Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Raviraj Chintamani Kambale vs State Of Maharashtra
2024 Latest Caselaw 2651 Bom

Citation : 2024 Latest Caselaw 2651 Bom
Judgement Date : 30 January, 2024

Bombay High Court

Raviraj Chintamani Kambale vs State Of Maharashtra on 30 January, 2024

Author: M. S. Karnik

Bench: M. S. Karnik

2024:BHC-AS:4433



                   PMB                                           902.revnst.22896-23.doc


                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                             CRIMINAL APPELLATE JURISDICTION
                   CRIMINAL REVISION APPLICATION ST. NO.22896 OF
                                        2023
                                       WITH
                      INTERIM APPLICATION ST. NO.22897 OF 2023
                                       WITH
                       INTERIM APPLICATION ST. NO.1957 OF 2024

                   RAVIRAJ CHINTAMANI KAMBALE              ..APPLICANT
                         VS.
                   1. THE STATE OF MAHARASHTRA
                   2. XYZ                                  ..RESPONDENTS
                                            ------------
                   Adv. Laxmikant Shukla a/w Adv. Asha Joshi for the
                   applicant.
                   Ms. S. D. Shinde, APP for the State.
                   Adv. Sushan Mhatre for respondent No.2.
                   ASI Sanap, Wadala Police Station.
                                            ------------
                                        CORAM : M. S. KARNIK, J.
                                          DATE    : JANUARY 30, 2024

                   ORAL JUDGMENT :

1. Learned counsel for the Revisional applicant seeks

leave to amend. Amendment to be carried out forthwith.

2. Heard learned counsel for the applicant, learned APP

for the State and learned counsel for respondent No.2.

3. This Criminal Revision Application filed under Sections

397 read with 482 of the Code of Criminal Procedure

(hereafter "Cr.P.C.", for short) challenges the order dated

PMB 902.revnst.22896-23.doc

31.10.2023 passed by the Court of Sessions for Greater

Bombay below Exhibit 10 rejecting the application for

discharge filed under Section 227 of the Cr.P.C.

4. This Court on the previous occasion had issued notice

to the respondent No.2. The notice was duly served. The

respondent No.2's father is present in the Court is duly

identified by the Investigating Officer. It is informed by him

that the respondent No.2 does not wish to proceed with the

criminal case as she has moved on with life having

solemnised marriage, happily staying with her family. It is

submitted by learned counsel appointed by this Court on

instructions of respondent No.2's father that proceeding any

further with the criminal case before the trial Court and in

this Court will cause serious prejudice to the respondent

No.2. It is urged that any further participation of the

respondent No.2 in these proceedings may disrupt her

matrimonial life and therefore respondent No.2's father

submits that the present application be allowed and that the

respondent No.2 has no objection to the applicant being

discharged.

PMB 902.revnst.22896-23.doc

5. The FIR is dated 11.10.2016. It was the case of

respondent No.2-complainant that sometime in the year

2014 she had seen the applicant on the website Shadi.com.

A friend request on facebook was sent by the respondent

No.2 to the applicant which he accepted. They started

interacting initially on facebook. After a few months of

interaction with each other on facebook, whatsApp and on

telephone, the applicant and respondent No.2 decided to

meet. The applicant promised that he would marry the

respondent No.2. Thereafter on the pretext that the couple

in any case was to get married, the applicant induced the

respondent No.2 into a physical relationship which

constitutes the offence alleged in the FIR. Thereafter the

respondent No.2 realised that the applicant is avoiding to

take her calls or meeting her. On 16.08.2016 she was told

by the applicant that as the family members are opposed to

the marriage, it may not be possible for him to proceed

further with the prospect of marriage. It is alleged that on

28.09.2016 the applicant informed her that as his family

members are not ready for this proposal, she should stay in

PMB 902.revnst.22896-23.doc

a separate room so that they could get married. Even the

preparation for marriage progressed and haldi ceremony

was solemnised. However the marriage ceremony could not

take place as the applicant could not be contacted. Hence,

the FIR was lodged under the provisions of Sections 376

and 420 of the Indian Penal Code.

6. Learned counsel for the applicant relied upon the

decision of the Supreme Court in Pramod Suryabhan

Pawar vs. State of Maharashtra and another 1 to

contend that the breach of a promise cannot be said to be a

false promise as in the present case the promise was made

in good faith. It is submitted that from the allegations made

in the FIR it would reveal that it is not as if the applicant did

not have the intention of upholding his words at the time of

giving it. There were circumstances which compelled the

applicant to commit breach of the promise, however, the

promise could not be said false since inception as the

allegations would demonstrate that the applicant had every

intention of marrying the respondent No.2 and towards that

end he made every possible effort.

1    (2019) 9 SCC 608


 PMB                                          902.revnst.22896-23.doc


7. Learned APP and learned counsel appointed by this

Court to represent respondent No.2 submitted that the

order passed by the trial Court rejecting the application for

discharge is a well reasoned order and which does not call

for any interference. It is submitted that the allegations in

the FIR constitute the ingredients of the alleged offence.

8. As stated by the respondent No.2's father, the

complainant is not willing to proceed any further with the

criminal case before the trial Court, the reason being that

she has moved on in life having happily settled in

matrimony. She does not want to be exposed to the risk of

disrupting her matrimonial life as any further participation

in the proceedings may be detrimental to her interest and

at the cost of her matrimonial life.

9. The Supreme Court in Pramod Suryabhan Pawar

(supra) in paragraph 6 emphasised on the scope and ambit

of the powers of this Court under Section 482 of the Cr.P.C.

