Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sangita Ajit Popali vs The State Of Maharashtra
2026 Latest Caselaw 654 Bom

Citation : 2026 Latest Caselaw 654 Bom
Judgement Date : 20 January, 2026

[Cites 6, Cited by 0]

Bombay High Court

Sangita Ajit Popali vs The State Of Maharashtra on 20 January, 2026

2026:BHC-AUG:2051
                                                              REVN-170-23 with 37-2025.odt




                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               BENCH AT AURANGABAD

                    CRIMINAL REVISION APPLICATION NO. 170 OF 2023

          Amarlal S/o Sonumal Katariya,
          Aged about 70 years, Occu: Business,
          R/o Near Anandpur Satsang Bhavan,
          Pakki Kholi, Sindhi Camp, Akola
          Tq and Dist. Akola                                  ...Applicant

                Versus

          The State of Maharashtra                            ...Respondent

                                       WITH
                    CRIMINAL REVISION APPLICATION NO. 37 OF 2025

          Sangita Ajit Popali,
          Age 46 years, Occu: Housewife,
          R/o Pakki Kholi, Sindhi Camp, Akola
          Tq and Dist. Akola                                  ...Applicant

                Versus

          The State of Maharashtra                            ...Respondent

                                              ***
           • Mr. B. P. Pande, Advocate for the Applicants
           • Mr. S. K. Shirse, APP for the Respondent/State
                                              ***

                                     CORAM         : ABHAY S. WAGHWASE, J
                                     RESERVED ON   : JANUARY 19, 2026
                                     PRONOUNCED ON : JANUARY 20, 2026

          COMMON JUDGMENT :

          1.           In Criminal Revision Application no. 170/2023, there is

          challenge to judgment and order dated 28.02.2023 passed by learned

          Additional Sessions Judge, Dhule on Application Exhibit 9 in Sessions

          Case No. 106/2021, whereas, in Criminal Revision Application No.
                                         PAGE 1 OF 11
                                                       REVN-170-23 with 37-2025.odt




37/2025, there is challenge to order dated 12.08.2024 passed on

Application Exhibit 41 in Sessions Case No. 106/2021.


2.          In nutshell, it is the case of prosecution that, on report of

one Harish Ishwarlal Popali, Dhule City Police Station registered crime

for commission of offence under Sections 306 read with section 34 of the

Indian Penal Code on the premise that Ajit Ishwarlal Popli, husband of

Revision Petitioner in Criminal Revision Application No. 37/2025,

committed suicide. That, they were married in December, 2009. That,

wife picked up quarrel on trivial grounds and insisted for residing

separately and accordingly, since five years both husband and wife were

residing on the first floor of house of informant. According to informant,

accused no. 1 wife was always misbehaving with deceased husband,

continuously harassing him for not taking out, not providing household

expenses. That, in spite of father-in-law of deceased i.e. father of wife

being requested to give understanding to his daughter, he took her sides

and blamed husband. According to informant, on 30.05.2019, wife

picked up quarrel with deceased, who left the house declaring that, due

to her harassment, he felt like committing suicide. On 31.05.2019, dead

body of Ajit fetched from bank of river Tapi, therefore, holding wife and

father-in-law responsible, on above report, police seems to have

registered crime for above offence and on conclusion of trial, they both


                               PAGE 2 OF 11
                                                        REVN-170-23 with 37-2025.odt




were charge-sheeted for trial vide Sessions Case no. 106/2021.


3.          Both wife and father-in-law set up applications under

Section 227 of Code of Criminal Procedure ("Cr.P.C") urging to discharge

them by filing applications Exhibit 9 and 41 respectively and the same

came to be rejected by impugned orders. Hence, present Revision

Applications.


4.          Learned Counsel for Revision Petitioners claims false

implication of Applicants in the crime. According to him, firstly, report is

belated as deceased died on 30-31.05.2019 and report is of 04.06.2019

and as such, it is his submissions that, the same is afterthought. He

took this Court to the FIR and would point that, apparently allegations

are of mere quarrel between husband and wife on trivial grounds and

there are no major allegations. According to him, deceased left the house

in the afternoon of 30.05.2019, returned in the evening and again left

the house and subsequently, he went missing but his dead body was

found next day in the river, which according to learned Counsel, is more

than 70 kms away from the house.


5.          He further pointed out that, there are no allegations of

inducement and abetment for instigation to commit suicide. It is his

submission that, husband left the house alone in annoyance and anger.



