Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ajay Pratap Singh vs State Of Chhattisgarh
2026 Latest Caselaw 1657 Chatt

Citation : 2026 Latest Caselaw 1657 Chatt
Judgement Date : 15 April, 2026

[Cites 24, Cited by 0]

Chattisgarh High Court

Ajay Pratap Singh vs State Of Chhattisgarh on 15 April, 2026

Author: Ramesh Sinha
Bench: Ramesh Sinha
                                                            1




                                                                             2026:CGHC:17150-DB
                                                                                          NAFR

                                HIGH COURT OF CHHATTISGARH AT BILASPUR

                                                  CRMP No. 673 of 2026

                      1 - Ajay Pratap Singh S/o Dilip Singh, Aged About 31 Years, R/o- Avika
                      Vihar Colony Simga, Police Station Simga District Balodabazar (C.G.)


                      2 - Dilip Singh Thakur S/o Late Jhumuk Singh Thakur Aged About 68
                      Years R/o- Avika Vihar Colony Simga, Police Station Simga District
                      Balodabazar (C.G.)


                      3 - Pushpa Bai Thakur W/o Dilip Singh Thakur Aged About 60 Years
                      R/o- Avika Vihar Colony Simga, Police Station Simga District
                      Balodabazar (C.G.)


                      4 - Deepika Singh Thakur W/o Rakesh Singh Thakur, Aged About 37
                      Years R/o Tifra P.S. Sirgitti, Dist. Bilaspur (C.G.)


                      5 - Nandani Rajput W/o Late Pukhraj Rajput Aged About 38 Years R/o
                      Laxman Nagar Police Station- Gudhiyari District Raipur C.G.


                      6 - Rakesh Singh Thakur S/o Ramesh Singh Thakur, Aged About 36
                      Years R/o- Tifra P.S. Sirgiti, Dist. Bilaspur C.G.
                                                                                 ... Petitioners
                                                         versus
                      1 - State of Chhattisgarh Through Police Station- Bemetara, District
                      Bemetara C.G.
Digitally signed by
MOHAMMED
AADIL KHAN
Date: 2026.04.20



                      2 - Smt. Nikita Singh W/o Ajay Pratap Singh, Aged About 25 Years, R/o
18:28:41 +0530
                                      2

At Present- Village- Kawardha Road Bahera Bhavesh Rajput Dhaba
Thana Bemetara, Dist. Bemetara C.G.
                                                    ... Respondents
           (Cause title taken from Case Information System)

For Petitioners               :    Ms. Madhunisha Singh, Advocate.

For Respondent                :    Ms. Anusha       Naik,   Deputy    Govt.
No.1/State                         Advocate

For Respondent No.2           :    Mr. Arvind Prasad, Advocate.
             Hon'ble Shri Ramesh Sinha, Chief Justice
             Hon'ble Shri Ravindra Kumar Agrawal, Judge
                             Order on Board
Per Ramesh Sinha, C.J.

15-04-2026

1. Vide order dated 10.03.2026 this Court referred the matter for

mediation. As per the report dated 17.03.2026, the petitioner No.1 has

deposited Rs.50,000/- with the Mediation Center and as per the report

of Mediation Center dated 10.04.2026, the case/matter is not settled

due to absence of the complainant.

2. Heard Ms. Madhunisha Singh, learned counsel for the petitioners.

Also heard Ms. Anusha Naik, Deputy Govt. Advocate for respondent

No.1/State and Mr. Arvind Prasad, learned counsel for respondent No.2.

3. The present petition has been filed seeking the following relief(s) -

"A. That the Hon'ble High Court may kindly be pleased to allow this

petition and Kindly be pleased to quash the chargesheet bearing no

438/2025 dated 21.09.2025 (Annexure P/1) under Section 85 and

3(5) of B.N.S 2023 in FIR No 358/2025 Dated 03/06/2025 filed by

P.S- Bemetra Chhattisgarh Filed against the Petitioners.

B. That, this Hon'ble Court may kindly be pleased to quash order

dated 10.10.2025 (Annexure P/2) taking cognizance of the Final

Report No. 438/2025 dated 21.09.2025. (Annexure P/2)

C. That, this Hon'ble Court may kindly be pleased to quash order

dated 28.01.2026 passed by learned Judicial Magistrate First Class

Bemetra, District- Bemetra the framing of charge vide impugned

order framing Charge under Section 85 and 3(5) of the B.N.S 2023

against petitioners (Annexure P/3)

D. That, this Hon'ble Court may kindly be pleased to quash

consequential criminal proceedings initiated in criminal case no.

