Citation : 2023 Latest Caselaw 6937 MP
Judgement Date : 28 April, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT GWALIOR
BEFORE
HON'BLE SHRI JUSTICE DEEPAK KUMAR AGARWAL
ON THE 28 th OF APRIL, 2023
CRIMINAL REVISION No. 1478 of 2023
BETWEEN:-
1. NAGESH TRIVEDI S/O SHRI KASHIRAM TRIVEDI,
AGED ABOUT 48 YEARS, R/O BARETH ROAD,
GANJ BASODA, POLICE STATION BASODA,
VIDISHA (MADHYA PRADESH)
2. SMT. MEENA TRIVEDI W/O SHRI NAGESH
TRIVEDI, AGED ABOUT 40 YEARS, R/O BARETH
ROAD GANJ BASODA PS BASODA DISTRICT
VIDISHA (MADHYA PRADESH)
.....PETITIONERS
(BY SHRI ATUL GUPTA - ADVOCATE)
AND
THE STATE OF MADHYA PRADESH THROUGH POLICE
STATION BASODA CITY, DISTRICT VIDISHA (MADHYA
PRADESH)
.....RESPONDENT
(SHRI P.P.S. VAJEETA - PUBLIC PROSECUTOR)
(SHRI AMIT KUMAR GOSWAMI - ADVOCATE FOR THE COMPLAINANT)
Th is revision coming on for hearing this day, th e court passed the
following:
ORDER
Petitioners filed this criminal revision under Section 397 r/w 401 of Cr.P.C. being aggrieved by the order dated 29.11.2022 passed in Sessions Trial
No.61/2022 by Ist Additional Sessions Judge, Ganj Basoda, District Vidisha by which the trial Court has framed the charges under Sections 306, 306/34 of IPC against the petitioners.
Signature Not Verified Signed by: ADNAN HUSAIN ANSARI Signing time: 4/27/2023 3:47:52 PM
2. In brief facts of the case are that on 16.04.2022 at about 5:45 pm, brother of the deceased gave an information at Police Station Ganjbasoda regarding suicide committed by his brother Manish Chaurasia in which he has alleged that wife of the deceased i.e. present applicant accused was having relationship with one Sanju Raghuvanshi, due to this, his brother used to remain in tension. On the basis of dehati merg bearing No. 32/2022 under section 174 of the Cr.P.C. was recorded. Dead body panchnama of the deceased was prepared and sent for post-mortem. As per post-mortem report, deceased died due to asphyxia as a result of hanging. During merg inquiry, statements of mother, father and brother of the deceased were recorded in which they have
alleged that present applicant accused is wife of the deceased who is having relationship with Sanju Raghuwanshi, on account of which deceased committed suicide. Thereafter, on 17.04.2022 offence bearing crime No.181/2022 punishable under Sections 306 and 34 of IPC was registered. During investigation, suicide note written by deceased has been seized in which he has alleged that his wife is having relationship with one Sanju Raghuwanshi, therefore, he committed suicide. After investigation charge-sheet has been filed.
3. Learned advocate for the petitioners submitted that there is no evidence in the present case of abetment of suicide as defined in Section 107 of IPC. Relying upon the judgment passed in the case of K.V. Prakash Babu vs. State of Karnataka, reported in (2017) 11 SCC 176 in which Apex Court has held that -:
" I t is clarified that if husband gets involved in an extra-marital affair, that may not in all circumstances invite conviction under Section 498-A IPC or Section 306 IPC, but definitely that can be a ground for divorce or other reliefs in a matrimonial dispute Signature Not Verified Signed by: ADNAN HUSAIN ANSARI Signing time: 4/27/2023 3:47:52 PM
under other enactments".
4. Learned counsel for the petitioners submitted that case of the prosecution does not come within the purview of Section 107 of IPC because only on the ground of illicit relationship it cannot be assumed that it comes in the definition of abetment. He has relied upon the judgment passed by the Apex Court in the cases of Pinakin Mahipatray Rawal v. State of Gujrat, reported in 2013 (10) SCC 48 and Amalendu Pal v. State of West Bengal, reported in 2010 (1) SCC 707.
5. On the other hand, learned counsel for the respondent/state as well as counsel for the complainant have vehemently opposed the prayer on the ground that the offences which was registered against the petitioners is against the society and the said offences are not compoundable.
6. Heard the learned counsel for the parties and perused the record.
7. The parameters of 'abetment' have been stated in Section 107 of the IPC, which defines 'abetment of a thing' as follows :-
"107. Abetment of a thing.- A person abets the doing of a thing, who - First- Instigates any person to do that thing; or Secondly-Engages with one or more other person or persons in any conspiracy for the doing of that thing, if an act or illegal omission takes place in pursuance of that conspiracy, and in order to the doing of that thing; or Thirdly- Intentionally aids, by any act or illegal omission, the doing of that thing.
8. Looking to the facts and circumstances of the case, case of the prosecution does not come within the purview of Section 107 of IPC. Thus, considering the totality of the circumstances and the law laid down by the Apex Court, this Court is of the considered opinion that even if the entire allegations are accepted, then there is no prima facie material to show that the petitioners in Signature Not Verified Signed by: ADNAN HUSAIN ANSARI Signing time: 4/27/2023 3:47:52 PM
any manner had abetted the deceased to commit suicide. In such circumstances, the FIR bearing Crime No.181/2022 registered at Police Station Basoda Shaher District Vidisha for the offence punishable under Section 306, 34 of IPC as well as charge-sheet filed against the petitioners for the aforesaid Sections and all other consequential criminal proceedings arising out of the aforesaid FIR, deserve to be quashed and the same are hereby quashed.
9. The petition stands allowed in aforesaid terms.
(DEEPAK KUMAR AGARWAL) JUDGE Adnan
Signature Not Verified Signed by: ADNAN HUSAIN ANSARI Signing time: 4/27/2023 3:47:52 PM
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!