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

Geeta Devi vs The State Of Jharkhand
2025 Latest Caselaw 6316 Jhar

Citation : 2025 Latest Caselaw 6316 Jhar
Judgement Date : 9 October, 2025

Jharkhand High Court

Geeta Devi vs The State Of Jharkhand on 9 October, 2025

Author: Sanjay Kumar Dwivedi
Bench: Sanjay Kumar Dwivedi
                                                                            ( 2025:JHHC:31258 )




                      IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             Criminal Revision No. 412 of 2016
                     Geeta Devi, W/o Ajay Sao, R/o Village- Morbe, P.O. & P.S. Manjhion,
                     District- Garhwa                              ... Petitioner
                                             -Versus-
            1.       The State of Jharkhand
            2.       Reena Devi, W/o Hari Sao, D/o Sukhdev Sao, R/o Village- Chechariya,
                     Ataula, P.O. & P.S. Meral, District- Garhwa   ... Opposite Parties
                                                  With
                                  Criminal Revision No. 420 of 2016
                1.   Bhola Sao, S/o Late Ganeshi Sao
                2.   Hari Sao, S/o Bhola Sao
                3.   Kamla Devi, W/o Bhola Sao,
                     All are R/o Village- Badhadabar, P.O. & P.S. Nabinagar, District-
                     Aurangabad (Bihar)                           ... Petitioners
                                             -Versus-
            1.       The State of Jharkhand
            2.       Reena Devi, W/o Hari Sao, D/o Sukhdev Sao, R/o Village- Chechariya,
                     Ataula, P.O. & P.S. Meral, District- Garhwa  ... Opposite Parties

                                               -----

CORAM: HON'BLE MR. JUSTICE SANJAY KUMAR DWIVEDI

-----

For the Petitioners : Mr. Apurv Krishna, Advocate (In both cases) Ms. Priyanka Bobby, Advocate For the State : Mrs. Lily Sahay, A.P.P. (In Cr. Rev.-420/16) For O.P. No.2 : Mr. Mahesh Tewari, Advocate (In both cases)

-----

20/09.10.2025 Both the cases are arising out of the same complaint case and same

judgment of conviction and order of sentence and in view of that, these

petitions are being heard together with consent of the parties.

2. Heard Mr. Apurv Krishna, learned counsel appearing for the petitioners,

Mrs. Lily Sahay, learned counsel appearing for the State and Mr. Mahesh

Tewari, learned counsel appearing for opposite party no.2.

3. These criminal revision petitions have been preferred for setting-aside

the judgment of conviction and order of sentence dated 19.09.2012 passed

by the learned Civil Judge (Jr. Division)-IVth, Garhwa in Complaint Case

No.252/2006, corresponding to T.R. Case No.687/2012, whereby, the

-1- Criminal Revision No. 412 of 2016 With Criminal Revision No. 420 of 2016 ( 2025:JHHC:31258 )

petitioners have been convicted under Section 498A of the Indian Penal Code

and they have been sentenced to undergo R.I. of one year along with fine of

Rs.500/- each and in default of payment of fine, they have been further

sentenced to undergo imprisonment for one month. The further prayer is

made for setting-aside the judgment dated 19.02.2016 passed in Cr. Appeal

No.55/2012 by the learned Sessions Judge, Garhwa, whereby, the judgment

of conviction and order of sentence dated 19.09.2012 passed by the learned

trial court has been modified to the extent that the petitioners have been

sentenced to undergo S.I. for four months with a fine of Rs.10,000/- each.

4. Learned counsel appearing for the petitioners submits that in Criminal

Revision No.412 of 2016, the petitioner is sister-in-law of the informant. He

further submits that in Criminal Revision No.420 of 2016, petitioner no.1 is

the father-in-law of the informant, petitioner no.2 is the husband of the

informant and petitioner no.3 is the mother-in-law of the informant. He then

submits that now a good sense has prevailed between the parties and

compromise has taken place and the informant and the petitioners are

residing together. He next submits that in view of that, compromise petition

has been filed in the form of I.A. No.1344 of 2025. He submits that all these

facts have been disclosed in the said I.A. and the said I.A. is also affidavited

on behalf of both the sides. He further submits that the husband and in-laws

will abide by the terms and conditions, as disclosed in the joint compromise

petition. He submits that since the compromise has taken place and the

matter is arising out of matrimonial dispute and in view of that, the matters

may kindly be disposed of.

5. Learned counsel appearing for the State submits that it appears that

-2- Criminal Revision No. 412 of 2016 With Criminal Revision No. 420 of 2016 ( 2025:JHHC:31258 )

the compromise has taken place in light of the joint compromise petition.

6. Learned counsel appearing for the informant-opposite party no.2 is

also accepting the submissions of the learned counsel appearing for the

petitioners and submits that now the informant is residing along with the

husband and in-laws and in view of that, these matters can be disposed of.

7. In view of the above and considering the submissions of the learned

counsel for the parties as well as looking into the contents of the I.A., which

is meant for joint compromise, it appears that the matter has been

compromised between the parties and the wife is residing along with the

husband and in-laws and further considering that the matter is arising out of

matrimonial dispute and it is well-settled that even if the matter is not

compoundable and if such a situation is there that too after compromise

between the parties, the entire proceedings can be quashed in light of the

judgments passed by the Hon'ble Supreme Court in the cases of Gian Singh

v. State of Punjab & another; [(2012) 10 SCC 303] and in Narinder

Singh & others v. State of Punjab & another; [(2014) 6 SCC 466.

8. In light of that, the compromise petition being I.A. No.1344 of 2025 is

allowed and disposed of.

9. Consequently, the judgment of conviction and order of sentence dated

19.09.2012 passed by the learned Civil Judge (Jr. Division)-IVth, Garhwa in

Complaint Case No.252/2006, corresponding to T.R. Case No.687/2012 and

the judgment dated 19.02.2016 passed in Cr. Appeal No.55/2012 by the

learned Sessions Judge, Garhwa are, hereby, set-aside.

10. Accordingly, these criminal revision petitions are allowed and

disposed of.

                                -3-                   Criminal Revision No. 412 of 2016
                                                                     With
                                                      Criminal Revision No. 420 of 2016
                                                                      ( 2025:JHHC:31258 )




      11.       Pending I.A., if any, is also disposed of.

12. Let the Trial Court Records be sent back to the concerned Court

forthwith.



                                                      (Sanjay Kumar Dwivedi, J.)
Dated: 9th October, 2025
Ajay/




                                          -4-                Criminal Revision No. 412 of 2016
                                                                            With
                                                             Criminal Revision No. 420 of 2016
 

 
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