Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Abhishek Parihar @ Abhishek And Another vs State Of U.P. And 3 Others
2024 Latest Caselaw 36369 ALL

Citation : 2024 Latest Caselaw 36369 ALL
Judgement Date : 6 November, 2024

Allahabad High Court

Abhishek Parihar @ Abhishek And Another vs State Of U.P. And 3 Others on 6 November, 2024

Author: Mahesh Chandra Tripathi

Bench: Mahesh Chandra Tripathi





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2024:AHC:173703-DB
 
Court No. - 42
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 17856 of 2024
 

 
Petitioner :- Abhishek Parihar @ Abhishek And Another
 
Respondent :- State Of U.P. And 3 Others
 
Counsel for Petitioner :- Ruchita Jain
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Mahesh Chandra Tripathi,J.
 

Hon'ble Prashant Kumar,J.

1. Heard learned counsel for the petitioners and learned A.G.A. for the respondents and perused the record.

2. The present writ petition has been preferred with prayer to quash the impugned First Information Report dated 30.07.2024 registered as Case Crime No.0246 of 2024, under Section 87 BNS 2023, P.S. Chirgaon, District-Jhansi and for a direction to the respondents not to arrest the petitioners in pursuance of impugned First Information Report.

3. Learned counsel for the petitioners submits that the petitioner no.2, who is major girl aged abouy 18 years, had performed marriage with the petitioner no.1, they are living happily as husband and wife and they have also applied for registration of their marriage. It is submitted that no offence under Section 87 BNS 2023 is made out against the petitioners. The entire criminal case lodged against the petitioners is nothing but an abuse of the process of the law. He submits that considering the said facts, the Co-ordinate Bench has accorded interim relief to the petitioners. For ready reference, the order dated 03.10.2024 is reproduced as under:-

"1. Heard Ruchita Jain, learned counsel for the petitioners, Sri Gaurav Pratap Singh, learned State Law Officer for the State-respondents.

2. The present writ petition has been preferred with the prayer to quash the impugned first information report dated 30.07.2024 registered as Case Crime No.0246 of 2024, under Section- 87 of B.N.S., 2023, Police Station - Chirgaon, District- Jhansi, and for a direction to the respondents not to arrest the petitioners in pursuance of the impugned first information report.

3. Submission of learned counsel for the petitioners is that as per first information report, it is alleged that the victim is aged about 18 years and she herself has come forward to challenged the first information report. The petitioners have married with each other on their own sweet will and they have also applied for registration of their marriage, as such, no offence as alleged is made out against them.

4. Per contra, learned A.G.A. submits that he is not having instructions in the matter.

5. Put up this case as fresh on 06.11.2024 so as to enable the learned AGA to seek instructions in the matter.

6. Till the next date of listing, no coercive action shall be taken against the petitioners pursuant to impugned first information report dated 30.07.2024 registered as Case Crime No.0246 of 2024, under Section- 87 of B.N.S., 2023, Police Station - Chirgaon, District- Jhansi."

4. Learned counsel for the petitioners has further contended that in view of the aforesaid facts and circumstances, the impugned FIR is liable to be quashed in view of the Supreme Court's judgment in Kavita Chandrakant Lakhani vs. State of Maharashtra & Anr reported in AIR 2018 SC 2099, wherein, it was held that to constitute an offence under Section 87 BNS 2023, it is necessary for the prosecution to prove that the accused induced the complainant woman or compelled by force to go from any place, that such inducement was by deceitful means, that such abduction took place with the intent that the complainant may be seduced to illicit intercourse and/or that the accused knew it to be likely that the complainant may be seduced to illicit intercourse as a result of her abduction. Mere abduction does not bring an accused under the ambit of this penal section. So far as charge under Section 366 IPC/87 BNS 2023 is concerned, mere finding that a woman was abducted is not enough, it must further be proved that the accused abducted the woman with the intent that she may be compelled, or knowing it to be likely that she will be compelled to marry any person or in order that she may be forced or seduced to illicit intercourse or knowing it to be likely that she will be forced or seduced to illicit intercourse. Unless the prosecution proves that the abduction is for the purposes mentioned in Section 366 IPC/87 BNS 2023, the Court cannot hold the accused guilty and punish him under Section 366 IPC/87 BNS 2023.

5. Reliance has also been placed on a judgement and order dated 5.12.2022 passed by a Coordinate Bench of this Court in Criminal Misc. Writ Petition No. 17046 of 2022 (Smt. Juli Kumari and another vs. State of UP and 2 others), wherein, under identical circumstances, the petition was allowed and FIR therein was quashed. For ready reference the order dated 5.12.2022 is quoted as under:-

"Heard learned counsel for the petitioners and learned AGA.

