Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shamkumar Devananad Purbhe vs The State Of Maharashtra And Another
2025 Latest Caselaw 4315 Bom

Citation : 2025 Latest Caselaw 4315 Bom
Judgement Date : 25 August, 2025

Bombay High Court

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

Author: Nitin B. Suryawanshi
Bench: Nitin B. Suryawanshi
2025:BHC-AUG:23070-DB
                                     1                  Judgment in Cri.WP 1752-23.odt


                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                              BENCH AT AURANGABAD

                        CRIMINAL WRIT PETITION NO.1752 OF 2023


                  Shamkumar s/o Devanand Purbhe,
                  Age : 38 years, Occu.: Labour work,
                  R/o.: Masrul, Tal. & Dist.: Buldhana .... PETITIONER
                                                        (Original Accused)

                          VERSUS

            1.    The State of Maharashtra,
                  Through Police Inspector,
                  Kadim-Jalna Police Station,
                  Jalna, Ta. & Dist. Jalna

            2.    Soni w/o Ganesh Adiyal,
                  Age : 39 years, Occu.: Labour work,
                  R/o.: Sonal Nagar, Jalna,
                  Tal. & Dist. Jalna,
                  At present R/o.: Datta Deshmukh
                  Nagar, Bidi Kamgarvasahat,
                  Sangamner, Tal. Sangamner,
                  District : Ahmednagar                  ....      RESPONDENTS

                                            ....
            Mr. K. N. Shermale, Advocate for the Petitioner
            Mr. A. S. Shinde, 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


            JUDGMENT :

(PER : SANDIPKUMAR C. MORE, J.) :

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

the consent of the parties.

2 Judgment in Cri.WP 1752-23.odt

2. By way of this petition filed under Articles 226 and 227 of the

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

Criminal Procedure, 1973, the petitioner is seeking quashment of

FIR 0015 of 2022 dated 17/01/2022, registered against him in

Kadim-Jalna Police Station in connection with offence under

Section 436 of IPC, which has been lodged against him at the

instance of present respondent No.2 i.e. complainant. The

petitioner has also sought quashment of proceedings of Sessions

Case No.342 of 2023 arose from the aforesaid FIR, which is

pending before the learned Additional Sessions Judge, Jalna.

3. On perusal of the FIR lodged by respondent No.2, it reveals

that her husband Ganesh Adiyal was acquainted with the present

petitioner. However, unfortunately, he died on 01/04/2021 leaving

behind respondent No.2- wife, two daughters, Arpita and Shradha.

On account of death of her husband, respondent No.2 received an

amount of Rs.34,51,516/-. After death of her husband the

relatives of the petitioner insisted respondent No.2 for performing

second marriage with the petitioner, but the relatives of respondent

No.2 refused the said proposal. Further according to respondent

No.2, the petitioner established fiduciary relations with her and

cheated her by transferring huge amount of Rs.28,94,500/- from

time to time from her account to his account. As such, respondent

No.2 had filed a report against the petitioner and his relatives in 3 Judgment in Cri.WP 1752-23.odt

Dhad Police Station, District Buldhana. Accordingly, Crime No.399

of 2021 for the offence punishable under Sections 420 & 506 r.w.

34 of IPC was registered against the petitioner, which was

subsequently transferred to Kadim-Jalna Police Station, Jalna.

4. However, thereafter on 09/01/2022 while respondent No.2

was at Sangamner, she received a call on her mobile from one

Mohan Kundlikar, resident of Jalna at about 10.00 a.m. It was

informed to her on the said call that door of her house at Jalna

alongwith quilt in the house was burnt by some unknown person

and one poster was also affixed on the wall of her house.

Respondent No.2 when went to her house at Sonal Nagar, Jalna on

17/01/2022, she found the door of her house in partially burnt

condition and something was burnt in the rooms of said house.

She found one poster affixed on the wall adjacent to the door as if it

was written by her husband. Therefore, respondent No.2 lodged

report against the present petitioner alongwith other persons

namely Akshay Mandave and Jairam Patil.

5. In view of the report, the police authorities of Kadim-Jalna

Police Station lodged the aforesaid FIR and on completion of

investigation, filed charge sheet bearing Sessions Case No.209 of

2023.

