Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chetan Ashok Walunj And Others vs The State Of Maharashtra And Another
2025 Latest Caselaw 1185 Bom

Citation : 2025 Latest Caselaw 1185 Bom
Judgement Date : 2 January, 2025

Bombay High Court

Chetan Ashok Walunj And Others vs The State Of Maharashtra And Another on 2 January, 2025

Author: Vibha Kankanwadi
Bench: Vibha Kankanwadi
2025:BHC-AUG:1488-DB


                                                        1
                                                                          3580.2023APPLN.odt
                          IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                                    BENCH AT AURANGABAD.
                              CRIMINAL APPLICATION NO. 3580 OF 2023

              1.       Chetan S/o Ashok Walunj
                       Age : 30 years, Occ : Pri. Service,
                       R/o D-402, Shree Krupa Society,
                       Plot No.78, Sector 35, Kamothe,
                       New Mumbai - 410 209

              2.       Ashok S/o Haribhau Walunj
                       Age : 67 years, Occ : Agri.,
                       R/o Tambe Pune,
                       Tq. & Dist. Pune.

              3.       Lata W/o Ashok Walunj,
                       Age : 57 years, Occ : Household,
                       R/o Tambe Pune,
                       Tq. & Dist. Pune.

              4.       Nilesh S/o Ashok Walunj
                       Age : 27 years, Occ : Education,
                       R/o Flat No.D-402, Shreekrupa,
                       Plot No.78, Sector-35, Kamothe,
                       Panvel, Raigarh, Maharashtra - 410 206

              5.       Chandani W/o Amol Ghadge
                       Age : 33 years, Occ : Household,
                       R/o Bacche Wadi, Hedruj,
                       Pait, Pune, Maharashtra - 410 505

              6.       Amol S/o Sitaram Ghadge
                       Age : 29 years, Occ : Private Service,
                       R/o Bacche Wadi, Hedruj,
                       Pait, Pune, Maharashtra - 410 505.
                                                                ..APPLICANTS
                       -VERSUS-

              1.       The State of Maharashtra
                       Through Police Station, Supa,
                       Tq. Supa, Dist. Ahmednagar.
                                          2
                                                                   3580.2023APPLN.odt
2.      Suvidha W/o Chetan Walunj
        Age : 23 years, Occ : Household,
        R/o C/o Ujwala Jalindar Gut,
        Wadegavhan, Tq. Parner,
        Dist. Ahmednagar.
                                                      ..RESPONDENTS
                                   ...
Advocate for the applicants : Mr.G.K. Muneshwar
APP for Respondent- State : Mr. A.R. Kale
Advocate for respondent No.2 : Mr.V.P. Latange
                                   ...
                         CORAM : SMT. VIBHA KANKANWADI AND
                                         ROHIT W. JOSHI, JJ.
                            DATED :      2nd JANUARY, 2025

JUDGMENT (PER ROHIT W. JOSHI, J.) :

. The applicants in the present matter are arrayed as accused

Nos.1 to 6 in F.I.R. registered with Police Station, Supa,

Dist.Ahmednagar on 20.06.2023, for the offences punishable under

Sections 498-A, 323, 504, 506 read with Section 34 of the Indian Penal

Code (I.P.C.), vide F.I.R. No.0282/2023. Respondent No.2 is the

informant. Her relations with the applicants are as under :-

(i)     Applicant No.1 - husband

(ii)    Applicant No.2 - father-in-law

(iii)   Applicant No.3 - mother-in-law

(iv)    Applicant No.4 - brother-in-law

(v)     Applicant No.5 - sister-in-law (married)

(vi)    Applicant No.6 - husband of sister-in-law

                                                             3580.2023APPLN.odt

2. We are considering the present application only for

applicant Nos.2 to 6, in as much as, the application was withdrawn for

applicant No.1 - husband on 23.10.2023 itself.

3. Respondent No.2 states that her marriage with applicant

No.1 was solemnized on 03.05.2022. She has stated that initially for a

period of 15 days after marriage she resided with applicant Nos.1 to 4

at village Tambe, Dist. Pune i.e. the native village of her in-laws and

thereafter she along with her husband had shifted to Kamothe,

Dist.Raigad. She claims that after they removed to Kamothe,

Dist.Raigad, she was treated well for around 20 to 25 days and

thereafter, husband and in-laws suggested that since she has acquired

qualification of B. Pharm, she should get an amount of Rs.15,00,000/-

from her father for starting business of Medicine Shop at Mumbai. She

alleges that she was repeatedly abused and also beaten up in order to

force her and her parents to accede to the said demand. She has further

alleged that on 06.12.2022 at about 11.00 a.m., applicant Nos.1 to 4

started beating and abusing her again asking her to bring amount of

Rs.15,00,000/- from her parents and further that they expelled her

from her matrimonial home by giving clear understanding that unless

she brings the said amount, she will not be allowed to come back to

matrimonial home. The contents of the F.I.R. indicate that initially

3580.2023APPLN.odt respondent No.2 has levelled allegations against her husband and made