The observations in paragraph 6, 7, 8 provide a valuable

guidance for this Court while exercising its powers under

Section 482 of the Cr.P.C. The same reads thus :-

PMB 902.revnst.22896-23.doc

"6. Section 482 is an overriding section which saves the inherent powers of the court to advance the cause of justice. Under Section 482 the inherent jurisdiction of the court can be exercised (i) to give effect to an order under the CrPC; (ii) to prevent the abuse of the process of the court; and (iii) to otherwise secure the ends of justice. The powers of the court under Section 482 are wide and the court is vested with a significant amount of discretion to decide whether or not to exercise them. The court should be guarded in the use of its extraordinary jurisdiction to quash an FIR or criminal proceeding as it denies the prosecution the opportunity to establish its case through investigation and evidence. These principles have been consistently followed and re-iterated by this Court. In Inder Mohan Goswami v. State of Uttaranchal, this Court observed : (SCC p.10, paras 23-24) "23. This Court in a number of cases has laid down the scope and ambit of courts' powers under Section 482 CrPC. Every High Court has inherent powers to act ex debito justitiae to do real and substantial justice, for the administration of which alone it exists, or to prevent abuse of the process of the court. Inherent power under Section 482 CrPC can be exercised:

(i) to give effect to an order under the Code;

(ii) to prevent abuse of the process of the court, and

(iii) to otherwise secure the ends of justice.

24. Inherent powers under Section 482 CrPC though wide have to be exercised sparingly, carefully and with great caution and only when exercise is justified by the tests specifically laid down in this section itself. Authority of the court exists for the advancement of justice. If any abuse of the process leading to injustice is brought to the notice of the court, then the court would be justified in preventing injustice by invoking inherent powers in absence of specific provisions in the statute."

7. Given the varied nature of cases that come before the High Courts, any strict test as to when the court's extraordinary powers can be exercised is likely to tie the court's hands in the face of future injustices. This Court in

PMB 902.revnst.22896-23.doc

State of Haryana v. Bhajan Lal conducted a detailed study of the situations where the court may exercise its extraordinary jurisdiction and laid down a list of illustrative examples of where quashing may be appropriate. It is not necessary to discuss all the examples, but a few bear relevance to the present case. The court in Bhajan Lal noted that quashing may be appropriate where : (SCC pp.378-79, para 102) "102. ...(1) Where the allegations made in the first information report or the complaint, even if they are taken at their face value and accepted in their entirety do not prima facie constitute any offence or make out a case against the accused.

(2) Where the allegations in the first information report and other materials, if any, accompanying the FIR do not disclose a cognizable offence, justifying an investigation by police officers under Section 156(1) of the Code except under an order of a Magistrate within the purview of Section 155(2).

                           *        *            *

         (7)      Where a criminal proceeding is manifestly

attended with mala fide and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and personal grudge."

8. In deciding whether to exercise its jurisdiction under Section 482, the Court does not adjudicate upon the veracity of the facts alleged or enter into an appreciation of competing evidence presented. The limited question is whether on the face of the FIR, the allegations constitute a cognizable offence. As this Court noted in Dhruvaram Murlidhar Sonar v. State of Maharashtra, (Dhruvaram Sonar) : (SCC para 13)

"13. It is clear that for quashing proceedings, meticulous analysis of factum of taking cognizance of an offence by the Magistrate is not called for. Appreciation of evidence is also not permissible in exercise of inherent powers. If the allegations set out in the complaint do not constitute the offence of which

PMB 902.revnst.22896-23.doc

cognizance has been taken, it is open to the High Court to quash the same in exercise of its inherent powers."

10. Bearing in mind these principles, in my opinion the

stand of the respondent No.2 will have to be duly regarded.

This is one of the circumstance which has prevailed upon

me in deciding the Criminal Revision Application. In order to

secure the interest of justice, I find it necessary in the facts

of the present case to give due importance to the wishes of

the respondent No.2 so that the cause of justice does not

suffer. The events subsequent to the filing of the FIR need

to be taken into consideration to prevent miscarriage of

justice coupled with the other circumstances on record

which I will advert to. The applicant is facing the

proceedings since 2016.

11. Furthermore, even the reading of the allegations in

the FIR would reveal that the applicant had demonstrated

his intent to marry the respondent No.2 and taken steps in

that direction. The applicant's parents had opposed the

marriage despite which the applicant had shown his

inclination to marry the respondent No.2. Therefore, it

cannot be said that there was false promise and that the

PMB 902.revnst.22896-23.doc

applicant had no intention of upholding his words at the

time of giving it. In my opinion, the FIR and the materials

on record do not on their face indicate that the promise

given by the applicant was false or that the respondent

No.2 engaged in sexual relations on the basis of such

promise. There is no allegation in the FIR that when the

appellant promised to marry the respondent No.2, it was

done in bad faith or with the intention to deceive her.

Hence, in my opinion, the allegations on the face of the FIR

did not constitute a cognizable offence.

12. The Criminal Revision Application deserves to be

allowed. The impugned order is set aside. The application

Exhibit 10 filed by the applicant for discharge before the

trial Court is allowed. The applicant is discharged.

13. Criminal Revision Application is disposed of. Interim

Applications are also disposed of.

14. I express my gratitude for the able assistance

rendered by the Advocate Sushan Mhatre who represented

the respondent No.2 at my request. The Legal Aid Services

PMB 902.revnst.22896-23.doc

Authority may regularize the engagement of Advocate

Sushan Mhatre.

(M. S. KARNIK, J.)

Signed by: Pradnya Bhogale Designation: PA To Honourable Judge Date: 30/01/2024 19:18:53

 
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