6241/2025 pending before Judicial Magistrate First Class

Chhattisgarh against the Bemetra ,District- Bemetra against the

petitioners for the offence under section 85 and 3(5) of the B.N.S

2023 in exercise of powers under section 528 of the BNSS, in the

interest of Justice.

E. Any other relief which this Hon'ble Court deems fit and proper

may also kindly be granted to the Petitioners, in the interest of

Justice."

4. The facts of the case in nutshell is that, the marriage between

petitioner No 1. and respondent No.2 was solemnized on 12.05.2017 at

District Bemetara according to Hindu customs and rituals. After the

marriage the complainant started residing in her matrimonial home

along with the accused persons (petitioners). The couple was blessed

with a daughter on 19.08.2018. On 03.06.2025 respondent No.2 filed a

complaint alleging therein that the petitioners subjected her to physical

and mental cruelty and demanded money, gold and vehicle in the name

of dowry. Based on the complaint dated 03.06.2025, FIR No. 358/2025

was registered at Police Station- Bemetara under Section 85, 3(5) of

Bharatiya Nyaya Sanhita, 2023. After completion of investigation, the

police field a chargesheet bearing No. 438/2025 dated 21.09.2025

before the Judicial Magistrate First Class, Bemetara. The learned

magistrate took cognizance of the offences and subsequently framed

charges against the petitioners vide order dated 28.01.2026 and

presently Criminal Case No.6241/2025 is pending against the

petitioners before the learned Judicial Magistrate First Class, Bemetara.

5. Learned counsel for the petitioners submits that even if the

allegations in the impugned FIR and charge-sheet are accepted in their

entirety, they do not disclose the essential ingredients of Section 85, 3

(5) BNS. At the most the case reflects ordinary matrimonial discord and

temperamental incompatibility and it does not amount to cruelty. The

contents of the FIR disclose continued cohabitation, repeated

reconciliations and voluntary resumption of marital life over several

years, such admitted facts completely negate any allegation of

continuous, grave or proximate cruelty required to attract criminal

liability. The allegations are vague and omnibus, neither the FIR nor the

impugned charge sheet discloses such ingredients which are essential

for the offence alleged. The allegations in the FIR and the charge sheet

filed against the petitioners is manifestly attended with mala fide and

maliciously instituted with an ulterior motive for wreaking vengeance on

the petitioners. It has been further argued that petitioner No.4 is a

married woman who got married in the year 2012 and has been residing

with her husband in Bilaspur, C.G. since 2012. After the marriage of the

petitioner No.1, she has never visited her parents' home even once.

Further, petitioner No.3 is suffering from paralysis on which the

complainant says that she will not serve her mother-in-law and that she

wants to live separate. There is no proximate incident preceding

registration of the FIR and such stale and remote allegations cannot be

revived to invoke criminal proceeding. The allegations are bald and

inherently improbable. The order taking cognizance is wholly illegal and

has been passed in a mechanical manner without recording any prima

facie satisfaction regarding the ingredients of the alleged offence. Thus,

the prosecution discloses a case of ordinary matrimonial discord being

given a criminal colour after an ordinate delay, amounting to abuse of

process and causing grave prejudice to the petitioners. Therefore, the

petition may be allowed and the impugned FIR, charge-sheet and all

consequential proceedings of the criminal case be quashed.

6. Learned counsel appearing for the State opposes the petition and

submits that the FIR in question was registered on the basis of a written

complaint made by respondent No.2 alleging cruelty by the petitioners.

It is submitted that upon receipt of the complaint, the police conducted

investigation in accordance with law and, after recording statements of

the complainant and other witnesses and collecting relevant material,

found a prima facie case to be made out against the petitioners.

Consequently, the charge-sheet was filed before the learned Judicial

Magistrate First Class Bemetara. Learned State counsel would further

submit that the allegations levelled in the FIR and the charge-sheet

disclose the commission of cognizable offence under Sections 85,

3(5)of BNS, which require appreciation of evidence and determination

of disputed questions of fact, and the same cannot be adjudicated in

proceedings under Section 482 Cr.P.C./Section 528 of BNSS. It is

further submitted that the defence raised by the petitioners, are matter

which may be examined by the trial Court during trial and do not, by

themselves, constitute a ground for quashment of the criminal

proceedings at the threshold and submitted that the petition is liable to

be dismissed.