4 Judgment in Cri.WP 1752-23.odt

6. Learned counsel for the petitioner submits that there is no

case made out against the petitioner since the FIR lodged by

respondent No.2, is full of false accusations and lodged only to

harass and blackmail the petitioner with mala fide intention.

According to him, the FIR appears to be lodged only on the basis of

suspicion and even after thorough investigation, there is no

material on record to connect the present petitioner to the alleged

criminal act of setting the house of respondent No.2 on fire. As

such, he prayed for quashing of FIR alongwith proceedings arising

out of the same.

7. On the contrary, learned APP strongly opposes the

submissions made on behalf of the petitioner. Learned APP pointed

out that respondent No.2 had already field one crime against the

petitioner alleging that the petitioner and his relatives cheated her

by taking out huge amount from her account, which she had

received on account of death of her husband. Thus, the learned

APP submits that considering the conduct of the petitioner, it

would be rather unsafe to quash the FIR and subsequent

proceedings.

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

strongly opposed the submissions by adopting the submissions of

learned APP. According to her, the petitioner had taken 5 Judgment in Cri.WP 1752-23.odt

disadvantage of her helpless condition and extracted huge amount

from her and thereby cheated her. Thus, she also prayed for

dismissal of the petition.

9. Heard rival submissions. Also perused the entire documents

on record.

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

However, in the case of State of Haryana and others vs. Ch.

Bhajan Lal and others reported in AIR 1992 SC 604, the Hon'ble

Supreme Court has laid down certain guidelines as to in what

cases and in what manner the powers of quashing the F.I.R. under

Section 482 of Cr.P.C. can be exercised. We would like to reproduce

those guidelines herein below :

"(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 F.I.R. 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) of the Code; (3) Where the uncontroverted allegations made in the FIR or complaint and the evidence collected in support of the same do not disclose the commission of any offence and make out a case against the accused; (4) Where the allegations in the FIR do not constitute a cognizable offence but constitute only a non-cognizable offence, no investigation is permitted by a police officer 6 Judgment in Cri.WP 1752-23.odt

without an order of a Magistrate as contemplated under Section 155 (2) of the Code;

(5) Where the allegations made in the FIR or complaint are so absurd and inherently improbable on the basis of which no prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused;

(6) Where there is an express legal bar engrafted in any of the provisions of the Code or the concerned Act (under which a criminal proceeding is instituted) to the institution and continuance of the proceedings and/or where there is a specific provision in the Code or the concerned Act, providing efficacious redress for the grievance of the aggrieved party;

(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.

11. As per the aforesaid guidelines, it is cautioned that powers

under section 482 of Cr.P.C. for quashing the FIR, are to be used

sparingly. Further, it has been also observed that even if the

contents of the FIR are taken as proved and then no offence as

alleged is made out then only such quashing is permissible.

Further, it is also observed that if the absurd allegations in the FIR

are made without any supporting material, then also the FIR can

be quashed.

12 In the instant case, FIR appears to be lodged merely on

suspicion since respondent No.2 had lodged a report against the

present petitioner and his relatives on account of her cheating as 7 Judgment in Cri.WP 1752-23.odt

mentioned in the FIR. However, it is to be noted that even after the

thorough investigation, no reliable material has been found, which

could connect the petitioner with the alleged crime. On going

through the statements of the witnesses recorded during

investigation, who resided nearby to the house of respondent No.2,

it reveals that nobody from the people residing nearby, had seen

the act of setting the house of respondent No.2 on fire. Nobody has

stated that he saw any person having suspicious conduct, near the

said house. Thus, it reveals that the FIR appears to be lodged

merely on suspicion. As such, for want of reliable material on

record, which can connect the petitioner with the alleged crime, we

are of the considered opinion that the guidelines for quashing the

FIR as laid down by the Hon'ble Apex Court in the case of

Haryana and others vs. Ch. Bhajan Lal and others (supra) are

required to be followed.

13. For the aforesaid reasons, the petition deserves to be allowed.

Hence, the following order:

ORDER

1. Criminal Writ Petition is allowed.

2. First Information Report in Crime No.0015 of

2022 registered with registered with Kadim-Jalna

Police Station, Jalna, District Jalna & proceedings 8 Judgment in Cri.WP 1752-23.odt

of Sessions Case No.342 of 2023, arising out of it

& pending before the learned Additional Sessions

Judge, Jalna, are quashed and set aside.

(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