Citation : 2025 Latest Caselaw 877 ALL
Judgement Date : 13 May, 2025
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2025:AHC:78292 Court No. - 87 Case :- APPLICATION U/S 482 No. - 21659 of 2024 Applicant :- Asgar Ali And 4 Others Opposite Party :- State of U.P. and Another Counsel for Applicant :- Rajiv Chowdhury Counsel for Opposite Party :- G.A.,Santosh Kumar Tiwari Hon'ble Prashant Kumar,J.
1. Heard Sri Rajiv Chowdhury, learned counsel for the applicants, Sri Shashi Dhar Pandey, learned A.G.A. for the State-Opposite Party No.1, Sri Santosh Kumar Tiwari, learned counsel for the opposite party no.2 and perused the material on record.
2. The present application under Section 482 Cr.P.C. has been filed for quashing of the summoning order dated 16-02-2024 as well as entire proceedings of Complaint Case No. 96618 of 2023, under Sections 376, 323, 506, 498A, 377, 504 IPC, P.S. Cholapur, district Varanasi.
3. It is submitted by the learned counsel for the applicants that the complaint has been falsely lodged by opposite party no. 2 with an oblique motive to harass not only her husband (applicant no.2) but also other family members, who have no direct involvement in the matrimonial affairs. It is pointed out that no specific role has been attributed to the family members, and the allegations levelled against them are vague, general, and omnibus in nature. It is contended that continuation of proceedings against them would amount to an abuse of the process of law. To buttress his arguments, he has placed reliance upon judgments passed by the Hon?ble Apex Court in the cases of Sushila Devi v. State of U.P. & Anr., 2025 INSC 505, Achin Gupta v. State of Haryana, (2025) 3 SCC 756, Muppidi Lakshmi Narayana Reddy and others v. State of Andhra Pradesh and another; 2025 SCC Online SC 884, Kahkashan Kausar alias Sonam v. State of Bihar, (2022) 6 SCC 599, Geeta Mehrotra & Another v. State of Uttar Pradesh & Anr., (2012) 10 SCC 741, and Preeti Gupta v. State of Jharkhand, (2010) 7 SCC 667.
4. Per contra, learned counsel for the opposite party no.2 submits that, in so far as applicant no.2 (husband) is concerned, the allegations against him are specific and duly supported by the statement of the complainant and other witnesses. Hence, prima facie, a cognizable offence is made out against applicant no.2.
5. Heard rival submissions advanced on behalf of both the sides and perused the record.
6. A perusal of the complaint and the accompanying documents clearly indicates that the complainant has sought to implicate the entire family of her husband, including Fatima (mother-in-law), Asgar Ali (father-in-law), Afsar Khatoon @ Shama (nanad) and Gulapsa Khatoon (nanad). It appears to be a classic case of over-implication with the intention to exert undue pressure on the husband by roping in his entire family.
7. From the statements recorded under Sections 200 and 202 Cr.P.C., it emerges that a prima facie case is made out against applicant no.2, the husband of the victim. Therefore, the prayer for quashing of proceedings against him is liable to be rejected.
8. Accordingly, the instant application qua applicant no.2-Aftab (husband) is dismissed.
9. However, on careful examination of the record, this Court finds force in the submissions made on behalf of other applicants, who are family member of husband of opposite party no.2. The allegations against them are vague, general, and lacking in specific details. Even the statements recorded under Sections 200 and 202 Cr.P.C. do not disclose any specific role or overt act attributable to them.
10. In the matter of Geeta Mehrotra (supra), the Hon'ble Supreme Court has held as follows:-
"25. However, we deem it appropriate to add by way of caution that we may not be misunderstood so as to infer that even if there are allegations of overt act indicating the complicity of the members of the family named in the FIR in a given case, cognizance would be unjustified but what we wish to emphasize by highlighting is that, if the FIR as it stands does not disclose specific allegation against accused more so against the co-accused specially in a matter arising out of matrimonial bickering, it would be clear abuse of the legal and judicial process to mechanically send the named accused in the FIR to undergo the trial unless of course the FIR discloses specific allegations which would persuade the court to take cognizance of the offence alleged against the relatives of the main accused who are prima facie not found to have indulged in physical and mental torture of the complainant-wife. It is the well settled principle laid down in cases too numerous to mention, that if the FIR did not disclose the commission of an offence, the court would be justified in quashing the proceedings preventing the abuse of the process of law. Simultaneously, the courts are expected to adopt a cautious approach in matters of quashing specially in cases of matrimonial dispute whether the FIR in fact discloses commission of an offence by the relatives of the principal accused or the FIR prima facie discloses a case of over-implication by involving the entire family of the accused at the instance of the complainant, who is out to settle her scores arising out of the teething problem or skirmish of domestic bickering while settling down in her new matrimonial surrounding."