Present writ petition has been preferred for quashing the FIR dated 25.10.2022 being Case Crime No.0475 of 2022 under Section 366 IPC, P.S. Saurikh, Distt. Kannauj and for a direction to respondents not to arrest the petitioners pursuant to aforesaid FIR.

Placing reliance on the Aadhar Card of the victim girl showing her date of birth as 1.1.2004, it is submitted by the learned counsel for the petitioners that the petitioner no.1 is a major girl aged about more than 18 years on the date of incident.

The present petition has been filed with the declaration, jointly by both the petitioners no.1 & 2 that the petitioner no.1 had left her paternal home out of her own sweet will and being a major girl, she is free to take her choice to perform marriage with the petitioner no.2.

The present petition, however, has been filed on the assertion that no offence under Section 366 IPC is made out as the petitioner no.1 is a major girl. The entire criminal case lodged by the respondent no.3 is nothing but an abuse of the process of the law.

Learned counsel for the petitioners has further contended that in view of the aforesaid facts and circumstances, the impugned FIR is liable to be quashed in view of the Supreme Court's judgment in Kavita Chandrakant Lakhani vs. State of Maharashtra & Anr reported in AIR 2018 SC 2099, wherein it was held that to constitute an offence under Section 366 IPC, it is necessary for the prosecution to prove that the accused induced the complainant woman or compelled by force to go from any place, that such inducement was by deceitful means, that such abduction took place with the intent that the complainant may be seduced to illicit intercourse and/or that the accused knew it to be likely that the complainant may be seduced to illicit intercourse as a result of her abduction. Mere abduction does not bring an accused under the ambit of this penal section. So far as charge under Section 366 IPC is concerned, mere finding that a woman was abducted is not enough, it must further be proved that the accused abducted the woman with the intent that she may be compelled, or knowing it to be likely that she will be compelled to marry any person or in order that she may be forced or seduced to illicit intercourse or knowing it to be likely that she will be forced or seduced to illicit intercourse. Unless the prosecution proves that the abduction is for the purposes mentioned in Section 366 IPC, the Court cannot hold the accused guilty and punish him under Section 366 IPC.

As regards the age of the victim girl, as indicated in the Aadhar Card appended as Annexure No.2 to the writ petition, no dispute has been raised by learned AGA. It is, thus, clear that both the petitioners are major. The fact that the present writ petition has been filed with the declaration by the victim girl and that she is living voluntarily in the company of the petitioner no.2, is supported with the signature of the victim girl on the Vakalatnama. Once the age of the victim girl is not in dispute, the petitioners no.1 & 2 cannot be made accused for committing offence under Section 366 IPC as victim had left her home in order to live with the petitioner no.2.

We make it clear that the question in the present petition is not about the validity of marriage of two individuals i.e. petitioners no.1 & 2. Rather, the issue is about the life and liberty of two individuals in choosing a partner or their right to freedom of choice as to with whom they would like to live.

In view of the above discussion, we are of the considered view that from the first information report no offence under Section 366 IPC is made out, inasmuch as, both the petitioners are major and the petitioner no.1 has come up with the categorical stand that she had left her home with the petitioner no.2 willingly and is living with him as a married woman.

In view of the above, the writ petition succeeds and is allowed. The FIR dated 25.10.2022 being Case Crime No.0475 of 2022 under Section 366 IPC, P.S. Saurikh, Distt. Kannauj as well as all consequential proceedings are hereby quashed.

We, however, clarify that while deciding the present petition, we have not looked into the validity of marriage of the petitioners."

6. Learned A.G.A., on the instructions, states that till date the police report has not been submitted in the present matter. He has submitted that once petitioner no.2, who is major, has herself admitted that she has already solemnized marriage with the petitioner no.1, he has no objection, if the matter is decided on merit.

7. We have proceeded to examine the record in question and find that once the petitioner no.2 is major and she herself states that she has married with the petitioner no.1 out of her own free will and also comes before this Court in the instant matter, then the petitioners cannot be made accused for committing offence under Section 87 BNS 2023 as petitioner no.2 had left her home in order to live with the petitioner no.1.

8. In view of the above discussion, we are of the considered view that from the first information report no offence under Section 87 BNS 2023 is made out, inasmuch as the petitioner no.2 has come up with the categorical stand that she had left her home with the petitioner no.1 willingly and is living with him as a married woman.

9. In view of the above, the writ petition succeeds and is allowed. Consequently, the First Information Report dated 30.07.2024 registered as Case Crime No.0246 of 2024, under Section 87 BNS 2023, P.S. Chirgaon, District-Jhansi as well as all consequential proceedings are hereby quashed.

10. We further clarify that the observations made qua the marriage is only for disposal of instant matter and would have no bearing qua their respective rights and the same is to be pressed before the competent court/ authority.

Order Date :- 6.11.2024

A. Pandey

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter