Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kamal Kant Mandal vs The State Of Jharkhand
2025 Latest Caselaw 3852 Jhar

Citation : 2025 Latest Caselaw 3852 Jhar
Judgement Date : 12 June, 2025

Jharkhand High Court

Kamal Kant Mandal vs The State Of Jharkhand on 12 June, 2025

Author: Anil Kumar Choudhary
Bench: Anil Kumar Choudhary
                                                                            [2025:JHHC:15534]




           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           Cr.M.P. No.2934 of 2023
                                      ------

1. Kamal Kant Mandal, aged about 63 years, S/o Sisir Kumar Mandal

2. Sangita Mandal, aged about 50 years, W/o Kamal Kant Mandal

3. Souranil Mandal @ Sournil Mandal, aged about 28 years, S/o Kamal Kant Mandal Petitioner Nos. 1-3 all resident of Village- Menka Bhawan, Mohulbera, P.O.- Musabani, P.S.- Musabani, East Singhbhum, Jharkhand- 832104

4. Sreyoshi Mandal @ Shreyoshi Mandal, aged about 32 years, W/o Sabit Mal

5. Sabit Mal, aged about 37 years, S/o Kalyanmay Mal, Petitioner Nos. 4-5 are resident of Flat No. 1006, Vista Tower-8, Uniworld City, Karigori Bhawan, action Area- III, Kolkata, North 24 Pargana, P.O. + P.S.- New Town, Distt- North 24 Pargana, West Bengal- 700156 ... Petitioners Versus

1. The State of Jharkhand

2. Rubayana Patra W/o Saubhonik Mandal D/o Anadi Patra R/o- Qr. No. CC-15, Chaupia Colony, Sidhgora, P.O & P.S- Sidhgora, Distt- Singhbhum East.

                                                ...             Opposite Parties
                                       ------
             For the Petitioners : Mr. Rishu Ranjan, Advocate
             For the State       : Md. Fahad Allam, Addl.P.P.

For the O.P. No.2 : Mr. Praveen Shankar Dayal, Advocate

------

                                        PRESENT
                  HON'BLE MR. JUSTICE ANIL KUMAR CHOUDHARY


By the Court:-     Heard the parties.


                                                                       [2025:JHHC:15534]




2. This Criminal Miscellaneous Petition has been filed invoking the

jurisdiction of this Court under Section 482 of the Code of Criminal Procedure

with a prayer to quash the entire criminal proceeding including the FIR arising

out of Sidhgora P.S. Case No.190 of 2022 corresponding to G.R. Case No.1070 of

2023 and the order taking cognizance dated 24.06.2023 passed by the learned

Judicial Magistrate-1st Class, Jamshedpur whereby and where under the

learned Judicial Magistrate-1st Class, Jamshedpur has taken cognizance of the

offences punishable under Section 498A, 354, 420 read with Section 34 of the

Indian Penal Code and Section 3, 4 of the Dowry Prohibition

Act.

3. The brief fact of the case is that the petitioner No.1 is the father-in-law of

the informant/opposite party No.2, petitioner No.2 is the mother-in-law,

petitioner No.3 is the devar (brother-in-law) and the petitioner No.4 is nanad

i.e. sister-in-law and the petitioner No.5 is the nandosi i.e. the husband of the

petitioner No.4 of the informant. It is alleged that at the time of marriage, the

petitioners demanded Rs.20,00,000/- as dowry from the parents of the

informant which was given by the parents of the informant. There is also

allegation against the petitioners that the petitioners with intention to deceive

the informant and her parents stated that the husband of the informant namely

Saubhonik Mandal will marry and lead a happy conjugal life with the

informant and suppressed the material fact that Saubhonik Mandal is in

relationship with a lady namely Vaishali Mukherjee and thus alluring the

informant and her parents of a happy conjugal life for the informant;

fraudulently and dishonestly induced the parents of the informant to pay

Rs.20,00,000/- and thereby cheated the informant and her parents. The

marriage of the informant and her husband Saubhonik Mandal was solemnized

[2025:JHHC:15534]

under the provision of Special Marriage Act, 1954. The petitioner No.4 invited

the informant to her house at Kolkata for preparing pre-wedding video/ pre-

social wedding video shoot and after the photo shoot, the husband of the

informant left for London. The petitioner No.5 outraged the modesty of the

informant by catching hold of her hand inappropriately with an evil intention,

after trespassing to the room of the informant. There is also allegation against

the petitioners of indulging in willful conduct of such a nature which is likely

to cause injury and danger to the life and health of the informant. On the basis

of the written report submitted by the informant, police registered Sidhgora

P.S. Case No.190 of 2022 and took up investigation of the case and after

completion of investigation, police found the allegations against the petitioners

to be true and also found that the petitioners have committed the offence

punishable under Section 498A, 354, 420/34 of the Indian Penal Code and

Section 3, 4 of the Dowry Prohibition Act and on the basis of the same, the

learned Judicial Magistrate-1st Class, Jamshedpur has taken cognizance of the

said offences vide order dated 24.06.2023 in connection with the said Sidhgora

P.S. Case No.190 of 2022.

4. Learned counsel for the petitioners relies upon the judgment of the

Hon'ble Supreme Court of India in the case of Kamal & Others vs. State of

Gujarat & Another reported in 2025 INSC 504 and submits that therein the

Hon'ble Supreme Court of India has observed that in the matters arising from

matrimonial disputes, particularly where the allegations are leveled after many

years of marriage and, that too, after one party initiates divorce proceeding

against the other, the Court must be circumspect in taking the allegations at

their face value and it must examine, where allegations of mala fides are there,

whether those allegations have been leveled with an oblique purpose.

[2025:JHHC:15534]

5. Learned counsel for the petitioners next relies upon the judgment of the

Hon'ble Supreme Court of India in the case of K. Subba Rao & Others vs. State

of Telangana represented by its Secretary, Department of Home & Others

reported in (2018) 14 SCC 452 and submits that therein in para-6, it has been

observed by the Hon'ble Supreme Court of India that the courts should be

careful in proceeding against the distant relatives in crimes pertaining to

matrimonial disputes and dowry death. The relatives of the husband should

not be roped in on the basis of the omnibus allegations unless specific instances

of their involvement in the crime are made out.

6. Learned counsel for the petitioners next relies upon the judgment of the

Hon'ble Supreme Court of India in the case of Kahkashan Kausar @ Sonam &

Others vs. State of Bihar & Others reported in (2022) 6 SCC 599 and submits

that in that judgment in para-17, the Hon'ble Supreme Court of India has taken

note of the increased tendency of implicating relatives of the husband in

matrimonial disputes, without analyzing the long-term ramifications of a trial

on the complainant as well as the accused and also raised concern with false

implication by way of general omnibus allegations made in the course of

matrimonial disputes, if left unchecked, would result in misuse of the process

of law and the Hon'ble Supreme Court of India has warned the courts from

proceeding against any relatives and in-laws of the husband when no prima

facie case is made out against them.

7. Learned counsel for the petitioners further submits that the petitioners

have falsely been implicated in this case. It is also submitted that the informant

was in relationship with someone and knowing the same, husband of the

informant filed Original Suit No.776 of 2022 in Family Court, Jamshedpur

declaring marriage between him and the informant a nullity and after receipt of

[2025:JHHC:15534]

the said notice by the informant, this FIR has been instituted. It is next

submitted that Rs.20,00,000/- taken by the petitioners was never for dowry

rather it was for the expenses related to marriage but the money was not taken

by the family of the bridegroom. It is next submitted that the order taking

cognizance dated 24.06.2023 is a cryptic order. Hence, it is submitted that the

prayer as prayed for in this Criminal Miscellaneous Petition be allowed.

8. Learned Addl.P.P. appearing for the State and the learned counsel for the

informant-opposite party No.2 on the other hand vehemently oppose the

prayer of the petitioner made in this Criminal Miscellaneous Petition and

submit that there is direct and specific allegation against the petitioners of

having committed various offences. It is next submitted that it is also found to

be true during the investigation of the case and then only the charge-sheet has

been submitted. It is also submitted that taking of Rs.20,00,000/- directly or

indirectly from the parents of the informant in connection with the marriage of

the informant with her husband amounts to dowry and therefore, both the

offences punishable under Section 3 as well as Section 4 of the Dowry

Prohibition Act, 1961 is made out in this case. It is then submitted that there is

direct and specific allegation against the petitioners of cheating thereby

dishonestly inducing the parents of the informant to pay Rs.20,00,000/- and the

amount has been paid by the parents of the informant and after pocketing the

said amount of Rs.20,00,000/-, the petitioners want to wash their hands of the

matter by resorting to character assassination of the informant; which itself is

an act of cruelty and there is direct and specific allegation in this Criminal

Miscellaneous Petition itself by the petitioners in no uncertain terms by making

false allegation against the informant that she was in relationship with a boy;

which is out and out false. It is then submitted that thus, the offence

[2025:JHHC:15534]

punishable under Section 498A of the Indian Penal Code is also made out

against the petitioners. It is next submitted that there is direct and specific

allegation against the petitioner No.5 with the aid and in furtherance of

common intention with other co-accused persons; who are the petitioners in

this case, of laying trap wherein the petitioner No.5 got the opportunity to

outrage the modesty of the informant by catching hold of her inappropriately

with an evil intention, so, the offence punishable under Section 354 of the

Indian Penal Code is also made out.

9. Learned Addl.P.P. and the learned counsel for the informant next submit

that since the learned Magistrate has taken cognizance of the offence based

upon the police report, the Magistrate was not required to record any reason

pertaining to the cognizance, in detail. Hence, it is submitted that this Criminal

Miscellaneous Petition, being without any merit, be dismissed.

