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

Sweeti Jayesh Bhamare And Anr vs State Of Maharashtra And Anr
2025 Latest Caselaw 1563 Bom

Citation : 2025 Latest Caselaw 1563 Bom
Judgement Date : 14 January, 2025

Bombay High Court

Sweeti Jayesh Bhamare And Anr vs State Of Maharashtra And Anr on 14 January, 2025

Author: Ravindra V. Ghuge
Bench: Ravindra V. Ghuge
    2025:BHC-AS:2635-DB

                                                                                              6.cri.wp 3026-24.odt




         Digitally signed           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
DIKSHA by DIKSHA
       DINESH RANE
                                         CRIMINAL APPELLATE JURISDICTION
DINESH Date:
       2025.01.20
RANE   18:50:32
         +0530


                                                 WRIT PETITION NO. 3026 OF 2024

                             MRS. SWEETI JAYESH BHAMARE & ANR. ..PETITIONERS
                                         VS.
                             THE STATE OF MAHARASHTRA & ANR...RESPONDENTS
                                                              ----
                             Mr. Jitendralal Gorane a/w. Ms. Vidya Gorane, Mr. Abhijit
                             Devkhile, Advocate for the Petitioners.
                             Ms. P. N. Dabholkar, APP for Respondent No.1- State.
                             Mr. B. K. Raje, Advocate for Respondent No.2.
                                                              ----
                                                     CORAM : RAVINDRA V. GHUGE &
                                                                   RAJESH S. PATIL, JJ.

                                                           DATE    :    14th JANUARY 2025.

                             JUDGMENT ( PER - RAJESH S.PATIL, J.) :

-

1. Rule. Rule made returnable forthwith. With the consent of

the learned counsel appearing for the parties, the Petition is taken up

for hearing and disposal.

2. This Writ Petition is filed under Article 226 of the

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

Procedure, 1973, by the Petitioners (original accused Nos.4 and 5)

seeking quashing of First Information Report (FIR) No. 246 of 2023

dated 2nd September, 2023, registered at Kalvan Police Station,

Nashik Rural, at the behest of Respondent No.2, for the offence

Diksha Rane 1 of 11

6.cri.wp 3026-24.odt

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

Indian Penal Code.

3. It is the case of the prosecution that Respondent No.2

(Complainant) and the brother of Petitioner No.1, married as per

Hindu Vedic rites and rituals at Nashik on 12 th August, 2021. The

said marriage was an arranged marriage. It was a second marriage of

both Respondent No.2 and the brother of Petitioner No.1. From the

said wedlock daughter named Lakshmi is born and at present she is

aged 9 months. After the marriage, Respondent No.2 (Complainant)

started residing in her matrimonial home at Nashik. It is alleged in

the complaint that behaviour of all the accused persons who are the

husband and in-laws was not good towards Respondent No.2, since

beginning. The husband of Respondent No.2 used to drink alcohol

regularly and used to physically torture the Complainant on many

occasions. It is further alleged that in-laws of the Complainant used

to support the husband of the Complainant and never took any stand

against the said torture and abuse. Even the basic needs of the

Complainant were not provided. It is further alleged that the accused

used to demand Rs.10 lakhs as dowry for purchasing a luxury car

and it was alleged that if the said demands were not met, they would

Diksha Rane 2 of 11

6.cri.wp 3026-24.odt

not allow the Complainant to enter her matrimonial home. On being

compelled, the Complainant's father gave an amount of

Rs.8,50,000/- to the husband of the Complainant. Even then the

Complainant's husband refused to cohabit with her. It is further

alleged that when the Complainant and her parents with her brother

visited her matrimonial home and requested the in-laws to allow the

Complainant to stay in her matrimonial home, the husband of the

Complainant with his family members abused and insulted the

father of the Complainant and refused to take her back to

matrimonial home.

