Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shamkumar Devanand Purbhe And Others vs The State Of Maharashtra And Another
2025 Latest Caselaw 4301 Bom

Citation : 2025 Latest Caselaw 4301 Bom
Judgement Date : 25 August, 2025

Bombay High Court

Shamkumar Devanand Purbhe And Others vs The State Of Maharashtra And Another on 25 August, 2025

Author: Nitin B. Suryawanshi
Bench: Nitin B. Suryawanshi
2025:BHC-AUG:23069-DB
                                    1                    Judgment in Cri.WP 1147-23.odt


                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                              BENCH AT AURANGABAD

                        CRIMINAL WRIT PETITION NO.1147 OF 2023


            1.    Shamkumar s/o Devanand Purbhe,
                  Age : 37 years, Occu.: Labour work,
                  R/o.: Masrul, Tal. & Dist.: Buldhana

            2.    Akshay s/o Devilal Mandve,
                  Age : 26 years, Occu.: Private Service,
                  R/o.: Warud, Post : Jamthi,
                  Tal. Buldhana, Dist.: Buldhana

            3.    Pankaj s/o Ramlal Dhamune,
                  Age : 26 years, Occu.: Agril.,
                  R/o.: Walsawangi, Tal. Bhokardan,
                  District : Jalna                          .... PETITIONERS
                                                            (Original Accused)

                  VERSUS

            1.    The State of Maharashtra,
                  Through Police Station,
                  Sangamner City Police Station,
                  Sangamner, Tal. Sangamner,
                  District : Ahmednagar

            2.    X.Y.Z.                                    ....     RESPONDENTS

                                            ....
            Mr. K. N. Shermale, Advocate for the Petitioners
            Ms. Uma S. Bhosale, APP for Respondent No.1-State
            Advocate for Respondent No.2 : Party in person
                                             ....

                                  CORAM : NITIN B. SURYAWANSHI AND
                                          SANDIPKUMAR C. MORE, JJ.

                                  RESERVED ON               : 13/08/2025
                                  PRONOUNCED ON             :    25/08/2025
                          2                 Judgment in Cri.WP 1147-23.odt


JUDGMENT :

(Per : Sandipkumar C. More, J.) :

1. Rule. Rule made returnable forthwith. Heard finally with

the consent of the parties.

2. This petition is filed under Articles 226 and 227 of the

Constitution of India, read with Section 482 of the Code of

Criminal Procedure, 1973. By way of this petition, the petitioners

who are the original accused in Special Case No.2 of 2023, are

seeking quashment of FIR No.414 of 2022, dated 10/06/2022,

registered against them in Sangamner City Police Station for the

offence under Section 376 (2)(n), 323, 504 of IPC and under Section

8 & 12 of the Protection of Children from Sexual Offences Act,

2012, which is lodged by present respondent No.2 - victim. The

petitioners have also prayed for quashement of proceeding of

Special Case No.2 of 2023, pending before the learned Additional

Sessions Judge, Sangamner arising out of the aforesaid FIR.

3. On going through the FIR filed by present respondent No.2, it

reveals that her marriage was solemnized on 14/05/2003 at Jalna,

but unfortunately her husband died due to cardiac-arrest on

01/04/2021. She is having two daughters. However, prior to three

years of the incident, she got acquainted with petitioner No.1

through mobile App-Facebook. Petitioner No.1 used to come to her 3 Judgment in Cri.WP 1147-23.odt

house at Jalna even during life time of her husband. Thus,

petitioner No.1 is a friend of her husband.

4. After death of her husband, the petitioner No.1 established

fiduciary relations with her and got transferred the amount, which

she had received on account of death of her husband, to his

account. Petitioner No.1, thereafter, avoided to repay the said

amount and when she made a complaint in respect of the same,

petitioner No.1 started threatening her. He then came to her house

at Jalna at about 8.00 p.m. under the influence of liquor and

assaulted her daughters for withdrawing of her complaint against

him. It is also contended by respondent No.2 that at the relevant

time, he committed forceful sexual intercourse with her. Thereafter,

also, in the month of April, 2022 when she was residing at

Sangamner, petitioner No.1 alongwith the other petitioners, again

came to her house at about 8.00 p.m. and started outraging her

modesty. When her elder daughter tried to intervene, petitioner

Nos.2 & 3 caught her daughter and outraged her modesty by

pulling her clothes. When petitioner Nos.2 & 3 tried to ravish her,

respondent No.2 requested for not to spoil the life of her daughter.

