Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dilip Mahadeorao Dhomane vs State Of Mah. Thr. Pso, Nandgaonpeth Ps, ...
2024 Latest Caselaw 13884 Bom

Citation : 2024 Latest Caselaw 13884 Bom
Judgement Date : 3 May, 2024

Bombay High Court

Dilip Mahadeorao Dhomane vs State Of Mah. Thr. Pso, Nandgaonpeth Ps, ... on 3 May, 2024

Author: Vinay Joshi

Bench: Vinay Joshi

2024:BHC-NAG:5440-DB




               Judgment                                               apl142.23

                                                1


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


              CRIMINAL APPLICATION [APL] NOs. 142, 194, 195 & 196 OF 2023.

                                             ..........


              CRIMINAL APPLICATION [APL] NO. 142/2023.


              Chetan Dilip Dhomane,
              Aged 26 years, Occupation - Student,
              resident of House No.194, Khari Ward,
              Bhopal Road, Village Pandhurna,
              District Chindwara (Madhya Pradesh).     ...     APPLICANT.


                                            VERSUS

              1.State of Maharashtra,
              Through the Police Station Officer,
              Nandgaonpeth Police Station,
              Amravati.

              2.Vaishnavi w/o Manish Dhomane,
              Aged 27 years,Occupation - Housewife,
              resident of House No.10, Datta wadi,
              Wardhekar Layout, Shegaon Rahatgaon Road,
              Tq. and District Amravati, Maharashtra. ...    NON-APPLICANTS.


                                              WITH




              Rgd.
 Judgment                                                apl142.23

                                  2


CRIMINAL APPLICATION [APL] NO. 194/2023.


Varsha Dilip Dhomane,
Aged 53 years, Occupation - Housewife,
resident of House No.194, Khari Ward,
Bhopal Road, Village Pandhurna,
District Chindwara (Madhya Pradesh).     ...     APPLICANT.


                              VERSUS

1.State of Maharashtra,
Through the Police Station Officer,
Nandgaonpeth Police Station,
Amravati.

2.Vaishnavi w/o Manish Dhomane,
Aged 27 years,Occupation - Housewife,
resident of House No.10, Datta wadi,
Wardhekar Layout, Shegaon Rahatgaon Road,
Tq. and District Amravati, Maharashtra. ...    NON-APPLICANTS.

                                WITH


CRIMINAL APPLICATION [APL] NO. 195/2023.


Nisha Dilip Dhomane,
Aged 30 years, Occupation - Student,
resident of House No.194, Khari Ward,
Bhopal Road, Village Pandhurna,
District Chindwara (Madhya Pradesh).     ...     APPLICANT.


                              VERSUS


Rgd.
 Judgment                                                apl142.23

                                  3


1.State of Maharashtra,
Through the Police Station Officer,
Nandgaonpeth Police Station,
Amravati.

2.Vaishnavi w/o Manish Dhomane,
Aged 27 years,Occupation - Housewife,
resident of House No.10, Datta wadi,
Wardhekar Layout, Shegaon Rahatgaon Road,
Tq. and District Amravati, Maharashtra. ...    NON-APPLICANTS.

                                WITH


CRIMINAL APPLICATION [APL] NO. 196/2023.


Dilip Mahadeorao Dhomane,
Aged 61 years, Occupation - Service,
resident of House No.194, Khari Ward,
Bhopal Road, Village Pandhurna,
District Chindwara (Madhya Pradesh).     ...     APPLICANT.


                              VERSUS

1.State of Maharashtra,
Through the Police Station Officer,
Nandgaonpeth Police Station,
Amravati.

2.Vaishnavi w/o Manish Dhomane,
Aged 27 years,Occupation - Housewife,
resident of House No.10, Datta wadi,
Wardhekar Layout, Shegaon Rahatgaon Road,
Tq. and District Amravati, Maharashtra. ...    NON-APPLICANTS.


Rgd.
 Judgment                                                        apl142.23

                                  4



                       ---------------------------------
        Mr.A.S. Mardikar, Senior Advocate with Mr. S. Katkar,
                       Advocate for Applicants.
            Mr. S.B. Bissa, A.P.P. for Non-applicant No.1.
        Mr. S.V. Sirpurkar, Advocate for Non-applicant No.2.
                      ----------------------------------



                          CORAM : VINAY JOSHI AND
                                  VRUSHALI V. JOSHI, JJ.

                         DATE      :   MAY 03, 2024.


ORAL JUDGMENT (PER VINAY JOSHI, J.) :

Heard.

2. These applications under Section 482 of the Code of

Criminal Procedure, seek similar relief of quashing of the charge

sheet No.91/2022 arising out of first information report bearing

Crime No.69/2022 registered with Nandgaon Peth Police Station,

District Amravati for the offence punishable under Sections 498-A,

354-A, 313, 506[2], 504 read with Section 34 of the Indian Penal

Code and Sections 3 and 4 of the Dowry Prohibition Act.

