Citation : 2024 Latest Caselaw 4899 Jhar
Judgement Date : 6 May, 2024
IN THE HIGH COURT OF JHARKHAND, RANCHI
Cr.M.P. No. 2405 of 2016
1. Pramay Chhatra @ Sri Pramaya Chhatra
2. Shradha Chhatra @ Riddhi Chhatra
3. Chirag Romit Chhatra @ Chirag Chhatra
4. Vridhi Hiran Chhatra @ Vridhi Chhatra
5. Vipin M. Chhatra @ B.K. Chhatra @ Vipin S. Chhatra
6. Vibha Vipin Chhatra @ Vibha B. Chattra
7. Kunal Chhatra ...Petitioner
Versus
1. The State of Jharkhand
2. Anamika Kumari Singh @ Anamika Pramay Chhatra
...Opposite Parties
---
CORAM: HON'BLE MR. JUSTICE SANJAY KUMAR DWIVEDI
---
For the Petitioners : Mr. Sidhartha Roy, Advocate
For State : Mr. Fahad Allam, Advocate
For the opposite party no. 2 : Mr. Sheo Kr. Singh, Advocate Mr. Rajnandan Chatterjee, Advocate
---
04/06.05.2024 Heard the learned counsel for the petitioners as well as the learned counsel for the respondent State and opposite party no. 2.
2. The prayer is made in the petition for quashing the entire criminal proceeding including the order taking cognizance dated 02.08.2016 arising out of CP Case No. 2005 of 2015 pending in the court of learned Chief Judicial Magistrate, Dhanbad.
3. Complaint has been filed alleging therein that the marriage of the complainant got solemnized with the petitioner no 1 on 21-5-13 in Gujarat. At the time of marriage various gift items were given to the groom side by the father of the complainant. It is alleged that after the marriage the Petitioner no. 1 did not sleep with the complainant and when she tried to know the reasons no satisfactory answer was given by the Petitioner no 1. Finally the Petitioner no. 1 expressed his inability to become father as he said he was impotent. It is further alleged in the complaint petition that after marriage the complainant came to know that the petitioner no. 1 suppressed his real age at the time of marriage. It is alleged that after marriage the Petitioner No.1, accused no. 2 and Petitioner No. 3 started demanding a four wheeler vehicle from the complainant and when she protested she was tortured physically. It is
alleged that the other accused persons also teased and tortured her for getting less gifts. It is alleged that in absence of Petitioner No. 1 the accused no. 2 tried to outrage the modesty of the complainant. It is further alleged that on 26.08.2014 the complainant was expelled from her matrimonial home and when on 21.11.2014 the complainant along with her mother and brother went to her matrimonial home, they were insulted and the Petitioners forcibly took their signature on Stamp papers. Lastly it was also alleged that the accused no. 2 on 10.04.2015 came to the maternal home the complainant and demanded a four-wheeler vehicle from the complainant and upon refusal the complainant and her family members were abused and threatened that if their demands are not fulfilled the marriage of Petitioner No. 1 will be solemnized at another place.
4. Learned counsel for the petitioners submits that the petitioner no. 1 is the husband, petitioner no. 2, 3 and 4 are the niece in law of opposite party no. 2, petitioner no. 5 is cousin brother in-law of opposite party no. 2 and petitioner no. 6 is the wife of the petitioner no. 5. He submits that the case is registered under Section 498 A of the Indian Penal Code and the learned court has been pleased to take cognizance and the entire allegations are general and omnibus against all the accused persons. He submits that the marriage was solemnized with the petitioner on 21.05.2013 wherein the earlier marriage of the opposite party no. 2 was dissolved on 20.03.2014 by a mutual agreement by the judgment of learned Principal Judge, Family Court, Dhanbad in T.M.S. No. 70 of 2013. He submits that suppressing the earlier marriage the second marriage was solemnized and in view of that she is not the wife of the petitioner no. 1. He submits that unnecessarily the other persons who are not concerned have been made accused on general and omnibus allegations. He further submits that the petitioner no. 1 has already filed a case for nullity of marriage before the competent Family Court, Rajkot which is pending. On these grounds, he submits that, entire criminal proceeding may kindly be quashed.
5. Learned counsel for the State submits that learned court has taken the cognizance on a complaint and he submits that the proceeding may not be quashed.
6. Learned counsel for the opposite party no. 2 submits that the nothing has been suppressed and knowing the fact that the opposite party no. 2 is married with another man and the mutual divorce has already been filed on 31.03.2013 and thereafter the marriage was solemnized. He submits that this marriage was solemnized with consent of the petitioner and opposite party no. 2. In view of that the entire criminal proceeding may not be quashed.
7. Coming to the facts of the present case it appears that so far as the petitioner nos. 2, 3 and 4 are concerned they are niece in law and the petitioner no. 5 is the cousin brother in law of the opposite party no. 2 and petitioner no. 6 is the wife of the petitioner no. 5. Petitioner no. 1 is the husband and petitioner 7 is the nephew of the opposite party no. 2.
8. In the solemn affirmation there are general and omnibus allegations against the accused persons. In view of that prima facie case so far as the petitioner nos. 2 to 6 are concerned are not made out as there are general and omnibus allegations against the petitioner nos. 2 to 6.
9. In the case of K.S. Subbarao Vs. State of Telangana reported in 2018 (14) SCC 452 it was observed by the Hon'ble Supreme Court that the court should be careful in proceeding against the distant relative in crimes pertaining to matrimonial disputes and dowry deaths. The relatives of the husband should not be roped in on the basis of omnibus allegations unless specific instances of their involvement in the crime are made out.
10. Adding the entire family members of the husband in a case arising out of 498 A the Indian Penal Code was deprecated by the Hon'ble Supreme Court Arnesh Kumar vs. State Of Bihar & Anr reported in (2014) 8 SCC 273.
11. Coming to the facts of the present case, it is crystal clear that the general and omnibus allegations have leveled against the petitioner nos. 2 to 6. The complainant alleged that all accused harassed her mentally and
demanded dowry. There is no specific and distinct allegations so far as the petitioner nos. 2 to 6 are concerned.
12. So far as the petitioner nos. 1 and 7 are concerned there are allegations against them in solemn affirmation as well as in the complaint petition and the learned court has taken the cognizance pursuant to the solemn affirmation and enquiry witnesses.
13. So far as the nullity point is concerned as argued by the learned counsel for the petitioners with regard to the petitioner no. 1 the suit for nullity of the marriage is already pending before the learned Principal Judge, Family Court, Rajko filed by the petitioner no. 1. Thus, that aspect is still under consideration by a competent court and the judgment/finding can't be given in the present case and on the basis of that only the petitioner no. 1 can't be allowed not to face the trial.
14. In view of the above, the entire criminal proceeding including the order taking cognizance dated 02.08.2016 so far as the petitioner nos. 2 to 6 are concerned, is, hereby, quashed. This petition is allowed in above terms and disposed of.
15. It is made clear that this case has not quashed the proceeding including the order taking cognizance so far as the petitioner nos. 1 and 7 are concerned and they will face the trial and the learned court will proceed in accordance with law.
16. In above terms, the petition is allowed partly.
(Sanjay Kumar Dwivedi, J.) MM
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!