Citation : 2021 Latest Caselaw 8223 MP
Judgement Date : 4 December, 2021
1 M.Cr.C.No.56758/2021
(Nita Gupta Vs. State of M.P.)
Indore : Dated 4.12.2021
Shri A.M.Mathur, learned senior counsel with Shri Ashish Gupta
and Shri Vaibhav Asawa, learned counsel for the applicant.
Shri Aditya Garg, learned Govt.Advocate with Shri Hemant
Sharma, learned Panel Lawyer for the respondent/State.
Shri V.K.Jain, learned senior counsel with Shri Prateek Maheshwari, learned counsel for the objector/complainant.
Heard on application filed under Section 438 of Cr.P.C. on behalf of the applicant for grant of bail as well as I.A.No.29054/2021, which is an objection filed by the objector/complainant.
This is first application filed under Section 438 of Cr.P.C for grant of anticipatory bail to the applicant, who is apprehending her arrest in connection with Crime No.516/2021, registered at Police Station, Vijay Nagar, Indore, District Indore (M.P.) for commission of offence punishable under Section 498-A, 406, 323, 328, 34 of IPC and under Section 3, 4 of Dowry Prohibition Act.
Prosecution story, in brief, is that applicant's son and complainant's marriage was solemnized on 14.7.2013. After the marriage of the complainant behaviour of the applicant alongwith her other family members suddenly changed and they started harassing and ill-treating the complainant. They were making unreasonable demands for money, jewelry and other valuables from the complainant. They conspired secretly and administered the complainant herbal medicine namely; "Purnachandroday Parad Ras" without her knowledge and consent. The herbal medicine contains large quantity of mercury and sulfur. They used to picked up a fight with the complainant on an unnecessary issues and made hurtful comments to hurt the complainant. They tried to send back to her paternal home and finally on 27.4.2019 they brutally assaulted the complainant and sent back her to her paternal home. Thereafter, complainant made a written complaint narrating the entire incident on
(Nita Gupta Vs. State of M.P.)
which FIR dated 24.1.2021 was lodged against the applicant and his other family members.
Learned counsel for the applicant submits that prior to 22.5.2021 there were no allegations against the applicant or his family members with regard to the demand of dowry or cruelty. Complainant was suffering from sexual dis-function and lack of sexual vitality, therefore, she took "Purnachandroday Parad Ras", which is an Ayurvedic aphrodisiac and has no side effects. It is used to treat sexual dis-function in both women and men. It is manufactured by several well known Ayurvedic manufacturers like Baidyanath, Shri Venketashwara Ayurved Ltd. etc. Complainant suffers from other sexual problem and having trouble in conceiving since year 2015 and has undergone vaginal dilation procedure and visited IVF centre for her treatment at Pune. The whole expenses pertaining to the treatment of the complainant have been borne by the applicant. Applicant filed a divorce petition on 30.4.2021 due to which as a counter blast this false and baseless complaint has been filed. The offence under Section 328 of IPC is not made out against the applicant. FIR is delayed by more than eight years without any reasonable cause. She has falsely been implicated in the matter. Trial will take time for its conclusion, therefore, prayer is made to enlarge the applicant on bail. Learned counsel for the applicant has relied on the judgments of Hon'ble Supreme Court in the case of Joseph Kurian Philip Jose Vs. State of Kerala, (1994) 6 SCC 535 and Ram Khelawan Vs. State of M.P. (now Chhattisgarh), 2014 SCC Online Chh.29 to bolster his submissions.
Learned counsel for the respondent/State as well as learned counsel for the objector/complainant have opposed the application and submit that when applicant alongwith her family members started atrocities on complainant she wrote a letter dated 9.11.2013 and 19.5.2014 to her maternal uncle, who made a written complaint dated 21.6.2014 at Police Station, M.G.Road, Indore against the applicant and
(Nita Gupta Vs. State of M.P.)
his family members. Therefore, it is not correct to say that complainant has made complaint as a counter blast to the divorce petition filed by the applicant. During investigation as per expert opinion herbal medicine administered to the complainant is found a slow poison. It has been administered to the complainant secretly without prescription of any doctor due to which complainant has serious complications. The allegations alleged against the applicant are of very serious nature, therefore, she is not entitled for bail.
As per prosecution case, it is alleged against the applicant that she secretly administered the alleged herbal medicine namely; "Purnachandroday Parad Ras" to the complainant without her knowledge alongwith other allegations. Therefore, considering the nature of allegations alleged against her and also considering the totality of the facts of the case, this Court is of view that she does not deserve to be enlarged on anticipatory bail.
This M.Cr.C. stands dismissed and disposed of.
C. C. as per rules.
(Satyendra Kumar Singh) Judge
Patil
Digitally signed by SHAILESH PATIL Date: 2021.12.06 17:09:28 +05'30'
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!