Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr. Sheela Sharma And Ors vs State Of Bihar And Anr
2025 Latest Caselaw 959 Patna

Citation : 2025 Latest Caselaw 959 Patna
Judgement Date : 1 August, 2025

Patna High Court

Dr. Sheela Sharma And Ors vs State Of Bihar And Anr on 1 August, 2025

Author: Satyavrat Verma
Bench: Satyavrat Verma
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                   CRIMINAL MISCELLANEOUS No.6941 of 2016
            Arising Out of PS. Case No.-207 Year-2015 Thana- KOTWALI District- Patna
     ======================================================
1.    Dr. Sheela Sharma Wife of Dr. Janakdeo Prasad Sinha
2.   Dr. Rahul Janak Sinha @ Rahul Kumar
3.   Dr. Shantanu Sinha @ Shantanu Kumar Both sons of Dr. Janakdeo Prasad
     Sinha All residents of House No. 0/83, Doctors Colony, Kankarbagh, P.S.-
     Kankarbagh in the town and District- of Patna
                                                             ... ... Petitioner/s
                                      Versus
1.   The State of Bihar
2.   Amitabh Kumar, IRS (Customs and Indirect Taxes) Office Address Joint
     Secretary At Deptt. of Commerce, Ministry of Commerce and Industry,
     Vanijya Bhawan 347, New Delhi 110011
3.   Mala Pandey, NA R/o Kendriya Vihar, Flat No. 242, 4th Floor Suvidha
     Apartments, Plot 10, Sector 56, Gurugram, Harayana
4.   Meeta Mohini, NA R/o House No. 7, Kitab Bhawan Path, North Srikrishna
     Puri, P.S.- Srikrishna Puri, Distt.- Patna
5.   Durgesh Nandini NA R/o 4453 Brookes Walk, Tucker, GA 30084, USA
6.    Anupam Shrihari NA R/o House No 248, Sector 31, Block A, Noida 201301
                                                        ... ... Opposite Party/s
     ======================================================
     Appearance :
     For the Petitioner/s     :        Mr. Patanjali Rishi, Advocate
                                       Mr. Pravin Kumar Sinha, Advocate
     For the State            :        Mr. P.K.Chaurasia, A.P.P.
     For the Informant        :        Mr. Deepak Kumar, Advocate
     ======================================================
     CORAM: HONOURABLE MR. JUSTICE SATYAVRAT VERMA
     ORAL JUDGMENT
      Date : 01-08-2025

                  Heard learned counsel for the petitioners, learned A.P.P.

     for the State and learned counsel appearing on behalf of the

     informant.

                  2. The petitioner no. 3, in compliance of the order dated

     25.07.2025

, is present in the Court.

3. Learned counsel appearing on behalf of the petitioners

submits that the instant quashing application has been filed for Patna High Court CR. MISC. No.6941 of 2016 dt.01-08-2025

quashing the order dated 10.11.2015 passed by the learned Chief

Judicial Magistrate, Patna in Kotwali P.S. Case No. 207 of 2015, GR

No. 2620 of 2015 whereby cognizance has been taken under Sections

448, 380, 506 and 34 of the Indian Penal Code against the

petitioners.

4. Learned counsel for the petitioners further submits that

the informant of the case, during pendency of the quashing

application, died, as such, her legal heirs have been substituted. It is

next submitted that original informant, namely, Smt. Prabha Sharma

was own sister of Dr. Sheela Sharma who is petitioner no. 1 in the

instant quashing application and petitioners no. 2 and 3 are sons of

petitioner no. 1. It is also submitted that informant instituted the

aforesaid FIR with an allegation that Dr. Sheela Sharma along with

her two sons, namely, Dr. Rahul Janak Sinha @ Rahul Kumar and

Dr. Shantanu Sinha @ Shantanu Kumar and the builder, namely,

Sushil Kumar Pansari, Director Jeevanshree Infrastructure Private

Limited, have committed overt criminal acts for which they are liable

to be punished under Sections 379, 424, 427, 440, 452, 453, 454,

455, 456, 120B and 34 of the Indian Penal Code in the background of

her active resistance to the attempts of the aforementioned persons to

grab her property and the deliberate inaction of the police hierarchy,

she apprehends serious threat to her life and that of her family. Patna High Court CR. MISC. No.6941 of 2016 dt.01-08-2025

5. Learned counsel for the petitioners further submitted

that from perusal of the allegation as alleged in the FIR, it would

manifest that the same does not even remotely suggest that informant

was own sister of the petitioner no. 1, rather an impression was

created that criminals are trying to grab the property of the informant.