At that time also petitioner No.1 committed forceful sexual

intercourse with her even in the presence of other petitioners and

her elder daughter. Therefore, respondent No.2 lodged an FIR 4 Judgment in Cri.WP 1147-23.odt

against the petitioners under the direction received from President

of Maharashtra State Commission for Women.

5. The learned counsel for the petitioners, submits that the FIR

lodged by respondent No.2, is full of false statements and it has

been registered only to harass and blackmail the petitioners and

that too with mala fide intention. According to him, respondent

No.2 has misused the provisions of law. He pointed out that after

the death of her husband, respondent No.2 developed love relations

with petitioner No.1 and she even asked him to divorce his first

wife. Respondent No.2 had in fact provided an amount of Rs.25

lakh to petitioner No.1 enabling him to take divorce from his wife-

Madhuri by paying one time alimony. He then pointed out that

respondent No.2 had in fact performed marriage with petitioner

No.1, but now she is making false accusations against petitioners.

Learned counsel for the petitioners, submits that there are no

ingredients on record to connect the present petitioners with the

alleged crime. According to him, though the allegations in the FIR

are mainly against petitioner No.1, but there is no role of petitioner

Nos.2 & 3 in the alleged crime. As such, he prayed for quashing of

the FIR alongwith the proceeding of Special Case No.2 of 2023

arising out of it. Learned counsel for the petitioners heavily relied

on following judgments.

5 Judgment in Cri.WP 1147-23.odt

A) Prashant vs. State of NCT of Delhi, Criminal Appeal, arising out of Special Leave Petition (Criminal) No.2793 of 2024;

B) Shivashankar @ Shiva vs. State of Karnataka and another, Criminal Appeal No.504 of 2018, arising out of SLP (Cri.) No.454 of 2017;

C) Judgment of this court in Criminal Application No.1387 of 2020 (Shyjeesh K. Thomas vs. State of Maharashtra & another);

D) Ms. X vs. Mr. A and others, in Criminal Appeal arising out of SLP (Criminal) No.3187 of 2023;

E) Shambhu Kharwar vs. State of Uttar Pradesh and another, in Criminal Appeal No.1231 of 2022, arising out of SLP (Cri.) No.7426 of 2022;

F) Biswajyoti Chatterjee vs. State of West Bengal and another, in Criminal Appeal arising out of SLP (Cri.) No.4261 of 2024 &

G) Amol Bhagwan Nehul vs. The State of Maharashtra & another, in in criminal appeal arising out of SLP(Cri.) No.10044 of 2024.

6. On the contrary, learned APP strongly opposes the

submissions made on behalf of the petitioners and pointed out that

there are direct allegations against all the petitioners in the FIR

itself and the other material on record, which is a part of

chargesheet also prima facie indicates that petitioner No.1

committed forceful sexual intercourse with respondent No.2 and 6 Judgment in Cri.WP 1147-23.odt

other petitioners tried to outrage the modesty of her daughter by

trying to remove her clothes.

7. Respondent No.2, who appeared as a party in person, also

opposed the submissions and through learned APP, she pointed

out as to how petitioner No.1 took disadvantage of her helpless

condition after the death of her husband and also extorted huge

amount of Rs.30 lakh, which she had received on account of death

of her husband. Thus, learned APP as well as respondent No.2

prayed for dismissal of the petition.

8. Heard rival submissions. Also perused the documents on

record.

9. Admittedly, charge sheet has been filed in the instant case. It

is significant to note that for exercising powers under Section 482

of Cr.P.C., the FIR as well as material in charge sheet can be looked

into. In the instant matter, the allegations against petitioner No.1

of committing rape, are levelled. Further, there are direct

allegations in the FIR itself as to how the other petitioners were

trying to outrage the modesty of elder daughter of respondent No.2

- victim. On going from the material on record, it appears that

petitioner Nos.1 & respondent No. 2 have made various allegations

against each other in support of their respective contentions.

7 Judgment in Cri.WP 1147-23.odt

10. Learned counsel for the petitioners heavily relied on the

judgments to falsify the allegations levelled against petitioner No.1

by respondent No.2.