4. It has been vehemently submitted on behalf of the

Petitioners that Petitioner No.1 is the sister-in-law of Respondent

No.2/Complainant and Petitioner No.2 is the husband of Petitioner

No.1. The Petitioners are arrayed as Accused Nos.4 and 5

respectively in the FIR and in the charge-sheet. So also, the

Petitioners are arrayed as the Respondents in the Domestic Violence

complaint. It is the case of the Petitioners in the Petition that there

are no specific allegations in the FIR against the Petitioners, which

will attract the provisions of the Sections mentioned in the FIR. On

a bare reading of the complaint it shows that the only allegation

Diksha Rane 3 of 11

6.cri.wp 3026-24.odt

against the Petitioners is that they are supporting the husband who

used to physically and mentally torture the Complainant, whenever

the Petitioners used to visit the matrimonial home of the

Complainant. The Petitioners are working and residing at Pune,

since their marriage and they visited the parental home of Petitioner

No.1 occasionally. Therefore, there is no occasion when the

Petitioners would ever have tortured the Complainant. The

allegations in the FIR are mostly against the husband of Respondent

No.2 and mother-in-law. No specific date or year of the incident is

mentioned in the complaint. Similarly, in the Domestic Violence

complaint, there are no specific allegations. Further, the Petitioners

are residing at their home in Pune city while Respondent No.2 used

to stay in her matrimonial home at Nashik. No prima facie case is

made out to prosecute the Petitioners even the complaint is

considered on face of it as true and correct. The FIR has been

lodged against the Petitioners with malafide intention to harass the

Petitioners. Hence, the FIR and the R.C.C. case require to be

quashed and set aside as against the Petitioners.

5. Per contra, the learned A.P.P. strongly opposed the

Petition and submitted that the perusal of the entire FIR and charge-

 Diksha Rane                      4 of 11





                                                               6.cri.wp 3026-24.odt




sheet would show that there is also ample evidence against the

Petitioners to convict them under the offence under Sections 498-A,

323, 504, 506 read with 34 of the Indian Penal Code. It is further

submitted that once charge-sheet is filed, this Court should not

entertain the present Writ Petition.

6. The learned Advocate appearing for Respondent No.2

(Complainant) vehemently opposed this Writ Petition. He submitted

that the marriage between Respondent No.2 and brother of

Petitioner No.1 took place during the Covid-19 period. Petitioner

No.1 had delivered a baby girl at her parental home where Petitioner

No.2 being the husband of Petitioner No.1 was also residing. Both

the Petitioners while residing at the matrimonial home of

Respondent No.2 were working from home. At the same time, even

Respondent No.2 was residing in the said home being her

matrimonial house. During the marriage, the parents of Respondent

No.2 had given 15 tolas of gold ornaments. The issue about

whether the domestic violence cases would be covered by civil or

criminal laws, is pending before the Larger Bench and the same

cannot be added/included in the present Petition filed in the criminal

jurisdiction. The mother-in-law of Respondent No.2 along with

Diksha Rane 5 of 11

6.cri.wp 3026-24.odt

Petitioner No.1 in collusion with each other used to torture

Respondent No.2 and used to instigate the husband of Respondent

No.2 to physically abuse Respondent No.2 and used to instigate the

husband of Respondent No.2, to seek more monies from the parents

of Respondent No.2. The summons in both the proceedings were

served on the Petitioners at the matrimonial home of Respondent

No.2 at Nashik. The statements in the FIR are sufficient against the

Petitioners, to attract the provisions of Section 498-A of the Indian

Penal Code. He further submitted that the Petitioners should be

directed to face trial and the present Petition which is devoid of

merits, the same be dismissed with costs.

7. We have heard learned Advocates appearing for the

parties and the learned A.P.P.

8. The FIR has been registered on the complaint filed by

Respondent No.2 under Sections 498-A, 323, 504, 506 read with 34

of the Indian Penal Code against the accused persons including the

Petitioners who are arrayed as Accused Nos.4 and 5.

