Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ravi Banjare vs State Of Chhattisgarh
2025 Latest Caselaw 519 Chatt

Citation : 2025 Latest Caselaw 519 Chatt
Judgement Date : 16 July, 2025

Chattisgarh High Court

Ravi Banjare vs State Of Chhattisgarh on 16 July, 2025

                                                   1/7




ANURADHA
TIWARI
                            HIGH COURT OF CHHATTISGARH AT BILASPUR
Digitally signed
by ANURADHA

                                        CRMP No. 2224 of 2025
TIWARI
Date: 2025.07.16
17:43:18 +0530




                   1 - Ravi Banjare S/o Jagdish Banjare Aged About 29 Years R/o
                   Village - Singhanpuri Police Station Kawardha, District - Kabirdham
                   (C.G.)
                   2 - Jagdish Banjare S/o Maniram Banjare Aged About 56 Years R/o
                   Village - Singhanpuri Police Station Kawardha, District - Kabirdham
                   (C.G.)
                   3 - Raju Banjare S/o Jagdish Banjare Aged About 27 Years (Wrongly
                   Mentioned As Maniram In The Order Sheet) Banjare R/o Village -
                   Singhanpuri Police Station Kawardha, District - Kabirdham (C.G.)
                   4 - Manoj Banjare S/o Jagdish Banjare Aged About 24 Years R/o
                   Village - Singhanpuri Police Station Kawardha, District - Kabirdham
                   (C.G.)
                   5 - Shanti Bai W/o Jagdish Banjare Aged About 52 Years R/o Village
                   - Singhanpuri Police Station Kawardha, District - Kabirdham (C.G.)
                   6 - Sushma Banjare W/o Manoj Banjare Aged About 22 Years R/o
                   Village - Singhanpuri Police Station Kawardha, District - Kabirdham
                   (C.G.)
                   7 - Nidhi Banjare D/o Jagdish Banjare Aged About 20 Years R/o
                   Village - Singhanpuri Police Station Kawardha, District - Kabirdham
                   (C.G.)
                                                                       ... Petitioner(s)
                                  2/7



                               versus


1 - State Of Chhattisgarh Through Station House Officer, Police
Station Mahila Thana Kawardha, District - Kabirdham (C.G.)
2 - Smt. Anjoriya Bai Banjare W/o Ravi Banjare Aged About 25 Years
R/o Village - Singhanpuri Police Station Kawardha, District -
Kabirdham (C.G.) Mobile No. 7203918014 (As Per Challan)
(Complainant)
                                                   ... Respondent(s)

Order Sheet

16.07.2025 Heard Mr. Dharmesh Shrivastava, learned counsel

for the petitioners. Also heard Mr. Nitansh Jaiswal,

learned Panel Lawyer for respondent No. 1 / State.

Learned counsel for the petitioners submits that

there is a matrimonial dispute between petitioner No.1 /

husband and respondent No. 2 / wife and the alleged

marriage between them was solemnized in the month of

March, 2024 through the Chudi custom, the petitioners

are innocent person and they have not committed any

offence alleged by the prosecution. He further submits

that the FIR and charge-sheet contain vague, omnibus

and general allegations of dowry, harassment and

domestic violence without specifying particular incidents,

dates or acts attributable to each accused. The absence

of concrete evidence fails to establish a prima facie case

under Sections 85, 296, 115(2), 351(3), 3(5) of the

Bharatiya Nyaya Sanhita, 2023. The Hon'ble Supreme

Court in the matter of Preeti Gupta && Another vs.

State of Jharkhand (2010) 7 SCC 667 emphasized that

vague allegations without corroborative evidence warrant

quashing to prevent abuse of process, therefore, the

instant criminal case No. 1539/2025 along with FIR,

taking cognizance order dated 04.04.2025 and charges

framed on 05.05.2025 are liable to be set-aside/quashed

by this Hon'ble Court. Further, the respondent

No.2/complainant is not legally wedded wife of the

petitioner No.1 as she is wife of Aghnu Banjare of Village

Manki, Police Station Lormi, District Mungeli (C.G.) and it

is further respectfully submitted that on 11.06.2022 a

report was lodged bearing Crime No. 413/2022 by the

respondent No.2 namely Smt. Anjoriya Bai who is wife of

Aghnu Banjare against her husband namely Aghnu

Banjare for the offence under Section 294, 323, 506 of

IPC and subsequently vide judgment dated 24.09.2022

the husband of the respondent No.2 confessed before

the trial Court and he was sentenced up to rising of the

Court and fine amounting to Rs. 2500/- by the learned

Judicial Magistrate First Class, Lormi. The criminal

proceedings appear to be initiated with an ulterior motive

to harass the petitioners, particularly the in-laws, who are

roped in without specific roles in the alleged

complainant's failure to settle during counseling at the

Women's Cell suggests a vindictive approach rather than

a genuine grievance. The Hon'ble High Court in State of

Haryana vs. Bhajan Lal (1992) Supp (1) SCC 335 laid

down that proceedings may be quashed if they are

manifestly attended with mala fide intent or instituted to

wreak vengeance. Also, the invocation of Sections 85,

296, 115(2), 351(3), 3(5) of Bharatiya Nyaya Sanhita,

2023, is misconceived as the allegations do not disclose

ingredients of wrongful restraint, voluntarily causing hurt

or criminal intimidation for demand of dowry. For

instance, Section 351(3) requires a specific threat to

cause injury, which is absent in the complainant's

narrative.

He lastly submits that the present matter be

referred to Mediation & Conciliation Centre of this Court

being matrimonial in nature as there may be chances of

compromise between the parties.

Considering the fact that the dispute arrived

between the parties i.e. petitioner No.1 / husband and

respondent No. 2 / wife is matrimonial in nature, we

deem it appropriate to make an effort to get the said

dispute settled by way of mediation.

In view of the above, petitioner No.1 shall deposit

Rs. 1,00,000/- with the Mediation Centre of this Court

and the same shall be paid to respondent No. 2 on her

appearance before the Mediation Centre.

Parties are directed to appear before the

Mediation Centre of this Court on 04.08.2025.

Learned State counsel is directed to inform the

private respondent No.2 about passing of this order, so

that she may appear before the Mediation Centre on the

aforesaid date.

List this matter along with report of Mediation

Centre before this Court on 18.08.2025.

Till the next date of listing, further proceedings in

relation to Criminal Case No. 1539/2025, arising out of

FIR No. 11/2025 instituted to charge-sheet bearing

No.10/2025 for commission of offence which is

punishable under Section 85, 296, 115(2), 351(3) & 3(5)

of the BNS registered at Police Station Mahila Thana,

Kawardha, District- Kabirdham (C.G.), shall remain

stayed.

After depositing the amount as aforesaid, notice

shall be issued to the parties.

It is made clear that in case the aforesaid amount

is not deposited within the aforesaid period, the interim

protection granted as above shall automatically be

vacated and this petition shall stand dismissed without

further reference to any Bench of this Court.

The petitioners are directed to produce the copy of

the receipt before the trial Court concerned regarding

payment of the said money before the Mediation Centre

of this Court in pursuance of this Court's order, then only

this order shall be given into effect.

It is also made clear that if any final settlement is

arrived at between the parties, the aforesaid amount so

deposited, shall be adjusted.

                  Sd/-                              Sd/-
          (Bibhu Datta Guru)                   (Ramesh Sinha)
               Judge                             Chief Justice




Anu
 

 
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 : MAIMS

 
 
Latestlaws Newsletter