                                PAGE 3 OF 11
                                                        REVN-170-23 with 37-2025.odt




That, there is no material to show either wife or father-in-law to be

responsible. According to him, only role attributed to father-in-law is not

giving understanding to his daughter and pacifying her and beyond that

there are no allegations. According to him, by no stretch of imagination,

case falls in the ambit of abetment to suicide. He specifically submits

that, alleged death is not in proximity to the episode of alleged quarrel,

which took place in the afternoon of 30.05.2019. He pointed out that,

though there are suicide notes, the same are not substantiated to be

authored by deceased. That, even the so called voice messages in the

mobile of deceased are not sufficient to draw inference that there was

abetment. As essential ingredients for attracting the offence of 306 IPC

are patently missing, he criticizes the observations of learned Trial

Court while rejecting the applications for discharge and prays to allow

the revision applications.


6.          Learned APP would strongly oppose the applications for

discharge. He also took this Court to the report lodged by informant.

According to him, as family members of deceased were in grief, there

was delay in reporting but according to him, the same itself would not

be sufficient to doubt the prosecution case. He pointed out that, since

beginning wife was picking up regular quarrel and mentally harassing

deceased husband. That, same had become regular affair. He pointed


                                PAGE 4 OF 11
                                                      REVN-170-23 with 37-2025.odt




out that, wife had dared husband to commit suicide and that, she was

keen in seeing him die. Thus, according to learned APP, because of such

utterance and challenge, deceased ended up his life and as there was no

other reason and there being ample material against accused to face the

trial, he justifies the impugned orders.


7.          Before adverting to merits of the case, it would be just and

proper to spell out settled legal position while considering discharge

applications under Sections 227 and 228 of the Cr.P.C.           It is fairly

settled position that, at such stage, Court dealing with such application

is merely expected to determine existence of prima facie material for

proceeding to frame charge and make accused persons face trial.

Material gathered during investigation is expected to be sifted with

limited purpose to find out whether there are sufficient grounds to

proceed against accused. Neither in-depth analysis nor meticulous

analysis of evidence is expected at such stage. Thus, the only duty of

Court is to ascertain whether there is prima facie material suggesting

existence of essential ingredients for the offences, which are alleged to

be committed.

            Above position has been time and again reiterated since the

cases of State of Bihar v/s Ramesh Singh (1977) 4 SCC 39; Union of

India v. Prafulla Kumar Samal and Another (1979) 3 SCC 4, and a


                                PAGE 5 OF 11
                                                        REVN-170-23 with 37-2025.odt




decade back in the cases of Sajjan Kumar v. Central Bureau of

Investigation (2010) 9 SCC 368; Amit Kapoor v. Ramesh Chander and

another (2012) 9 SCC 460; State of Tamil Nadu (By Inspector of Police

Vigilance and Anti-Corruption) v. N.Suresh Rajan and Others. (2014) 11

SCC 709; Asim Shariff v. National Investigation Agency (2019) 7 SCC

148; and Ram Prakash Chadha v. State of Uttar Pradesh (2024) 10 SCC

651.


8.          Heard. Perused the charge-sheet. Admittedly, brother of

deceased Ajit, whose dead body was fetched in Tapi River on 31.05.2019,

has set law into motion on 04.06.2019. After giving date of marriage of

his deceased brother Ajit with accused no.1 Sangita dated 19.12.2009,

he has reported that, initially after marriage his brother and accused

no.1 were residing jointly with the family. He reported that, on minor

counts, his sister-in-law Sangita quarreled with his brother as well as

with parents and subsequently, after meeting in the house when

accused no.1 proposed to reside separately with her husband, they were

permitted to occupy the first floor since last five years. Then he reported

that, wife quarreled on the count of not taking her for outings, for not

providing money for household expenses and even suggested giving

divorce. According to informant, understanding was given to her and

even her father i.e. accused no.2 was called to give understanding to his


                                PAGE 6 OF 11
                                                      REVN-170-23 with 37-2025.odt




daughter but according to informant, instead he blamed deceased

husband and asked him to behave properly. He alleged that, he was also

instigating his daughter, as a result of which, harassment to his brother

was aggravated by wife. He alleged that, because of such behaviour of

wife, life of his brother had become unbearable. Then he reported that,

on 30.05.2019 he got phone call from an acquaintance questioning

whether motorcycle bearing no. MH-12-FG-5621 belong to his brother.

