Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt.Bhanwari Devi vs Dr.Rameshwar Lal And Anr
2025 Latest Caselaw 11243 Raj

Citation : 2025 Latest Caselaw 11243 Raj
Judgement Date : 8 April, 2025

Rajasthan High Court - Jodhpur

Smt.Bhanwari Devi vs Dr.Rameshwar Lal And Anr on 8 April, 2025

Author: Farjand Ali
Bench: Farjand Ali
[2025:RJ-JD:17209]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                 S.B. Criminal Misc(Pet.) No. 625/2014

1. Dr. Rameshwar Lal son of late Shyama Ram, by caste Jat,
resident of 6-C-82, J.N.V. Colony, Bikaner.
2. Smt. Usha D/o Chiman Lal, by caste Christain, resident of 6-
C-92, J.N.V. Colony, Bikaner.
                                                                   ----Petitioner
                                    Versus
1. The State of Rajasthan
2. Smt. Bhanwari Devi wife of Rameshwar Lal Dhaka, resident of
B-52, Karni Nagar, Pawanpuri, Bikaner.
                                                                 ----Respondent
                              Connected With
             S.B. Criminal Revision Petition No. 439/2009
Smt. Bhanwari Devi W/o Dr. Rameshwar Lal Dhaka, B/C Jat,
Age-60 Years, R/o B-52, Karni Nagar, Pawanpuri, Bikaner.
                                                                   ----Petitioner
                                    Versus
1. Dr. Rameshwar Lal son of late Shyam Lal Dhaka, by caste Jat,
resident of 6-C-82, J.N.V. Colony, Bikaner.
2. State of Rajasthan
                                                                 ----Respondent


For Petitioner(s)         :     Mr. Pankaj Gupta
For Respondent(s)         :     Mr. VS Rajpurohit, Dy.G.A. with
                                Mr. RS Bhati, AGA



                HON'BLE MR. JUSTICE FARJAND ALI

Order

Order pronounced on : 08.04.2025 Order Reserved on : 05.03.2025

Both the cases are interconnected and are the parties as well

as their councels are the same, therefore with their consent, the

[2025:RJ-JD:17209] (2 of 5) [CRLMP-625/2014]

arguments were heard together and are being decided by this

common order.

In S.B. Criminal Misc(Pet.) No. 625/2014:-

1. The petitioners have made challenge to the order dated

18.09.2012 passed by the learned Additional Chief Judicial

Magistrate No.3, Bikaner and the order dated 23.01.2014 passed

in revisional jurisdiction whereby the order of framing charges was

affirmed. The sum and substance of the allegations are that the

respondent No.2 Smt. Bhanwari Devi happens to be the wife of

the Petitioner No.1 - Dr. Rameshwar Lal and, therefore, name was

entered in his service record. Perhaps a serious discrepancy

errupted in between Dr. Rameshwar Lal and Smt. Bhanwari Devi

and they separated themselves. An FIR No.105/2000 under

Sections 498-A, 406 and 494 of IPC was lodged, in which, the

parties entered into compromise at a later stage of 13.06.2000.

As per the conditions of agreement dated 27.06.2000, the

petitioner Dr. Rameshwar Lal agreed to pay Rs.3500/- per month

till his superannuation and post his retirement, the benefit shall be

divided in between the two wives.

1.2 The charges in this case are with regard to non-performance

of the agreed conditions of the deed dated 13.06.2000. The

learned trial Court framed charges against the petitioners under

Sections 420 and 120-B of IPC which was further approved by the

learned Additional Sessions Judge in revisional jurisdiction.

[2025:RJ-JD:17209] (3 of 5) [CRLMP-625/2014]

1.3 Initially after thorough investigation, a negative final report

was submitted holding the dispute of civil nature, however, upon

making protest by the respondent, the learned Magistrate took

cognizance of the offence and later, directed to frame charges vide

order dated 18.09.2012. Both the orders, passed by the learned

Magistrate and the learned Court of Revision are under challenge

before this Court.

2. I have heard learned counsel for the parties and feels that

the ingredients essential to constitute an offence under Section

420 of IPC are blatantly missing in this case since lacking

availability of the essential ingredient. While hearing on the

question of charge, the Court has to form an opinion to the effect

that there are reasonable grounds to presume the accused guilty

of the offence alleged. The presumption should be based upon

strong legal and factual aspects. Making breach of a particular

condition of an agreement does not ipso facto make a case

amenable to a criminal prosecution. The basic element of having

dishonest intention right from the very inception and then

inducing the wife to believe upon a certain fact and delivery of

something by the wife to her husband under that influence and

thereby causing damage to her property or reputation or mind or

body, are the essential ingredients which are conspicuously absent

in this case. Both the Courts below have failed to examine this

legal aspect of the matter.

3. Accordingly, the instant misc. petition is allowed. The order

dated 18.09.2012 passed by the learned Additional Chief Judicial

[2025:RJ-JD:17209] (4 of 5) [CRLMP-625/2014]

Magistrate, No.3, Bikaner in Criminal Original Case No.200/2011

and the order dated 23.01.2014 passed by the learned Additional

Sessions Judge No.3, Bikaner in Criminal Revision Petition

No.147/2012 are hereby quashed and set aside. The petitioners

are exonerated from the charges.

4. Stay petition is disposed of.

5. Nothing would preclude the respondent No.2 from making

her approach to a civil proceeding for performance of the agreed

conditions.

In S.B. Criminal Revision Petition No. 439/2009:-

1. The instant revision petition has been preferred by the

petitioner against the order dated 18.12.2008 passed by the

learned Additional Sessions Judge, Fast Track, No.2, Bikaner in

Criminal Revision No.63/2008 whereby he set aside the order

dated 16.11.2004 passed by the learned Additional Judicial

Magistrate, First Class No.3, Bikaner directing maintenance to be

provided to the petitioner.

2. Briefly stated the facts of the case are that there is a marital

dispute in between the parties. The petitioner moved an

application seeking maintenance which was allowed by the learned

Magistrate directing paying of Rs.1500/- per month arrears

towards her maintenance. Being aggrieved of the aforesaid order,

the respondent-husband preferred a criminal revision petition, in

which, both the parties were heard. The learned Court of Revision

observed several things including the fact that the spouses have

[2025:RJ-JD:17209] (5 of 5) [CRLMP-625/2014]

become very old now. Two properties situated at Jaipur and Sikar

were benefited the petitioner and ancestral agricultural property of

the respondent as well as a residence in Fatehpura town was also

in her possession. The agreement (Ex.-P/1) was also tendered into

evidence which is approving all above facts. The learned Court of

Revision considered this fact that the petitioner may maintain

herself from the income of the agricultural land in her possession

which was provided by the respondent.

2.1 The jurisdiction under Section 397 of Cr.P.C. is vested in a

Sessions Judge and which are concurrent to this Court and by

which provision, the High Court or the Court of Session is

expected to examine the legality, correctness and propriety of the

order passed by the Court below which in this case has very wisely

been examined. I see no reason to make interference in a well

reasoned judgment. There is no force in the instant petition, thus,

the same deserves to be dismissed.

3. Accordingly, the instant criminal revision petition is dismissed

as having no force.

4. Stay petition is disposed of.

(FARJAND ALI),J 35-36 divya/-

Powered by TCPDF (www.tcpdf.org)

 
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