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

Shyam Ganpat Ghuge And 5 Others vs State Of Mah., Thr. P.S.O. Andhera ...
2021 Latest Caselaw 14564 Bom

Citation : 2021 Latest Caselaw 14564 Bom
Judgement Date : 6 October, 2021

Bombay High Court
Shyam Ganpat Ghuge And 5 Others vs State Of Mah., Thr. P.S.O. Andhera ... on 6 October, 2021
Bench: V.M. Deshpande, Amit B. Borkar
                                         1    Cr.APL Nos.933.18 & 284.20-J

              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        NAGPUR BENCH, NAGPUR.

                    CRIMINAL APPLICATION (APL) NO.933/2018
                                    WITH
                    CRIMINAL APPLICATION (APL) NO.284/2020



  CRIMINAL APPLICATION (APL) NO.933/2018

  1.     Anilkumar S/o. Vithoda Jaybhaye,
         Age - 39 years, Occupation - Service,
         R/o. Little Heart, in front of Saidham,
         Tq. & Dist. Latur.

  2.     Sow. Mayuri W/o. Anilkumar Jaybhaye,
         Age - 38 years, Occupation - Education,
         R/o. N-604, Topaz Park, Park Street,
         Phase-II, Sr. No.210, Wakad Pune.

  3.     Yogesh Motiram Ghuge,
         Age - 21 years, Occupation - Education,
         R/o. Bramhanwada, Post. Marsul,
         Tq. Malegaon, Dist. Washim.

  4.     Ganga Shankar Ugalmugle,
         Age - 28 years, Occupation - Household,
         R/o. Ridhora, Post. Rajura,
         Tq. Malegaon, Dist. Washim.         ...         APPLICANTS

           ------ VERSUS -----

  1.     The State of Maharashtra,
         Through Police Inspector,
         Andhera Police Station,
         Dist. Buldhana.

         (Copy to be served on A.P.P.
         High Court Bench at Nagpur)

  2.     Dipali Shyam Ghuge,
         Age - 27 years, Occu. - Household,
         R/o. C/o. Samadhan Kedar,
         Gunjala, Tq. Chikhali,
         Dist. Buldhana.                           ... NON-APPLICANTS.
                                                    [Res.No.2 Org.informant]


::: Uploaded on - 07/10/2021                   ::: Downloaded on - 08/10/2021 03:27:50 :::
                                                                        2         Cr.APL Nos.933.18 & 284.20-J


                         WITH

  CRIMINAL APPLICATION (APL) NO.284/2020

  1.       Shyam Ganpat Ghuge,
           Aged about 30 years, Occupation - Farming.

  2.       Ganpatrao Anandrao Ghughe,
           Aged about 52 years, Occupation - Farming.

  3.       Chandrabhaga Ganpatrao Ghughe,
           Aged about 47 years, Occupation - Farming.

  4.       Vijay Ganpatrao Ghughe,
           Aged about 28 years, Occupation - Farming.

  5.       Motiram Anandrao Ghughe,
           Aged about 58 years, Occupation - Farming.

  6.       Lakshmi Motiram Ghughe,
           Aged about 48 years, Occupation - Farming,
           All resident of Bhramanwada, Post - Marsul,
           Tal.- Malegaon, Dist. - Washim.      ...                                                     APPLICANTS.

              ------ VERSUS -----

  1.       State of Maharashtra,
           Through Police Station Officer,
           Andhera, Tah. & Dist. - Buldhana.

  2.       Sau. Deepali W/o. Shyam alias Gajanan Ghuge,
           Aged about 28 years, Occupation - Household,
           Resident of Gunjala, Tah.-Chikli,
           Dist. - Buldhana.                    ... NON-APPLICANTS.
  ________________________________________________________________
  In Criminal Application (APL) No.933/2018
  Mr. Rishabh Khemuka, Advocate h/f. Mr. N. R. Tekade, Advocate for the Applicants.
  Mr. S. M. Ghodeswar, A.P.P. for the Non-applicant/State.
  Ms B. V. Reddy, Advocate h/f Mr. V. H. Kedar, Advocate for the Non-applicant No.2.
  In Criminal Application (APL) No.284/2020
  Mr. Akshay Joshi, Advocate for the Applicants.
  Mr. S. M. Ghodeswar, A.P.P. for the Non-applicant/State.
  _________________________________________________________________________________________________________________________________


                         CORAM                   :           V. M. DESHPANDE AND
                                                             AMIT B. BORKAR, JJ.

DATE : 06.10.2021.

JUDGMENT : [PER: AMIT B. BORKAR, J.]

1. Heard.

2. Rule. Rule made returnable forthwith.

3. Since both applications arise out of same First

Information Report and the subject matter of both the applications

is same, both are being disposed of by common judgment.

4. The applicants by way of present applications are

challenging registration of the First Information Report

No.270/2018 registered with Andhera Police Station,

Dist. Buldhana for the offences under Sections 498-A, 343, 504, 506

read with Section 34 of the Indian Penal Code.

5. The First Information Report came to be registered

against the applicants with the accusations that the marriage

between the non-applicant No.2 and applicant No.1 in Criminal

Application (APL) No.284/2020 was performed on 04.05.2017. It is

alleged that after marriage, the applicants treated the non-applicant

No.2 with physical and mental cruelty. The non-applicant No.2

therefore, filed the First Information Report against the applicants.

6. The applicants have therefore filed Criminal

Application (APL) No. 933/2018. This Court on 29.10.2018 issued

notice to the non-applicants and in the meantime, it was directed

that charge-sheet shall not be filed. The Investigating Agency has

filed reply stating that the Investigating Officer has recorded

statements of the witnesses which support the case of the

non-applicant No.2.

7. During pendency of the investigation, remaining

accused filed Criminal Application (APL) No.284/2020 stating that

parties to the application have resolved their dispute.

8. Today, the non-applicant No.2 is present in the Court.

She stated before the Court that she is giving her consent for

quashing the proceedings against the applicants without any duress

and out of free-will.

9. We have carefully considered the allegations in the First

Information Report and we are satisfied that the offences alleged

against the applicants in both the applications are personal in

nature.

10. The Hon'ble Apex Court in the case of Madan Mohan

Abbot Vs. State of Punjab reported in (2008) 4 SCC 582, has taken

a view that it is advisable that, the Court should ordinarily accept

the terms of compromise even in criminal proceeding as keeping the

matter alive with no possibility of conviction in favour of the

prosecution is a luxury which the Courts, grossly over-burdened, as

they are, cannot afford and that the time so saved can be utilized in

deciding more effective and meaningful litigation.

11. In view of the settlement arrived at between the

applicants and the non-applicant No.2, there is no impediment in

quashing the First Information Report registered against the

applicants.

12. We, therefore, pass following order :

i. The Criminal Application (APL) Nos. 933/2018 and

284/2020 are allowed.

ii. The First Information Report No.270/2018 registered

on dated 22.08.2018 against the applicants in both the

applications registered with the non-applicant No.1 -

Police Station for the offences under Sections 498-A,

343, 504, 506 read with Section 34 of the Indian Penal

Code is quashed and set aside.

13. Rule is made absolute in the above terms. Pending

application(s), if any, stand(s) disposed of.

                               JUDGE                                        JUDGE


RGurnule





 

 
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