Therefore, he and his uncle summoned urgently, then on 31.05.2019 he

claims to have learned from his mother Anjanidevi that on 30.05.2019 at

03.00 pm there was heated exchange of words between deceased and

accused no. 1 and so deceased left the house to go to his sister's place

and again returned at 06.00 pm. However, again accused no.1 picked up

quarrel upon which deceased allegedly said that he met her demands

and fulfilled her wishes but still she quarreled with him and that

henceforth he would not show his face and further said that, wife and

her father had made his life miserable, so he would not live and saying

so, he left the house. Informant claims that, his mother also told that

she tried to intercept him and at that time, wife accused no. 1 again

dared deceased saying that, if he had guts go and die, after which

deceased left on motorcycle and later on, it was revealed that,

motorcycle was found parked on the bridge of river Tapi. In the said

motorcycle, suicide notes as well as mobile of deceased was allegedly

                               PAGE 7 OF 11
                                                     REVN-170-23 with 37-2025.odt




found.


9.         Informant claims that, the voice message, at the instance of

accused no. 1 to deceased, were heard and it emerged thereupon that,

deceased declared that because of trouble at the instance of wife and

father-in-law he is committing suicide. It was also revealed that, there

were several voice messages sent by accused no.1, which revealed that,

there was mental harassment to his brother. On 30.05.2019 at 10.30

pm, there was voice message at the instance of wife wherein she

addressed and challenged deceased husband saying that he cannot die

and she was keen in seeing him die and suggested shooting video of

committing death and that she wanted to see. Resultantly, because of

regular mental and physical harassment, deceased committed suicide.

The last whats app message was sent to be around at 10.30 pm.

           It is reported that, search of deceased was taken on

31.05.2019 and when not found, missing was lodged. On 01.06.2019 in

the afternoon dead body of his brother was found floating on the river

bank of Tapi, Hence, the above complaint.


10.        Here before this Court learned Counsel for Revision

Petitioner would strenuously submit that, there is no evidence about

inducement, abetment or incitement to commit suicide. That, there were

quarrel only on trivial counts and there was no major reason for the

                              PAGE 8 OF 11
                                                       REVN-170-23 with 37-2025.odt




strained relations of husband and wife and moreover, the dead body of

deceased was found 70 kms away from the house and as such, there is

nothing proximit to the alleged death, charge of 306 of IPC by no stretch

of imagination wold attract. He would very emphatically submit that,

there are no allegations of whatsoever against father-in-law.


11.         From above FIR, it is emerging that, there are allegations of

continuous quarrel being picked up by accused no.1 wife with husband.

According to informant, it had become a regular affair. It is emerging

that, deceased left the house in the evening of 30.05.2019 declaring his

frustration due to regular quarrel and expressing his intentions to end

up the life. Though prima facie wife had also dared challenging to do so

and though that may not itself is sufficient to attribute to her

intentions, here there are material in the form of suicide note as well as

voice messages and whats app. Whatever informant claims to have

heard in the voice messages is also reproduced by him in the report. It

seems that at around 10.00 pm of 30.05.2019 wife allegedly sent

message to deceased that, he cannot end up his life and that she wanted

to see him die and suggested shooting video of the same and asking him

whether he is still alive. Therefore, though in the episode of afternoon

deceased had left, there are said to be voice messages to the above

extent. The same are said to be retrieve by investigating machinery.


                               PAGE 9 OF 11
                                                         REVN-170-23 with 37-2025.odt




Therefore, there is prima facie material of continuous inducement or

abetment and challenge to die at least as regards to wife is concerned.

Investigating machinery seems to have laid hands on suicide note and

mobile containing above material. Even there is statement of mother

Anjanidevi, who was party to the quarrel, abuses, utterance by wife in

the afternoon of 30.05.2019 between husband and wife and has also

given statement in detail.


12.           As regards to accused no. 2 father-in-law of deceased is

concerned, the only allegations against him are that, inspite of he being

called upon to give understanding to his daughter to behave properly, he

did not do so and rather allegedly blamed son in law. It is alleged that,

he instigated her to trouble him more. These much are only the

allegations against him in the FIR. Hence, Criminal Revision

Application No. 170/2023 filed by accused no. 2 - Amarlal alone

succeeds.


13.           In view of above, I proceed to pass following order:

                                   ORDER

(a) Criminal Revision Application No. 37 of 2025 is dismissed.

(b) Criminal Revision Application No. 170 of 2023 is allowed.

(c) Impugned order dated 28.02.2023 passed below Exhibit

PAGE 10 OF 11 REVN-170-23 with 37-2025.odt

9 in Sessions Case No. 106/2021 is hereby set aside.

(d) Accused No. 2 - Amarlal Sonumal Katariya is discharged from offence punishable under Section 306 read with Section 34 of the IPC in connection with Sessions Case No. 106/2021.

(e) Both Criminal Revision Applications stand disposed of.

(ABHAY S. WAGHWASE, J.) Umesh

PAGE 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