Citation : 2023 Latest Caselaw 2269 Bom
Judgement Date : 9 March, 2023
-1-
criappln1415.22.odt
IN THE HIGH COURT OF JUDICATURE OF BOMBAY
BENCH AT AURANGABAD
CRIMINAL APPLICATION NO. 1415 OF 2022
Asha Sayyadavali Masuldar Applicant
Versus
The State of Maharashtra & another Respondents
WITH
CRIMINAL APPLICATION NO. 1518 OF 2022
Ikram Innus Masuldar & others Applicants
Versus
The State of Maharashtra & another Respondents
Mr. A. M. Reddy, Advocate for the applicant.
Mr. S. J. Salgare, APP for the State.
Mr. S. B. Choudari, Advocate for respondent No. 2.
CORAM : MANGESH S. PATIL &
R. M. JOSHI, JJ.
DATE : 9 MARCH 2023.
PER COURT :
1. The parents-in-law, brother-in-law as also the sister of
mother-in-law of the respondent No. 2, by way of these two
applications, are seeking quashment of the crime registered at her
instance being First Information Report No. 43/2022 registered with
Bhada Police Station, Tq. Ausa, Dist. Latur, for the offences
punishable under Sections 498A, 323, 504 read with Section 34 of
the Indian Penal Code.
criappln1415.22.odt
2. We have heard both the sides. When we expressed our
disinclination to grant any relief to the parents-in-law and brother-in-
law of the respondent No. 2, learned Advocate for applicants, on
instructions, seeks leave to withdraw their application.
3. Criminal Application No. 1518/2022 is disposed of as
withdrawn.
4. As far as sister of the mother-in-law of the respondent
No. 2, the entire charge-sheet including the First Information Report
and the statements of parental side relatives of the respondent No. 2
named her conjointly with the rest of the accused persons as having
participated in subjecting her to cruelty on account of the alleged
demand of money and also on the ground that she could beget only
girls.
5. No specifc role is attributed to her. It is not even
whispered as to how she could conjointly with the other accused took
part in subjecting the respondent No. 2 to cruelty.
criappln1415.22.odt
6. The law is crystalised by catena of judgments referring to
the usual tendency to rope in as many relatives of the husband as
possible while lodging complaint under Section 498A of the Indian
Penal Code. This Court has to be circumspect in allowing such
distant relatives to be made to face the prosecution. Precisely for this
reason, it was imperative for the prosecution to demonstrate the
material suffcient to distinctly attribute some overt act to the sister
of mother-in-law of the respondent No. 2. But there is none.
7. We allow her application and quash and set aside First
Information Report No. 43/2022 registered with Bhada Police
Station, Tq. Ausa, Dist. Latur, for the offences punishable under
Sections 498A, 323, 504 read with Section 34 of the Indian Penal
Code and the charge-sheet to her extent only. Criminal Application
No. 1415/2022 is disposed of.
( R. M. JOSHI) ( MANGESH S. PATIL )
Judge Judge
dyb
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!