11. In the Case of Prashant vs. State of NCT of Delhi (supra), it

is observed as follows.

"19. In our view, taking the allegations I the FIR and the charge sheet as they stand, the crucial ingredients of the offence under Section 376 (2) (n) of IPC are absent. A review of the FIR and the complainant's statement under Section 164 of Cr.P.C. discloses no indication that any promise of marriage was extended at the outset of their relationship in 2017. Therefore, even if the prosecution's case is accepted at its face value, it cannot be concluded that the complainant engaged in a sexual relationship with the appellant solely on account of any assurance of marriage from the appellant."

Further, in the same judgment, reference was made to the

observations in the case of Pramod Suryabhan Pawar vs. State

of Maharashtra, (2019) SCC 608, as follows.

"18. To summarise the legal position that emerges from the above cases, the 'consent' of a woman with respect to Section 375 must involve an active and reasoned deliberation towards the proposed act. To establish whether the 'consent' was vitiated by a 'misconception of fact' arising out of a promise to 8 Judgment in Cri.WP 1147-23.odt

marry, two propositions must be established. The promise of marriage must have been a false promise, given in bad faith and with no intention of being adhered to at the time it was given. The false promise itself must be of immediate relevance, or bear a direct nexus to the woman's decision to engage in the sexual act."

In the case of Shambhu Kharawr vs. State of Uttar

Pradesh and another (supra), the Hon'ble Apex Court quashed

the FIR and the proceeding of criminal case by observing that the

act of forceful sexual intercourse as alleged by the prosecutrix, was

in fact case of consensual relationship. Further, in the case of

Amol vs. State of Maharashtra (supra), the Hon'ble Apex Court

quashed the FIR and criminal proceeding by observing that no

prima facie case under Section 376, 376(2)(n), 377, 504 & 506 of

IPC, was made out.

12. In the light of the observations made by the Hon'ble Apex

Court as mentioned above, we would like to quote that the inherent

powers under Section 482 of Cr.P.C. are to be exercised sparingly

and in the light of observation of the Hon'ble Apex Court in the

case of State of Haryana vs. Bhajan Lal, 1992 Supp (1) SCC

335. As per those guidelines, the high court cannot go into the

truthfulness of the allegations made in the FIR and if there are

direct allegations made in the FIR then even the submissions in 9 Judgment in Cri.WP 1147-23.odt

respect of mala fides, cannot be looked into. The observations

relied by the learned counsel for the petitioners in the aforesaid

cases are made in the light of facts of those cases, but for quashing

of FIR by invoking powers under Section 482 of Cr.P.C., the nature

of allegations in each case are to be considered. The Hon'ble Apex

Court in case of State Haryana vs. Bhajan Lal (supra), has

observed that the FIR can be quashed only if the contents of FIR

are taken as proved and even after that no offence as allged, is

made out.

13. In the instant matter, there are direct allegations by

respondent No.2 against petitioner No.1 about commission of rape

on her. Moreover, there are also direct allegations against

respondent Nos.2 & 3 in the FIR itself for outraging the modesty of

the elder daughter of respondent No.2- victim. Further, there is

voluminous material on record in support of aforesaid allegations,

which needs to be tested on the basis of evidence during the trial.

It is already made clear by the Hon'ble Apex Court in the case of

State Haryana vs. Bhajan Lal (supra), that at the time of

exercising powers under Section 482 of Cr.P.C., the court cannot

conduct a mini trial by appreciating the material on record as to

how it is not sufficient to establish the ingredients of the offence

levelled against the petitioners - accused.

10 Judgment in Cri.WP 1147-23.odt

14. Thus, considering the nature of serious allegations in the FIR

against the petitioners, we are not inclined to quash FIR No.414 of

2022, dated 10/06/2022, registered against them in Sangamner

City Police Station for the offence under Section 376 (2)(n), 323,

504 of IPC and under Section 8 & 12 of the Protection of Children

from Sexual Offences Act, 2012 as well as Special Case No.2 of

2023, pending before the learned Additional Sessions Judge,

Sangamner out of the aforesaid FIR. In the result, the writ petition

stands dismissed. Rule is accordingly discharged.

(SANDIPKUMAR C. MORE, J.) (NITIN B. SURYAWANSHI, J.)

VS Maind/-

 
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