7. We have heard learned counsel appearing for the respective

parties and perused the documents appended with the petition.

8. At the outset, it would be appropriate to consider the scope of

interference in charge-sheet filed by the police against accused in

extraordinary jurisdiction under Section 482 of the CrPC/528 of the

BNSS.

9. In the matter of Pepsi Foods Ltd. and another v. Special

Judicial Magistrate and others, 1998 (5) SCC 749 the Supreme Court

has held that the accused can approach the High Court either under

Section 482 of the CrPC/528 of BNSS or under Article 227 of the

Constitution of India to have the proceeding quashed against him when

the complaint does not make out any case against him.

10. The Supreme Court in the mater of State of Haryana and others

v. Bhajan Lal and others, 1992 Supp (1) SCC 335 laid down the

principles of law relating to the exercise of extraordinary power under

Article 226 of the Constitution of India to quash the first information

report and it has been held that such power can be exercised either to

prevent abuse of the process of any court or otherwise to secure the

ends of justice. In paragraph 102 of the report, their Lordships laid down

the broad principles where such power under Article 226 of the

Constitution/Section 482 of the CrPC/528 of BNSS should be exercised,

which are as under: -

"102. In the backdrop of the interpretation of the

various relevant provisions of the Code under Chapter

XIV and of the principles of law enunciated by this

Court in a series of decisions relating to the exercise

of the extraordinary power under Article 226 or the

inherent powers under Section 482 of the Code which

we have extracted and reproduced above, we give the

following categories of cases by way of illustration

wherein such power could be exercised either to

prevent abuse of the process of any court or otherwise

to secure the ends of justice, though it may not be

possible to lay down any precise, clearly defined and

sufficiently channelised and inflexible guidelines or

rigid formulae and to give an exhaustive list of myriad

kinds of cases wherein such power should be

exercised.

(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 FIR 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 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.

103. We also give a note of caution to the effect that

the power of quashing a criminal proceeding should

be exercised very sparingly and with circumspection

and that too in the rarest of rare cases; that the court

will not be justified in embarking upon an enquiry as to

the reliability or genuineness or otherwise of the

allegations made in the FIR or the complaint and that

the extraordinary or inherent powers do not confer an

arbitrary jurisdiction on the court to act according to its

whim or caprice."

11. The principle of law laid down in Bhajan Lal's case (supra) has

been followed recently by the Supreme Court in the matters of Google

India Private Limited v. Visaka Industries, (2020) 4 SCC 162, Ahmad

Ali Quraishi and another v. State of Uttar Pradesh and another,

2020) 13 SCC 435 and Dr. Dhruvaram Murlidhar Sonar v. State of

Maharashtra and others, (2019) 18 SCC 191. The Supreme Court in

Google India Private Limited (supra), explained the scope of dictum of

Bhajan Lal's case (supra) that the power of quashing a criminal

proceeding be exercised very sparingly and with circumspection and

"that too in the rarest of rare cases" as indicated in paragraph 103

therein of the report.

12. Having noticed the scope of interference by this Court in the

petition relating to quashment of FIR/charge-sheet, reverting to the facts

of the present case, it is quite vivid that in the impugned charge-sheet,

the petitioners have been charged for offence under Sections 85, 3(5) of

BNS.

13. Chapter XXA of the IPC deals with offence of cruelty by husband

or relatives of husband. Section 498A of the IPC defines the offence of

cruelty as under:-

"498A. Husband or relative of husband of a woman

subjecting her to cruelty.--Whoever, being the

husband or the relative of the husband of a woman,

subjects such woman to cruelty shall be punished with

imprisonment for a term which may extend to three

years and shall also be liable to fine.

Explanation.--For the purpose of this section, "cruelty"

means--

(a) any wilful conduct which is of such a nature as is

likely to drive the woman to commit suicide or to cause

grave injury or danger to life, limb or health (whether

mental or physical) of the woman; or

b) harassment of the woman where such harassment is

with a view to coercing her or any person related to her

to meet any unlawful demand for any property or

valuable security or is on account of failure by her or any

person related to her to meet such demand."