Considering the contentions canvassed and similar issue involved in

Rgd.

Judgment apl142.23

all these applications, they are taken up together for disposal by

passing common order.

Admit.

3. At the instance of a report lodged by non-applicant no.2 -

Vaishnavi [informant/wife], the aforesaid crime came to be

registered against in all 5 persons. Husband of the informant namely

Manish has not applied for quashing. Rest of the family members i.e.

father-in-law, mother-in-law, sister-in-law and brother-in-law have

applied for quashing by filing separate applications.

4. The informant has initially filed an application with the

police on 15.09.2021 alleging matrimonial harassment at the hands

of applicants and her husband. Later on again she has filed a written

report on 07.10.2021 raising similar grievance. During the course of

enquiry, on 19.02.2022 the police have recorded statement of the

informant on the basis of which the aforesaid crime has been

registered.

Rgd.

Judgment apl142.23

5. The informant got married with Manish on 05.01.2021 as

per Hindu customary rites. After marriage she resumed cohabitation

with her husband and in-laws at Pandhurna, Chindwara district in

State of Madhya Pradesh. The husband of informant namely

Manish was serving at Mumbai. Accordingly after few days the

informant went to reside with her husband at Mumbai in a rented

premises. It is her contention that her parents-in-law, brother-in-

law and sister-in-law [applicants] came to Mumbai and started

raising multiple demands. They were insisting her to bring Car, LED

TV, AC from her parents. They used to humiliate her by saying that

in the marriage gift articles have not been offered and thus, she was

subjected to cruelty at the instance of demands of various articles as

well as, monetary demand. After few days, all the applicant left

Mumbai, which was followed by her husband continuing to harass

the informant by humiliating that her father has not offered

valuables in the marriage.

6. It is the case of informant that at the time of Holi festival

she came to Pandhurna on 13th April, but, again the applicants

Rgd.

Judgment apl142.23

insisted her to meet the monetary as well as other demands. During

her stay at Pandhurana, while she was sleeping in the room,

applicants forcibly entered the room and tried to strangulate her

with the aid of a scraf. Some how the informant get herself rescued

from the murderous attempt. The informant immediately sent a

whatsapp message to her mother regarding the harassment, and the

happenings occurred with her. It was followed by informant's father

coming to Pandhurna and trying to convince applicants and husband

of informant, but, it yielded nothing. The informant returned to her

parents house and after one month again she resumed cohabitation

with her husband.

7. Within few days, her husband was transferred from

Mumbai to Nagpur, and thus, they came to reside at Nagpur. The

informant became pregnant during said period. Her parents-in-law,

brother-in-law and sister-in-law telephonically insisted her to meet

the demands of various articles. The informant stated that on 14 th

August all applicants came to Nagpur and enquired as to why her

father has not given car as a gift. Finally by getting rid of the

Rgd.

Judgment apl142.23

incessant harassment she left her matrimonial house and came to

Amravati. At that time also all the applicants conveyed that she

should not return back unless the demands are fulfilled. The

informant has particularly alleged that her husband gave fist blow at

her stomach, which resulted into aborting the child. After return

from her husband's house, she has lodged the report.

8. The informant in her police statement has spoken about

the details about monetary demands, harassment and sufferings.

Particularly she alleges that while she was staying at Mumbai on

22.03.2021, her brother-in-law came to Mumbai and in absence of

her husband, tried to embarrass her and thus, tried to outrage her

modesty.

9. The learned Senior Counsel appearing for all applicants

has straneously argued that the allegations leveled in the first

information report and the material collected during the course of

investigation does not make out a prima facie case. It is submitted

that majority of allegations are against the husband, who is not

Rgd.

 Judgment                                                       apl142.23



before the Court.      The learned Senior Counsel relying on the

decision of Supreme Court in case of Kans Raj .vrs. State of Punjab

and others - [2000] 5 SCC 207, to submit that the tendency of

implicating all family members in matrimonial dispute is at rise and

on mere conjectures and surmises, the family should not be roped

into the matrimonial proceeding.

10. The learned Senior Counsel took us through certain

documents to impress that during the period from 03.04.2021 to

17.04.2021 containment zone was declared at Pandhurna, and thus

it was impossible to enter into said zone. The documents are

tendered to show that father-in-law was detected as 'Covid positive'

and was hospitalized from 03.04.2021 to 22.04.2021, and thus, the

allegation regarding harassment during said period is improbable. It

is submitted that there were exchange of notices, wherein in notice

reply dated 15.09.2021, the incident of abortion is totally missing.

According to applicants, due to strained relationship, the informant

has exaggerated the allegations from time to time, and thus, in

absence of any specific instance, prima facie case does not exist.

Rgd.

