Citation : 2023 Latest Caselaw 12598 Mad
Judgement Date : 15 September, 2023
Crl.O.P(MD).No.15246 of 2020
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
Dated : 15.09.2023
CORAM:
THE HONOURABLE MR. JUSTICE P. DHANABAL
Crl.O.P(MD).No.15246 of 2020
and
Crl.M.P.(MD)No.7357 of 2020
1.K.Subaiya
2.Panjavarnam ...Petitioners
Vs
1.The Inspector of Police,
All Women Police Station,
Kanyakumari,
Kanyakumari District.
(Crime No.35 of 2018)
2.S.Ambika ...Respondents
PRAYER: Criminal Original Petition filed under Section 482 of the Code of
Criminal Procedure, praying this Court to call for the records in pertaining to
C.C.No.540 of 2018 on the file of the learned Additional Mahila Court,
Nagercoil and quash the same as against this petitioners.
For Petitioners : Mr.S.Sureshkumar
For Respondents 1 and 2 : Mr.M.Sakthi Kumar
Government Advocate (Crl. Side)
For 2nd Respondent : No Appearance
ORDER
This petition is filed to quash the charge sheet in C.C.No.540 of 2018 on
the file of the Additional Mahila Court, Nagercoil. https://www.mhc.tn.gov.in/judis
Crl.O.P(MD).No.15246 of 2020
2.According to the petitioners, the petitioners are in-laws of the second
respondent. The second respondent/defacto complainant lodged a complaint
before the first respondent. Based on the complaint, the first respondent police
registered a FIR in Crime No.35 of 2018 for the offence under Sections 498A,
406 of IPC and Sections 4 and 6 of Dowry Prohibition Act.
3.According to the petitioners, the second respondent married A1 on
11.11.2012. At time of marriage, the parents of the second respondent
presented cash and other household articles and jewels as dowry. Thereafter,
A1 lost money in share market in online gambling. Due to that, A1 borrowed
money for higher interest from so many persons and could not repay the
money. A1 tortured the second respondent to get money from her parents.
Thereafter, the parents of the second respondent had given a sum of Rs.
14,00,000/- to A1 on different dates. In addition, the second respondent
recovered the jewels from pawn shop, which was pledged by A1 without the
knowledge of the second respondent. When the second respondent asked
about the same, A1 beaten the second respondent. At the instigation of these
petitioners, A1 demanded money from the second respondent and thereby, she
lodged a complaint. Thereafter, the case was investigated by the first
respondent and he filed final report. Based on the final report, the Additional https://www.mhc.tn.gov.in/judis
Crl.O.P(MD).No.15246 of 2020
Mahila Court had taken cognizance in C.C.No.540 of 2018. As far as these
petitioners are concerned, they are in-laws. There is not specific overt act
against these petitioners. In order to rope them in criminal case, the second
respondent has given false complaint and the same was not properly
investigated by the Investigating Officer and thereby, the case in C.C.No540
of 2018 on the file of the Additional Mahila Court, Nagercoil is liable to be
quashed.
4.No counter was filed on the side of the respondents.
5.The learned counsel appearing for the petitioners would contend that
the second respondent has given complaint before the first respondent and
based on the complaint, the first respondent registered a FIR as against these
petitioners and another for the offence under Sections 498A and 406 of IPC
and Sections 4 and 6 of Dowry Prohibition Act. The first respondent
investigated the case and filed final report. Based on the final report, the
Additional Mahila Court had taken cognizance in C.C.No.540 of 2018. These
petitioners are in laws of the second respondent and all the allegations are
against A1, who is son of the petitioners. As per the direction of this Court,
the case against the main accused A1 was split up and the trial was conducted
and after full trial, the main accused A1 was acquitted by the trial Court. The https://www.mhc.tn.gov.in/judis
Crl.O.P(MD).No.15246 of 2020
main allegations are all as against A1 and even according to the final report,
these petitioners instigated the A1 to commit such offence. The main accused
himself was acquitted by the trial Court. Therefore, the pending charge sheet
against the petitioners is abuse of process of law. Even in the judgment passed
in C.C.No.7 of 2021 before the Additional Mahila Court, there is no evidence
to show that these petitioners have instructed A1 to commit such offence.
Therefore, the pending charge sheet is liable to be quashed.
6.The learned Government Advocate appearing for the first respondent
contended that already as per the order of this Court, the case against A1 was
splitting and trial was conducted before the trial Court and the trial Court
acquitted the A1. As per the charge sheet, there are prima facie materials
available as against these petitioners. These petitioners instigated A1 to
commit such offence. Hence, the petitioners have to face trial. This petition is
liable to be dismissed.
7.This Court heard both sides and perused the materials available on
records.
8.On perusal of records, it is observed that there is no dispute with
regard to relationship of parties and the second respondent is none other than https://www.mhc.tn.gov.in/judis
Crl.O.P(MD).No.15246 of 2020
the daughter in law of the petitioners and she gave a complaint as against her
husband and in-laws. Based on the complaint, FIR has been registered and
thereafter, filed final report. Based on the final report, the Additional Mahila
Court had taken cognizance in C.C.No.540 of 2018. As per direction of this
Court, the case against A1 was already split up and trial was commenced and
after full trial, the case was acquitted as against A1. Even according to the FIR
and final report, these petitioners instigated A1 to commit offence. The main
accused A1 was acquitted by the trial Court. These petitioners who are A2 and
A3 who alleged to have instigated A1. Even according to final report as
against these petitioners, no specific allegation and allegations are vague.
Hence, the petitioners need not face the trial without any materials. Thereby, it
is appropriate to allow this petition.
9.Therefore, as discussed above, this Criminal Original Petition is
allowed and the pending charge sheet in C.C.No.540 of 2018 on the file of the
Additional Mahila Court, Nagercoil is quashed. Consequently, connected
miscellaneous petition is closed.
15.09.2023 NCC : Yes/No Internet : Yes/No Index : Yes/No Mrn https://www.mhc.tn.gov.in/judis
Crl.O.P(MD).No.15246 of 2020
P.DHANABAL, J.
Mrn
To
1.The Judge, Additional Mahila Court, Nagercoil.
2.The Inspector of Police, All Women Police Station, Kanyakumari, Kanyakumari District.
3.The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.
Crl.O.P(MD).No.15246 of 2020
15.09.2023
https://www.mhc.tn.gov.in/judis
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!