economic condition of the father Nandi Lal. Because of insufficient dowry, respondent no.2 Smt. Usha Devi was tortured by the husband and in-laws at her in-laws house, who demanded Rs. 50,000/-, buffaloes and immovable property. Victim even was assaulted with shoes, boxed and slapped. Accused have snatched away the dowry articles and victim was thrown out of the house.

With above allegations, the victim has lodged the complaint against the accused applicant. Copy of the complaint is annexure no.1. In her statement under section 200 Cr.P.C., victim has clearly supported her version. The witnesses under section 202 Cr.P.C. Mohd. Ahmad and Uday Bhan Singh have also supported the case of the victim. Vide summoning order dated 23.11.2002, learned Magistrate in the aforesaid complaint case no.718 of 2001, Smt. Usha Devi Vs. Prahlad and others, has summoned the applicants to stand the trial for offence under sections 498-A, 323, 504 IPC fixing 4.1.2004 for appearance of the applicants. Subsequently, it transpires that due to non appearance against two of the applicants Prahlad and Dharam Pal non bailable warrants were issued on 2.4.2003.

I have heard Sri K.K. Dwivedi, learned counsel in support of this 482 Cr.P.C. Applications and Sri Sangam Lal Kesherwani, learned AGA for the State.

After perusing the material on record, it becomes evident that so far as husband Prahlad and father in-law Pitamber Lal are concerned, there are specific allegations against them. This 482 Cr.P.C. Application in their respect sans merits and, therefore is dismissed. Interim order against them stands vacated. These two applicants are directed to surrender within a period of three weeks' before the Magistrate concerned, who is directed to proceed with their trial expeditiously in accordance with law.

However, coming to the case of other two applicants Dharam Pal and Bal Chandra, who are stated to be jeth and dewar of the victim, there is no specific allegations against them.

Sri K.K. Dwivedi, learned counsel inviting attention of the Court to paragraph 14 submitted that applicant no.1 Dharam Pal was a Government Employee working in Indian Air Force and was posted at Tambaram, Air Force Station in Chennai, as Wing Commander and Chief Administration Officer. He is residing in Chennai along with his family. He never demanded any dowry and had nothing to do with any of the offence. It is submitted that his name has been inserted in complaint only for the purpose of harassment. Sri Dwivedi, learned counsel further urged that so far as applicant no.3 Bal Chandra is concerned, he was a farmer and he also never demanded any dowry.

From the perusal of the statements, no specific allegation is slated against the jeth and dewar. Their case is distinguishable from the case of the husband and father-in-law. This 482 Cr.P.C. Application for Dharam Pal (jeth) and Bal Chandra (dewar) therefore stands allowed, as their prosecution seems to be mala fide, tainted with vindictiveness to seek revenge. Their case falls squarely in the eighth and ninth categories of the decision of the Apex Court  in State of Haryana versus Bhajan Lal, 1992 SCC (Cr) 426. It is not uncommon in Indian Society to frame in innocent persons specially family members to seek vendetta in family disputes.

In view of aforesaid, prosecution of the two applicants nos.1 and 3, Dharam Pal and Bal Chandra through the aforesaid case no.718 of 2001, under sections 498-A, 323, 504 IPC is hereby quashed.

This 482 Cr.P.C. Application is allowed in part as above.

In the event, two applicants father-in-law Pitamber Lal and the husband Prahlad surrender, as directed above, their bail prayer is directed to be considered expeditiously, if possible, on the same day by the courts below.

Order Date :- 13.5.2014

Tamang

 

 

 
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