Judgment apl142.23

11. On the other hand, the learned Counsel appearing for the

informant once again took us to the written complaint along with

statement of the informant recorded during the course of

investigation. We have also been taken through various statements

which particularly relates to informant supporting and reiterating the

same allegations against the applicants. The learned Counsel for the

informant particularly attracted our attention to two messages dated

13.04.2021 and 20.08.2021, sent by the informant to her mother on

whatsapp. For the sake of convenience, we are reproducing the same

as under :

Message dated 13.04.2021.

"mummy papa ne navin car deta mantale hote ajun care dile ni manun maza husband Ani maze sasu sasre Ani nanad der maza sharerik Ani mansik chhal kart ahe. mala fashi deun marnyach prayatnh kela mi jorat ordat hoti tari pan maza var jor jabadasti karnyat Ali Mummy papa mala ethun geun ja he lok mala jivane marun takel yana apn andhan ni dil manun maza mansik"

Rgd.

Judgment apl142.23

Message dated 20.08.2021.

"Mummy sarv Jan mala khup mar zod kart aahe sasu sasre der nanad maza navra pan ryancha Kadun zala shivya galya kart ahe mala sharirik Ani mansik tras tras det ahe Ani paishachi magni kart ahe pandurnyala gadi pathava 4 vular Navin ethe sarv saman pathava mal sangat ahe gar man manun mala kuthe baher nighachi parmition pan ni ahr" (emphasis supplied)

12. The above messages disclose that there was a demand of

car and in that regard she has been physically and mentally

harassed. The informant has particularly stated that all the relatives

of her husband used to harass her. She has also referred that once

she has been tried to be strangulated by the family members of her

husband. The lady has urged to her mother that due to harassment,

she should be taken back to her parental house, otherwise she would

be killed.

13. We have gone through the consistent statements of the

informant which prima facie conveys that there was repeated

Rgd.

Judgment apl142.23

demand of valuables. The informant has quoted certain instances, to

be specific at the time of Holi festival and when she came to Nagpur

and then thirdly on 14th August, when she has been repeatedly

harassed. The informant has specifically stated that her parents-in-

law, sister-in-law and mother-in-law came to Mumbai twice and she

was subjected to physical and mental harassment. The family

members of informant though played corroborative role, but, they

have supported her contention to the extent of the role of all

applicants.

14. The learned counsel for applicants took us through the

medical papers that the reason for abortion was a fall of informant in

bathroom. However, we do not wish to delve upon said aspect since

husband is not before us. The various statements of informant

coupled with whatsapp messages sent by the lady, prima facie

discloses allegations particularly against all applicants. True,

consistently the Supreme Court has taken a view that the tendency of

involving all the family members of husband in matrimonial

proceedings is at rise. However, on such assumption at prima facie

Rgd.

Judgment apl142.23

stage we cannot exclude the family members if convincing material

exists.

15. Besides that the learned counsel for the informant has

attracted our attention to the order of this Court 28.06.2022, passed

in Criminal Application No.808/2022. It reveals that applicants have

earlier approached this Court for quashing of the same first

information report. This Court after hearing the matter has

expressed that there exists a prima facie case against all applicants,

and on that basis declined to exercise our inherent jurisdiction. On

that basis, it has been argued that in the wake of such position, the

second application for quashing may not be entertained.

In response, the learned Senior Counsel has relied on the

decision of Supreme Court in case of Anil Khadkiwala .vrs. State

[Government of NCT of Delhi] and another - [2019] 17 SCC 294, to

contend that second application under Section 482 of the Code is

maintainable. We have no hesitation to say that without looking to

the facts, we cannot say that second application is not maintainable.

However, fact remains that after considering the first information

Rgd.

Judgment apl142.23

report and the investigation papers, this Court has expressed its non-

inclination by holding that prima facie case is made out. The said

rejection by this Court has not been challenged further. Now the

case has traveled much more, as the investigation is complete and

having been found prima facie material, charge sheet is also filed.

In the circumstances, it cannot be said that now there is no material

against the applicants. Completion of investigation and filing of

charge sheet always add to the original material which was before

us. It reveals that certain orders showing pandemic period and some

applicant affected by Covid were not produced before this Court in

earlier application. We cannot re-assess the things by considering

some more things which were existing earlier, but, not produced for

the reasons best known to applicants. In such a background, the

documents tendered in support of defence can be considered at the

time of trial as a defence material. While invoking the powers under

Section 482 of the Code, the Court cannot marshal the evidence, nor

hold mini trial. Existence of prima facie material makes out a triable

case. Particularly in the wake of earlier rejection, we are not inclined

to exercise our inherent powers. In substance, no case for quashing

Rgd.

                             Judgment                                                 apl142.23



                            of the criminal prosecution is made out,    Criminal Applications

                            therefore, stand rejected.



                                           JUDGE                       JUDGE




                            Rgd.

Signed by: R.G. Dhuriya (RGD)
Designation: PS To Honourable Judge
Date: 08/05/2024 10:41:22
 

 
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