It is next submitted that the police, after threadbare investigation,

came to a considered conclusion that petitioners are innocent and,

thus, submitted Final Form No. 250 of 2015 dated 16.08.2015

exonerating the petitioners of the allegation but then the learned trial

court differing with the police report took cognizance under the

aforementioned sections. Learned counsel also submits that it is

pertinent to submit here that a title suit being Title Suit No. 1957 of

2014 has been instituted which is pending adjudication before the

learned civil court in which plaintiff was the original informant who

now stands substituted in the title suit also and the defendants were

the petitioners herein apart from other sisters of the original

informant. It is submitted that the property, in dispute, in the

aforesaid title suit, was gifted to petitioner nos. 2 and 3 by their

maternal grandmother by a registered gift deed dated 27.07.1982. It

is further submitted that based on the gift deed, the lands were also

mutated in the name of petitioner nos. 2 and 3 and they were in

possession of the property when the instant dispute arose. It is fairly

submitted that the dispute is purely civil to which a criminal colour Patna High Court CR. MISC. No.6941 of 2016 dt.01-08-2025

has been given. It is next submitted that petitioners had entered into a

registered development agreement with a builder, namely, Sushil

Kumar Pansari and, as such, the builder also came to be implicated in

the instant case with general, omnibus and vague allegations. It is

also submitted that the police, after a threadbare investigation, came

to a considered conclusion that petitioners are innocent and no

criminal offence is made out in the nature of allegation as alleged in

the FIR, but then the learned trial court differing with the police

report without passing a reasoned order took cognizance in a

mechanical manner. It is further submitted that if the title suit is

decided in favour of the informant in that event the informant will get

her share but if the title suit is decided in favour of the petitioners

then the same would definitely cast an aspersion on the allegations as

alleged in the FIR. It is next submitted that in the nature of

allegations as alleged in the FIR, prima facie, none of the section of

which cognizance has been taken is made out.

6. Learned APP for the State and the learned counsel

appearing on behalf of the informant opposed the quashing

application but then the learned counsel appearing on behalf of the

informant is not in a position to rebut the submissions of the learned

counsel appearing on behalf of the petitioners that informant and

petitioner no. 1 were own sisters and the dispute in the instant case is

between the sisters on account of a gift deed executed by the mother Patna High Court CR. MISC. No.6941 of 2016 dt.01-08-2025

of the petitioner no. 1 and the maternal grandmother of the

substituted informant in favour of the petitioners no. 2 and 3 i.e. sons

of petitioner no. 1 for which a title suit is pending adjudication.

7. After hearing the learned counsel for the parties, the

Court comes to a considered conclusion that the dispute involved in

the instant quashing application is completely civil in nature and in

the nature of allegation as alleged, prima facie, no criminal offence is

made out, as such, the order dated 10.11.2015 passed by the learned

Chief Judicial Magistrate, Patna in Kotwali P.S. Case No. 207 of

2015, GR No. 2620 of 2015, whereby cognizance has been taken

under Sections 448, 380, 506 and 34 of the Indian Penal Code against

the petitioners, is hereby set aside.

8. Accordingly, the instant quashing application is allowed.

9. The personal appearance of the petitioner no. 3 is

dispensed with.

(Satyavrat Verma, J)

Kundan/-

AFR/NAFR                NAFR
CAV DATE                NA
Uploading Date          01.08.2025
Transmission Date       01.08.2025
 

 
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