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

Sheshrao Kisan Pawar vs The State Of Maharashtra And Anr
2021 Latest Caselaw 2319 Bom

Citation : 2021 Latest Caselaw 2319 Bom
Judgement Date : 4 February, 2021

Bombay High Court
Sheshrao Kisan Pawar vs The State Of Maharashtra And Anr on 4 February, 2021
Bench: T.V. Nalawade, M. G. Sewlikar
                                                                   951-Criappl-2289-2020.odt



               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          BENCH AT AURANGABAD

                 951 CRIMINAL APPLICATION NO.2289 OF 2020
                                  WITH
                  CRIMINAL APPLICATION NO. 1259 OF 2020

Sheshrao Kisan Pawar
Age: 44 years, Occupation: Agriculture,
R/o. Badech Layout, Near H.P. Gas Godown,
Buldhana, Tq. & Dist. Buldhana.                                       ... Applicant

                VERSUS

1. The State of Maharashtra
   Through Police Station M.I.D.C. Jalgaon,
   Dist. Jalgaon.

2. Rani Bharastsing Patil
   Age: 40 years, Occupation: Household,
   R/o. Behind Samajshastra Temple,
   Kusumba, Tq. & Dist. Jalgaon.                                 ... Respondents


                                    ...
Mr. Krushna S. Solanke h/f Mr. S. J. Salunke, Advocate for the Applicants
Mr. S. J. Salgare, APP for Respondent No.1/State
                                     ...

                                   CORAM   :   T.V. NALAWADE &
                                               M.G. SEWLIKAR, JJ.


                                   DATE    :   04.02.2021



ORAL JUDGMENT :

.               Rule. Rule made returnable forthwith. By consent, heard both

the sides for final disposal.




                                                                                        1/3




    ::: Uploaded on - 05/02/2021                  ::: Downloaded on - 06/02/2021 02:32:31 :::
                                                                   951-Criappl-2289-2020.odt


2.               The main proceeding is filed for relief of quashing of Crime

No.828 of 2020 registered with M.I.D.C. Jalgaon Police Station, District

Jalgaon for the offences punishable under Sections 354, 452, 294, 506

and 510 of the Indian Penal Code. Relief is also claimed for quashing of

charge-sheet filed in this case and the case is given number as R.C.C

No.843 of 2020 and it is pending in the Court of J.M.F.C. Jalgaon. The

other proceeding is filed in the main proceeding for giving permission to

settle the matter and disposed of the main matter in terms of settlement.


3.               During the course of argument, learned counsel for the

applicant and respondent no.2 submitted that it was a dispute between

husband and wife and the present informant is the mother of the wife

and due to some misconception, the report was given. It is submitted

that the parties have now settled the dispute and the wife has returned

back to the matrimonial house for co-habitation. The informant has given

no objection to give the relief claimed.


4.               Learned APP produced on record a communication made by

P.I. of M.I.D.C. Police Station, Jalgaon.      It shows that in addition to

present crime, two more crimes were registered against the present

applicant like Crime No.265 of 2008 registered with Buldhana Police

Station for offence punishable under Sections 323, 337 and 341 of IPC

and Crime No.169 of 2009 registered with Buldhana Police Station for



                                                                                       2/3




     ::: Uploaded on - 05/02/2021                ::: Downloaded on - 06/02/2021 02:32:31 :::
                                                                    951-Criappl-2289-2020.odt


offence punishable under Sections 307, 324, 147, 148 and 149 of IPC. It

is submitted that in view of the bad antecedents of the applicant, the

relief may not be given.


5.               The aforesaid antecedents are not in respect of the family

affairs and the present matter has arisen out of family affairs. They have

now settled the dispute which was between husband and wife and in

view of that circumstance this Court holds that it is not desirable to ask

the applicant to face the trial for the present offence. In the result, the

following order:

                                    ORDER

a) Both Applications are allowed.

b) In Criminal Application No.1259 of 2020, relief is granted in

terms of prayer clause C-2, subject to payment of cost of

Rs.10,000/- by the applicant to the State Government. The said

amount is to be deposited within 30 days from today. If the said

amount is not deposited, it is to be treated that both the

applications are dismissed.

c) Rule made absolute in those terms.

(M.G. SEWLIKAR, J.) (T.V. NALAWADE, J.)

Sameer

 
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