omnibus allegations using word "in-laws". However, with respect to the

alleged incident dated 06.12.2022, she has specifically named applicant

Nos.1 to 4. As regards applicant Nos.5 and 6, who are the married

sister-in-law and her husband respectively, she states that whenever

they used to come at Kamothe, Dist. Raigad, they used to ask her to

bring amount of Rs.15,00,000/- from her father and used to utter

words, which would displease and hurt her. These are the only

allegations against applicant Nos.5 and 6. It is undisputed that

applicant Nos.5 and 6 never resided with applicant Nos.1 to 4.

4. The allegations against applicant Nos.1 to 4 levelled

initially are not definite and also lack details and particulars. However,

the allegation with respect to alleged incident dated 06.12.2022 is a

specific allegation referring to applicant Nos.1 to 4 by their names. In

view of the said allegations, we do not deem it appropriate to quash the

prosecution as against applicant Nos.2 to 4.

5. As regards applicant Nos.5 and 6, it is undisputed that they

are residing separate from the other applicants. The allegation against

them is that whenever they used to visit the matrimonial house of

respondent No.2, they would ask her to bring amount of

3580.2023APPLN.odt Rs.15,00,000/- from her father and used to utter unpleasant words.

According to respondent No.2, she has stayed in her matrimonial home

for a short period from 03.05.2022 i.e. date of marriage till 03.12.2022.

During this period of seven months, according to her everything was

going well for a period of around one and half month. The contents of

F.I.R., so also statements of respondent No.2 and her family members

and relatives, viz :- maternal uncle and cousin that are recorded during

the course of investigation are absolutely silent as regards number of

occasions when applicant Nos.5 and 6 had been to matrimonial home

of respondent no.2, the words they uttered while making demand so

also the date/s of visit and tentative period of stay. The allegations

against applicant Nos.5 and 6 are absolutely vague and wanting in all

material particulars. The allegations against applicant Nos.5 and 6

clearly indicate over implication on the part of respondent No.2. In the

light of the judgments of the Hon'ble Supreme Court in the matters of

Preeti Gupta and others Vs. State of Jharkhand and others reported in

2010(7) SCC 667, Geeta Mehrotra Vs. State of Uttar Pradesh and

others reported in 2012(10) SCC 741 and Kahkashan Kausar and

others Vs. State of Bihar and others reported in 2022(6) SCC 599, it is

the duty of High Courts dealing with quashing petitions with respect to

offence under Section 498-A of the Indian Penal Code to be careful

while dealing with allegations against relatives, who stay at a distant

3580.2023APPLN.odt place having regard to realities of strained matrimonial relationship,

which create a tendency to implicate all the family members or near

relations of the husband. The Hon'ble Supreme Court had guided the

High Courts to read between the lines while dealing with allegations

against relatives residing at distant places and exercise great care and

circumspection to guard against over implication. These judgments of

the Hon'ble Supreme Court have been reiterated recently in the matter

of Payal Sharma Vs. State of Punjab and others reported in 2024 S.C.C.

Online (SC) 3473.

6. Having regard to the contents of F.I.R. and statements of

witnesses recorded during the course of investigation, we find that

there is absolutely no material against applicant Nos.5 and 6 to permit

continuation of prosecution against them. Continuation of prosecution

against applicant Nos.5 and 6 will, therefore, amount to abuse of the

legal process. We, therefore, hereby quash F.I.R. and criminal case

registered pursuant to the said F.I.R. against applicant Nos.5 and 6.

Hence the order :-

ORDER

(i) The application is disposed of as withdrawn with respect to

applicant No.1 - Chetan S/o Ashok Walunj.

3580.2023APPLN.odt

(ii) The application is rejected with respect to applicant No.2- Ashok

S/o Haribhau Walunj, applicant No.3 - Lata W/o Ashok Walunj and

applicant No.4 - Nilesh S/o Ashok Walunj.

(iii) The application is allowed with respect to applicant No.5 -

Chandani W/o Amol Ghadge and applicant No.6 - Amol S/o Sitaram

Ghadge. Accordingly, F.I.R. No.0282/2023 registered with Police

Station, Supa, Dist.Ahmednagar on 20.06.2023, for the offences

punishable under Sections 498-A, 323, 504, 506 read with Section 34

of the Indian Penal Code and Regular Criminal Case No.348/2023

pending on the file of the learned Judicial Magistrate, First Class,

Parner, Dist.Ahmednagar, are hereby quashed as against applicant

Nos.5 and 6.

[ROHIT W. JOSHI]                      [ SMT. VIBHA KANKANWADI]
    JUDGE                                        JUDGE


sga/
 

 
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