Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Damini And 3 Others vs State Of U.P. And 3 Others
2025 Latest Caselaw 6343 ALL

Citation : 2025 Latest Caselaw 6343 ALL
Judgement Date : 21 March, 2025

Allahabad High Court

Smt. Damini And 3 Others vs State Of U.P. And 3 Others on 21 March, 2025

Author: Mahesh Chandra Tripathi
Bench: Mahesh Chandra Tripathi




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2025:AHC:41359-DB
 
Court No. - 42
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 5258 of 2025
 

 
Petitioner :- Smt. Damini And 3 Others
 
Respondent :- State Of U.P. And 3 Others
 
Counsel for Petitioner :- Diwakar Tiwari,Sanjay Shukla
 
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 State-respondents.

2. The present writ petition has been preferred with the prayer to quash the impugned First Information Report dated 06.03.2025 registered as Case Crime No. 50 of 2025, under Sections 87, 61(2) of the B.N.S. at Police Station Delhi Gate, District Aligarh and with a further prayer not to arrest the petitioners in pursuance of the impugned F.I.R.

3. The impugned First Information Report alleges that on 04.03.2025, at around 11:00 AM, the informant?s daughter left her home for a banking-related work but did not return. The informant attempted to contact her on her mobile phone, which was found switched off. Upon further inquiry, the informant came to know that she had been allegedly enticed away by petitioner no.2 with the assistance of petitioner no.3 and petitioner no.4.

4. Learned counsel for the petitioners submits that the allegations made in the impugned FIR are false, baseless, and a result of the informant?s displeasure over the independent decision of an adult woman. It is argued that petitioner no.1 is 29 years old and has completed her education, while petitioner no.2 is 30 years old and gainfully employed. The learned counsel for the petitioners states that both petitioner no.1 and petitioner no.2 willingly entered into marriage on 04.03.2025 at Arya Samaj Mandir, Ghaziabad, and their marriage was legally solemnized. A marriage certificate and other documentary proof, including educational certificates indicating their ages, have been annexed to this petition. It is further submitted that the informant had arranged the marriage of petitioner no.1 against her wishes, which led her to leave her parental home voluntarily. Learned counsel for the petitioners contends that no offence under Sections 87, 61(2) of the B.N.S. is made out, as petitioner no.1 is a consenting adult and there is no evidence of coercion or unlawful action by the petitioners. Furthermore, it is pointed out that the FIR was lodged two days after the alleged incident, with no explanation for the delay, indicating that the complaint is a mere afterthought. The learned counsel for the petitioners argues that the investigation is being conducted in a biased manner, and there is an imminent threat of arbitrary arrest and harassment of the petitioners. Hence, the petitioners seek protection from coercive action and a direction for a fair and just investigation.

5. 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 (now 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 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.

6. 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."

7. 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 the petitioner No.1, who is major and admitted herself that she has already solemnized marriage with the petitioner, he has no objection, if the matter is decided on merit.

8. We have proceeded to examine the record in question and find that once the age of the petitioner No.1 is not in dispute and she herself states that she has married with the petitioner No.2 out of her own free will, then the petitioners cannot be made accused for committing offence under Section 366 IPC (now Section 87, BNS, 2023) as the petitioner No.1 had left her home in order to live with the petitioner No.2. Considering the fact that the date of birth of the petitioner No.1 is not in dispute and there is also a joint affidavit, we find that in spite of the time accorded to learned AGA, till date no objection has been filed nor any chargesheet has been forwarded to the competent court in the instant matter, the impugned is liable to be quashed.

9. In view of the above discussion, we are of the considered view that from the first information report no offence under Sections 87, 61(2) of the B.N.S. is made out, inasmuch as the petitioner No.1 has come up with the categorical stand that she had left her home with the petitioner willingly and is living with him as a married woman.

10. In view of the above, the writ petition succeeds and is allowed. Consequently, the First Information Report dated 06.03.2025 registered as Case Crime No. 50 of 2025, under Sections 87, 61(2) of the B.N.S. at Police Station Delhi Gate, District Aligarh as well as all consequential proceedings are hereby quashed.

11. 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 :- 21.3.2025

NLY

(Prashant Kumar,J.) (Mahesh Chandra Tripathi,J.)

 

 

 
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