14. A careful perusal of the aforesaid provision would show that in

order to establish offence under Section 498-A of the IPC/85 of BNS,

the prosecution must establish-

(i) That, woman must be married;

(ii) She has been subjected to cruelty or harassment

and

(iii) Such cruelty or harassment must have been

shown either by husband of the woman or by relative

of her husband.

15. The word 'cruelty' within the meaning of Section 498A of the IPC

has been explained in Explanation appended to Section 498A of the

IPC. It consists of two clauses namely clause (a) and clause (b). To

attract Section 498A of the IPC/ 85 of BNS, it must be established that

cruelty or harassment to the wife to coerce her or cause bodily injury to

herself or to commit suicide or the harassment was to compel her to

fulfill illegal demand for dowry. It is not every type of harassment or

cruelty that would attract Section 498A of the IPC/85 of BNS.

Explanation (b) to Section 498A of the IPC contemplates harassment of

woman to coerce or any relation of her to meet any unlawful demand for

any property or valuable security. The complainant if wants to come

within the ambit of Explanation (b) to Section 498A of the IPC, she can

succeed if it is proved that there was an unlawful demand by the

husband or any of his relatives with respect to money or of some

valuable security.

16. The Supreme Court in the matter of Priya Vrat Singh and others

v. Shyam Ji Sahai, (2008) 8 SCC 232 considered the issue of delay in

lodging the complaint as well as role that has been ascribed to the

accused therein and quashed the complaint holding the delay of two

years in lodging FIR to be fatal and further held that no role has been

ascribed to the petitioner/accused therein. It was observed as under:-

"8. Further it is pointed out that the allegation of alleged demand for dowry

was made for the first time in December, 1994. In the complaint filed, the

allegation is that the dowry torture was made some times in 1992. It has not

been explained as to why for more than two years no action was taken.

9. Further, it appears that in the complaint petition apart from the husband,

the mother of the husband, the subsequently married wife, husband's

mother's sister, husband's brother in law and Sunita's father were impleaded

as party. No role has been specifically ascribed to anybody except the

husband and that too of a dowry demand in February 1993 when the

complaint was filed on 6.12.1994 i.e. nearly after 22 months. It is to be noted

that in spite of service of notice, none has appeared on behalf of Respondent

No.1."

17. Similarly, in the matter of Sunder Babu and others v. State of

Tamil Nadu, (2009) 14 SCC 244 delay in filing complaint against

accused therein was taken note of by their Lordships of the Supreme

Court holding the case to be covered by Category Seven of para-102

highlighted in Bhajan Lal's case (supra), the prosecution for offence

under Section 498A of the IPC and Section 4 of the Dowry Prohibition

Act was quashed.

18. Similarly, in the matter of Geeta Mehrotra (supra), the Supreme

Court held that casual reference to the family member of the husband in

FIR as co-accused particularly when there is no specific allegation and

complaint did not disclose their active involvement. It was held that

cognizance of matter against them for offence under Sections 498-A,

323, 504 and 506 of the IPC would not be justified as cognizance would

result in abuse of judicial process.

19. In the matter of K. Subba Rao and others v. State of Telangana

represented by its Secretary, Department of Home and others, 15

(2018) 14 SCC 452 their Lordships of the Supreme Court delineated the

duty of the criminal Courts while proceeding against relatives of victim's

husband and held that the Court should be careful in proceeding

against distant relatives in crime pertaining to matrimonial disputes and

dowry deaths and further held that relatives of husband should not be

roped in on the basis of omnibus allegations, unless specific instances

of their involvement in offences are made out.

20. In the matter of Rashmi Chopra (supra) it has been held by their

Lordships of the Supreme Court relying upon the principle of law laid

down in Bhajan Lal's case (supra) that criminal proceedings can be

allowed to proceed only when a prima facie offence is disclosed and

further held that judicial process is a solemn proceeding which cannot

be allowed to be converted into an instrument of oppression or

harassment and the High Court should not hesitate in exercising the

jurisdiction to quash the proceedings if the proceedings deserve to be

quashed in line of parameters laid down by the Supreme Court in

Bhajan Lal's case (supra) and further held that in absence of specific

allegation regarding anyone of the accused except common and

general allegations against everyone, no offence under Section 498A

IPC is made out and quashed the charges for offence under Section

498A of the IPC being covered by category seven as enumerated in

Bhajan Lal's case (supra) by holding as under:-

"24. Coming back to the allegations in the complaint

pertaining to Section 498A and Section 3/4 of D.P. Act.

