Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Swati W/O. Pravin Dahalke And Others vs State Of Mah. Thr. Pso, Ps, Buldana, ...
2024 Latest Caselaw 6958 Bom

Citation : 2024 Latest Caselaw 6958 Bom
Judgement Date : 4 March, 2024

Bombay High Court

Swati W/O. Pravin Dahalke And Others vs State Of Mah. Thr. Pso, Ps, Buldana, ... on 4 March, 2024

Author: Vinay Joshi

Bench: Vinay Joshi

2024:BHC-NAG:2758-DB
                                                              923.apl1626.2022jud.odt




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

                    CRIMINAL APPLICATION (APL) NO. 1626 OF 2022

           1. Sou. Swati W/o Pravin Dahalke
              Aged about 33 years, Occ. Service,
           2. Shri Pravin S/o Sakharam Dahalke
              Aged about 34 years, Occ. Service
              Nos.1 & 2, R/o. 101, Shaswat Park
              Manjarli, Badlapur (West), Mumbai

           3. Shri Shivhari S/o Devchand Shelke
              Aged 37 years, Occ. Auto Driver,
              R/o. Room No.8, G.B. Road, Near Durga
              Mata Temple, Patalipada, Thane (West)

           4. Shri Santosh S/o Mamtaji Tekale
              Aged about 42 years, Occ. Agriculturist,

           5. Sou. Vanita W/o Santosh Tekale
              Aged about 42 years, Occ. Agriculturist,
              Nos.4 & 5, R/o. Baygaon Khurd,               ... Applicants
              Tah. Deoulgaon, District - Buldana.

                                 Versus
           1. State of Maharashtra,
              Through its Police Station Officer,
              Police Station Buldana,
              District - Buldana.

           2. Sou. Pooja W/o Atish Ghonge
              Aged about 28 years, Occ. Household,
              R/o. Rajput Layout, Dhad Naka,             ... Non-applicants
              Sangwan Parisar, Buldana,
              Tah. & Dist. Buldana.


                                              AND




                                                                       PAGE 1 OF 4
                                                          923.apl1626.2022jud.odt




           CRIMINAL APPLICATION (APL) NO. 1663 OF 2022

 1. Shri Atish S/o Shivaji Ghonge
    Aged about 30 years, Occ. Private
 2. Smt. Sharada Wd/o Shivaji Ghonge
    Aged about 49 years,
    Occ. Household
                                                      ... Applicants
      Both R/o. 202, Shaswat Park,
      Manjarli, Badlapur (West),
      Mumbai

                       Versus
 1. State of Maharashtra,
    Through its Police Station Officer,
    Police Station Buldana,
    District - Buldana.

 2. Sou. Pooja W/o Atish Ghonge
    Aged about 28 years, Occ. Household,
    R/o. Rajput Layout, Dhad Naka,                  ... Non-applicants
    Sangwan Parisar, Buldana,
    Tah. & Dist. Buldana.

Mr. H. Dhumale, Advocate for applicants.
Mr. S. Bissa, APP for non-applicant No.1.
Ms. Kaikasha A. Shaikh, Advocate for non-applicant No.2.

                          CORAM :          VINAY JOSHI, AND
                                           SMT. VRUSHALI V. JOSHI, JJ.
                          DATE        :    04.03.2024

ORAL JUDGMENT: (PER: Vinay Joshi,J)

Heard finally by consent of both the learned counsel for the parties.

(2) Admit.

PAGE 2 OF 4

923.apl1626.2022jud.odt

(3) Both applications are for seeking to quash FIR in

Crime No.823/2022 registered with Police Station Buldana City,

District - Buldana, for the offence punishable under Sections 143, 323,

498-A, 504 and 506 of the Indian Penal Code on account of mutual

settlement. It is informed that yet the charge-sheet has not been filed.

(4) At the instance of report lodged by the informant -

wife, crime has been registered. The couple was married on

26.02.2022 and thereafter, informant started to live with her husband

and other family members. After a few days of marriage, she was

subjected to harassment. The couple started to live separately from

29.08.2022. There is no issue from wedlock. Due to matrimonial

harassment, the report has been filed, on the basis of which, crime has

been registered.

(5) In the meantime, with the intervention of elder

family members, the matter has been settled. The couple is young and

they are of the view that, they cannot live together. Accordingly, they

decided to take divorce by mutual consent and severe matrimonial

ties, in consideration of the husband paying of Rs.10,00,000/- (Rs. Ten

Lakhs Only). In accordance with settlement, the petition for divorce

PAGE 3 OF 4

923.apl1626.2022jud.odt

bearing Petition No.F-120/2023 has already been filed in the Family

Court incorporating the terms of settlement.

(6) Today, the informant wife is present before us, who

is identified by her Advocate. On our query, the informant stated

about settlement and receipt of partial amount as agreed towards

settlement. The informant has no objection to quash the proceedings

on account of mutual settlement.

(7) The offence is of a domestic nature which cannot be

termed as heinous or antisocial. The informant has also filed an

affidavit in support of her no objection. Taking overall view of the

matter, we deem it fit to invoke our inherent powers.

(8) In view of that, both applications are allowed. We

hereby quash and set aside the FIR in Crime No.823/2022 registered

with Police Station Buldana City, District - Buldana, for the offence

punishable under Sections 143, 323, 498-A, 504 and 506 of the Indian

Penal Code.





                              [VRUSHALI V. JOSHI, J.]                   [VINAY JOSHI, J.]

                     Prity

Signed by: Mrs. Prity Gabhane                                                         PAGE 4 OF 4
Designation: PA To Honourable Judge
Date: 06/03/2024 17:44:11
 

 
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