 Diksha Rane                       6 of 11





                                                                       6.cri.wp 3026-24.odt




9. The alleged statements made against the present

Petitioners in the complaint reads as under :

लग्नानं तर रिरतीरिरवाजानु सार मी माझे सासरी नारि क ये थे नांदण्यासाठी गे ली असता पती रिजतें द्र रमे सावळा, सासरे रमे भावराव सावळा, सासु ोभा रमे सावळा, नणं द रि!वटी जये भामरे , ननं दए जये कौतीक भामरे , मावस सासु अरुणा अरिभमन रिनकम, माझे नव-याची आत्याबहीण बायजा रिनळकंठ पगार, मे व्हणा रिनळकंठ पगार, रिमत्र योगे मधु कर रि-कले अ ाची सु रवाती पासून माझ्या ी वागणु क चां गली नव्हती आमची रिववाह मराठा व वधु सु चक सं !था मार्फ1त एकमे कांचे पसं तीने झाले असु न त्यावे ळी लग्नाची बै ठक होती त्यावे ळी माझे सासरचे लोकांनी मला व माझे आई व-ीलांना सां रिगतले होते की माझे पती रिजतें द्र यांना कसले व्यसन नसु न ते रिनरव्यसनी आहे त तसे त ते यु पीएससी, एमपीएससी असे !पधा1 परिरक्षाचे क्लासे स घे त असु न हे ल्थ इन् ु रनसचे कामे करतात व त्यातु न त्यांना चां गले उपत्न रिमळते असे बोलु न आम्हाला रिवश्वासात घे वुन लग्न लावले ले आहे .

माझे सासु व नणद यांना मी सु न म्हणून पसं त नसल्यामु ळे त्या ने हमी माझ्या रितर!कार करीत असे व मला अपमाना!पद वागणु क दे वुन माझा छळ करीत असे माझी नणद नणदाई हे माझे सासु सासरे यांचे ला-के असल्यामु ळे ते जा!त वे ळ माझे सासरी राहत असे व जे व्हा ही राहत असे ते व्हा माझी सासु व नणद हे सं गणमत करून माझा छळ करत असे तसे च माझ्या रिवरुध्द माझ्या पतीची कानभरणी करून मला मारहाण करण्यास व माहे रून रोख रक्कम आणणे कामी भ-कां वीत असे तसे च माझी मावस सासु अरुणा अरिभमन रिनकम रिहचे दे खील आमचे वै वाहीक आयु ष्यात आवाजवी ह!तक्षे पामु ळे तसे च ती जु न्या रिवचाराची असल्यामु ळे ती मला

-्रेस घालु दे ण्यास मनाई करीत असे व याबाबतीत माझे सासु सासरे व पतीची कानभरणी करीत असे त्यामु ळे माझे पती माझा अरिधक छळ करीत असे .

10. A bare reading of the complaint shows that there are mere

statements made against the Petitioners. Admittedly, Petitioner No.1

is the married sister of husband of Respondent No.2. Petitioner No.2

is the husband of Petitioner No.1, and their matrimonial home is in

Diksha Rane 7 of 11

6.cri.wp 3026-24.odt

Pune City. While the matrimonial home of Respondent No.2 is in

Nashik City. Respondent No.2 (Complainant) has not placed on

record any kind of document to show that Petitioner No.1/sister-in-

law, though married, is residing at her parental house, along with her

husband. The allegations made in the complaint are more specific

against the husband and the mother-in-law of Respondent No.2. The

present Petitioners are the sister-in-law of Respondent No.2 and the

husband of sister-in-law.

11. In our view, the fact narrated in the complaint and the

FIR, does not prima facie disclose the commission of an offence by

the Petitioners. The allegations against the Petitioners are

insignificant, on the basis of which no prudent person could reach to

a conclusion that there are sufficient grounds to proceed against the

Petitioners/Accused Nos. 4 and 5. The Hon'ble Supreme Court in

the decision of Abhishek vs. State of Madhya Pradesh, 2023 SCC

OnLine SC 1083, has held in paragraph Nos. 12, 14 and 15 has held

as under:-

"12. The contours of the power to quash criminal proceedings under Section 482 Cr. P.C. are well defined. In V. Ravi Kumar v. State represented by Inspector of Police, District Crime Branch, Salem, Tamil Nadu [(2019) 14 SCC 568], this Court affirmed that where an accused seeks