A perusal of the complaint indicates that the

allegations against the appellants for offence under

Section 498A and Section 3/4 of D.P. Act are general

and sweeping. No specific incident dates or details of

any incident has been mentioned in the complaint.

The complaint having been filed after proceeding for

divorce was initiated by Nayan Chopra in State of

Michigan, where Vanshika participated and divorce

was ultimately granted. A few months after filing of the

divorce petition, the complaint has been filed in the

Court of C.J.M., Gautam Budh Nagar with the

allegations as noticed above. The sequence of the

events and facts and circumstances of the case leads

us to conclude that the complaint under Section 498A

and Section 3/4 of D.P. Act have been filed as counter

blast to divorce petition proceeding in State of

Michigan by Nayan Chopra.

25. There being no specific allegation regarding any

one of the applicants except common general

allegation against everyone i.e. "they started

harassing the daughter of the applicant demanding

additional dowry of one crore" and the fact that all

relatives of the husband, namely, father, mother,

brother, mother's sister and husband of mother's

sister have been roped in clearly indicate that

application under Section 156(3) Cr.P.C. was filed with

a view to harass the applicants....."

21. Having noticed the legal position governing the quashment of FIR

and charge-sheet, the question that arises for consideration is, whether

taking the allegations made in FIR No. 358/2025 and the charge sheet

at their face value, any prima facie offence under Sections 85, 3(5) of

BNS (498A, 34 of the Indian Penal Code) is made out against the

petitioners.

22. It is the case of the prosecution that the marriage of respondent

No.2 was solemnized with petitioner Ajay Pratap Singh (petitioner No.1)

on 12.05.2017 as per Hindu rites and rituals, and that soon thereafter

she was subjected to cruelty, harassment and demand of money by the

petitioner No.1 and her in-laws. On the basis of her written complaint,

FIR No.358/2025 was registered at Police Station Bemetara, District

Bemetara and after completion of investigation, the police filed charge-

sheet for the aforesaid offence against the petitioners.

23. However, a careful examination of the FIR and the statements

forming part of the charge sheet reveals that the allegations made by

respondent No.2 are general, omnibus and lacking in specific

particulars regarding dates, instances, or overt acts attributable to the

petitioners. The later allegations made in the FIR reflect substantial

improvements and embellishments inconsistent with her earlier version.

Except broad and vague assertions that the petitioners ill-treated her

and reiteration of adverse situations between the parties, no specific

allegation is made against the petitioners to constitute cruelty within the

meaning of Section 85, 3(5) of BNS.

24. Considering the submissions of learned counsel for the parties

and the material placed on record, particularly the nature of allegations

in the FIR and charge sheet, which are bald, omnibus and inherently

inconsistent, this Court is of the considered opinion that no prima facie

offence under Section 85, 3(5) of BNS is made out against the

petitioners. The allegations do not disclose any specific conduct

amounting to cruelty as defined under Section 85, 3(5) of BNS (Section

498-A, 34 of the IPC), nor do they disclose any unlawful demand of

dowry so as to satisfy Explanation (b). The prosecution appears to be

covered by Category 1, 3 and 7 of paragraph 102 of Bhajan Lal

(supra), being based on vague assertions, improvements, and

indications of mala fide arising out of matrimonial discord and

disagreement. Accordingly, continuation of criminal proceedings would

amount to abuse of the process of law.

25. As a natural consequence of the above analysis, the impugned

FIR bearing No. 358/2025 registered at Police Station- Bemetara,

District - Bemetara, (C.G.) on 03.06.2025 for offence under Sections 85,

3(5) of BNS, charge-sheet No.438/2025 dated 21.09.2025, order taking

cognizance dated 10.10.2025, order dated 28.01.2026 framing charge

against the petitioners and all consequential proceedings in Criminal

Case No.6241/2025 pending before the Judicial Magistrate First Class,

Bemetara (C.G.) against petitioners are hereby quashed. The petition is

accordingly allowed.

26. The petitioner No.1 is entitled for refund of the amount deposited

by him before the Mediation Center of this Court in compliance of the

order dated 10.03.2026.

27. No order as to costs.

              Sd/-         Sd/-                                    Sd/- Sd/-
                 (Ravindra Kumar Agrawal)                    (Ramesh Sinha)
                         Judge                                Chief Justice
Aadil
 

 
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