11. The Hon?ble Supreme Court has further held that if the contents of the FIR do not disclose specific allegations against the relatives of the husband, except for a casual reference to their names, it would not be just to direct them to suffer the ordeal of a criminal trial, especially when the FIR does not disclose the essential ingredients of offences under Sections 498-A, 323, 504 IPC, read with Section 3/4 of the Dowry Prohibition Act.
12. Furthermore, the Hon?ble Supreme Court, in a catena of decisions, has reiterated the importance of preventing abuse of the legal and judicial process in matrimonial disputes. The Court has emphasized that if the FIR fails to disclose specific allegations against the family members of the husband, it would be an abuse of process to subject them to a trial based on vague and unsubstantiated accusations. In the present case, the allegations against the applicants are clearly general and lacking in specific acts of cruelty or unlawful demand.
13. However, so far as the general allegations are concerned, the law has been settled by the Hon'ble Supreme Court in the matter of Kahkashan Kausar alias Sonam v. State of Bihar, (2022) 6 SCC 599. The relevant paragraph of the aforesaid judgment is extracted hereunder:-
"19. Coming to the facts of this case, upon a perusal of the contents of the FIR dated 01.04.19, it is revealed that general allegations are levelled against the Appellants. The complainant alleged that 'all accused harassed her mentally and threatened her of terminating her pregnancy'. Furthermore, no specific and distinct allegations have been made against either of the Appellants herein, i.e., none of the Appellants have been attributed any specific role in furtherance of the general allegations made against them. This simply leads to a situation wherein one fails to ascertain the role played by each accused in furtherance of the offence. The allegations are therefore general and omnibus and can at best be said to have been made out on account of small skirmishes. Insofar as husband is concerned, since he has not appealed against the order of the High court, we have not examined the veracity of allegations made against him. However, as far as the Appellants are concerned, the allegations made against them being general and omnibus, do not warrant prosecution.
21. Here it must be borne in mind that although the two FIRs may constitute two independent instances, based on separate transactions, the present complaint fails to establish specific allegations against the in-laws of the Respondent wife. Allowing prosecution in the absence of clear allegations against the in-laws Appellants would simply result in an abuse of the process of law."
14. It is to be seen that the general and vague allegation in respect of a matrimonial dispute against in-laws is indicative of the fact that the allegations are founded in order to enhance the gravity of the offence. The Hon'ble Supreme Court in Kahkashan Kausar alias Sonam's case (supra) has quashed the proceedings of a matrimonial dispute due to the vague nature of allegations against the in-laws. It is evident that the same rationale applies in the present case. The Court has reiterated that relatives of the husband cannot be compelled to undergo trial without specific allegations of dowry demand and emphasized the need to discourage criminal trials that lack specific charges.
15.The Hon'ble Supreme Court in Abhishek v. State of Madhya Pradesh, 2023 LiveLaw (SC) 731 has quashed the criminal proceedings against in-laws under Section 498-A IPC, noting that the allegations were mostly general and omnibus in nature. In another matter, the Hon'ble Supreme Court in the case of Mahalakshmi vs. The State of Karnataka, 2023 LiveLaw (SC) has quashed criminal proceedings under Section 498A IPC observing that one vague occurrence without clear evidence of involvement is not sufficient to implicate a person.
16. The Hon'ble Supreme Court in Neelu Chopra v. Bharti (2009) 10 SCC 184, has held that mere mention of statutory provisions and the language thereof, for lodging a complaint, is not the 'be all and end all' of the matter, as what is required to be brought to the notice of the Court is the particulars of the offence committed by each and every accused and the role played by each and every accused in the commission of that offence. These observations were made in the context of a matrimonial dispute involving Section 498-A IPC. Therefore, considering the vague and general nature of the allegations against the applicants, and in accordance with the principles enunciated by the Supreme Court, this Court deems it fit to quash the criminal proceedings initiated against the applicant.
17. As per the principles enunciated by the Hon'ble Supreme court, it becomes imperative to assess the nature of the allegations leveled against applicant nos.2 and 3. The ratio laid down by the Hon'ble Supreme Court in catena of judgments, which has been mentioned hereinabove, highlights the common tendency to implicate not only the husband but also his immediate relations in complaints filed under Section 498-A, 323, 504 IPC and 3/4 D.P. Act. However, it is essential for the courts to exercise careful scrutiny and consider pragmatic realities while dealing with such complaints, especially concerning allegations against distant relatives who may have had minimal or no involvement in the events alleged.
18. Since, in the instant matter, there are no specific averments against applicant nos.1,3,4 and 5, who are family members of the husband of opposite party no. 2, therefore, following the ratio laid down by the Hon?ble Supreme Court and considering the facts and circumstances of the case, the present application, qua applicant nos.1,3,4 and 5, is partly allowed. Accordingly, the entire proceedings of Complaint Case No. 96618 of 2023, under Sections 376, 323, 506, 498A, 377, 504 IPC, P.S. Cholapur, district Varanasi, are hereby quashed.
Order Date :- 13.5.2025
pks
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!