Diksha Rane 8 of 11

6.cri.wp 3026-24.odt

quashing of the FIR, invoking the inherent jurisdiction of the High Court, it is wholly impermissible for the High Court to enter into the factual arena to adjudge the correctness of the allegations in the complaint. In Neeharika Infrastructure (P). Ltd. v. State of Maharashtra [Criminal Appeal No. 330 of 2021, decided on 13.04.2021], a 3- Judge Bench of this Court elaborately considered the scope and extent of the power under Section 482 Cr. P.C. It was observed that the power of quashing should be exercised sparingly, with circumspection and in the rarest of rare cases, such standard not being confused with the norm formulated in the context of the death penalty. It was further observed that while examining the FIR/complaint, quashing of which is sought, the Court cannot embark upon an enquiry as to the reliability or genuineness or otherwise of the allegations made therein, but if the Court thinks fit, regard being had to the parameters of quashing and the self-restraint imposed by law, and more particularly, the parameters laid down by this Court in R.P. Kapur v. State of Punjab (AIR 1960 SC 866) and State of Haryana v. Bhajan Lal [(1992) Supp (1) SCC 335], the Court would have jurisdiction to quash the FIR/complaint.

14. In Preeti Gupta v. State of Jharkhand [(2010) 7 SCC 667], this Court noted that the tendency to implicate the husband and all his immediate relations is also not uncommon in complaints filed under Section 498A IPC. It was observed that the Courts have to be extremely careful and cautious in dealing with these complaints and must take pragmatic realities into consideration while dealing with matrimonial cases, as allegations of harassment by husband's close relations, who were living in different cities and never visited or rarely visited the place where the complainant resided, would add an entirely different complexion and such allegations would have to be scrutinised with great care and circumspection.

15. Earlier, in Neelu Chopra v. Bharti [(2009) 10 SCC 184], this Court observed that the mere mention of statutory provisions and the language thereof, for lodging a complaint, is not the 'be all and end all' of the matter, as what is required to be brought to the notice of the Court is the particulars of the offence committed by each and every accused and the role played by each and every accused in the commission of that offence. These observations were made in the context of a

Diksha Rane 9 of 11

6.cri.wp 3026-24.odt

matrimonial dispute involving Section 498A IPC."

(Emphasis supplied)

12. In Abhishek (supra), the application under Section 482

of the Code of Criminal Procedure was filed by the in-laws of the

Complainant. Identically in the present proceedings the Petition is

filed by the sister-in-law of the Complainant, along with her

husband. The ratio laid down in Abhishek (supra) will squarely

apply to the present proceedings. In our view, the FIR does not

disclose the commission of any offence, and there is no material to

substantiate the allegations made therein. As per the settled

principles of law laid down by the Hon'ble Supreme Court in State

of Haryana v. Bhajan Lal, AIR 1992 SC 604, an FIR can be quashed

if the allegations, even if taken at their face value, do not constitute

any offence. The contents of the FIR, read in entirety, fail to meet

the basic ingredients of the offences alleged. Therefore, the

continuation of the criminal proceedings against the petitioners will

be abuse of the process of law and warrants interference by this

Court under Section 482 of the Code of Criminal Procedure, 1973

and the wide powers of this Court under Article 226 of the

Constitution of India.

 Diksha Rane                         10 of 11





                                                                  6.cri.wp 3026-24.odt




13. We find that there is no case in the FIR lodged and the charge-

sheet filed to that effect as against the Petitioners/Accused Nos.4

and 5 for the offence punishable under Sections 498-A, 323, 504,

506 read with 34 of the Indian Penal Code.

14. Hence, the present Writ Petition is allowed in terms of prayer

Clause (1b) of the Writ Petition, which reads as under:-

(1b) By issuing appropriate writ/order/direction, this Hon'ble Court be pleased to quash the proceedings bearing R.C.C. No. 84/2024, pending before the Ld. Civil Judge Junior Division & JMFC Court, Nashik for offences punishable under section 498-A, 323, 504, 506 R/w. 34 of IPC against the present Petitioners.

(RAJESH S. PATIL, J.) (RAVINDRA V. GHUGE, J.)

Diksha Rane 11 of 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