10. Having heard the rival submissions made at the Bar and after carefully

going through the materials available in the record, it is pertinent to mention

here that it is a settled principle of law that at the stage of issuing summons to

accused based on a police report, the Magistrate is not required to record any

reason as has been observed by the Hon'ble Supreme Court of India in the case

of State of Gujarat vs. Afroz Mohammed Hasanfatta reported in (2019) 20

SCC 539 paragraph-23 of which reads as under:

"23. Insofar as taking cognizance based on the police report is concerned, the Magistrate has the advantage of the charge-sheet, statement of witnesses and other evidence collected by the police during the investigation. Investigating officer/SHO collects the necessary evidence during the investigation conducted in compliance with the provisions of the Criminal Procedure Code and in accordance with the rules of investigation. Evidence and materials so collected are sifted at the level of the investigating officer and thereafter, charge-sheet was filed. In appropriate cases,

[2025:JHHC:15534]

opinion of the Public Prosecutor is also obtained before filing the charge-sheet. The court thus has the advantage of the police report along with the materials placed before it by the police. Under Section 190(1)(b) CrPC, where the Magistrate has taken cognizance of an offence upon a police report and the Magistrate is satisfied that there is sufficient ground for proceeding, the Magistrate directs issuance of process. In case of taking cognizance of an offence based upon the police report, the Magistrate is not required to record reasons for issuing the process. In cases instituted on a police report, the Magistrate is only required to pass an order issuing summons to the accused. Such an order of issuing summons to the accused is based upon subject to satisfaction of the Magistrate considering the police report and other documents and satisfying himself that there is sufficient ground for proceeding against the accused. In a case based upon the police report, at the stage of issuing the summons to the accused, the Magistrate is not required to record any reason. In case, if the charge-sheet is barred by law or where there is lack of jurisdiction or when the charge-sheet is rejected or not taken on file, then the Magistrate is required to record his reasons for rejection of the charge-sheet and for not taking it on file." (Emphasis supplied)

11. Now, coming to the facts of the case, there is direct and specific

allegation against the petitioners of being in furtherance of common intention

with the co-accused persons, taking Rs.20,00,000/- in connection with the

marriage of the informant with her husband. So, this Court is of the considered

view that if, the allegations made against the petitioners remain unrebutted,

certainly, the offence punishable under Section 3 and 4 of Dowry Prohibition

Act will be made out; as said Rs.20,00,000/- was paid by the parents of the

informant upon being demanded by the petitioners.

12. So far as the offence punishable under Section 498A of the Indian Penal

Code is concerned, the allegation is that the husband of the informant and also

the petitioners who are the relatives of the husband of the informant

suppressed the material fact that the husband of the informant was having

relation with one lady and after taking Rs.20,00,000/-, the same was disclosed

by the husband of the informant to the informant. Though there is specific

name of the lady in the FIR with whom the husband of the informant was in

[2025:JHHC:15534]

relationship with, but not a word has been whispered in this Criminal

Miscellaneous Petition as to who was that lady and what was her relationship

with the husband of the informant; rather the petitioners have resorted to

character assassination of the informant in most humiliating manner by making

vague allegations of her having a relationship with some male person, without

disclosing the name of the person. This itself is an act of cruelty.

13. Under such circumstances, the offence punishable under Section 498A of

the Indian Penal Code is made out if the allegations remain unrebutted.

14. In view of the discussion made above, since there is direct and specific

allegations against the petitioners of being in furtherance of common intention

with the petitioner No.5 having outraged the modesty of the informant, the

offence punishable under Section 354 of the Indian Penal Code is also made out

and as the allegations is that the petitioners have cheated and thereby

dishonestly induced the parents of the informant to part with Rs.20,00,000/- by

fraudulent deception of the father of the informant, hence, the offence

punishable under Section 420 of the Indian Penal Code is also made out.

15. True it is that the judgment relied upon by the petitioners as referred to

above, the Hon'ble Supreme Court of India has warned the courts to be careful

while proceeding against the relatives of the husband of any victim in

connection with the offence arising out of matrimonial dispute but this is a case

where there is a direct and specific allegation against the petitioners; as already

indicated above.

16. Under such circumstances, this Court is of the considered view that this

is not a fit case where the entire criminal proceeding including the FIR arising

out of Sidhgora P.S. Case No.190 of 2022 corresponding to G.R. Case No.1070 of

2023 and the order taking cognizance dated 24.06.2023 passed by the learned

[2025:JHHC:15534]

Judicial Magistrate-1st Class, Jamshedpur in connection with the said case be

quashed and set aside at this nascent stage.

17. Accordingly, this Criminal Miscellaneous Petition, being without any

merit, is dismissed.

(Anil Kumar Choudhary, J.) High Court of Jharkhand, Ranchi Dated the 12th of June, 2025 AFR/ Saroj

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter