Citation : 2025 Latest Caselaw 9902 Raj
Judgement Date : 20 May, 2025
[2025:RJ-JD:24383]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Miscellaneous IInd Bail Application No. 5823/2025
Surendra Kumar S/o Shri Kishan Lal, Aged About 32 Years, R/o
Village Thimoli, Tehsil Ramgarh Sethan, Dist. Sikar (Lodged In
Sub Jail, Ratangarh)
----Petitioner
Versus
State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. Hardik Gautam
For Respondent(s) : Mr. Urja Ram Kalbi, PP
HON'BLE DR. JUSTICE NUPUR BHATI
Order 20/05/2025
1. The present second bail application has been filed under
Section 483 of Bhartiya Nagarik Suraksha Sanhita (B.N.S.S.),
2023 on behalf of the petitioner, who is in custody in connection
with F.I.R. No.15/2021 dated 12.01.2021, registered at Police
Station Ratangarh, District Churu, for the offences under Sections
498-A, 304-B, 34 of IPC.
2. Learned counsel for the petitioner submits that the first bail
application filed by the petitioner was allowed to be withdrawn
vide order dated 27.03.2023 passed by a Coordinate Bench of this
Court in CRLMB No.548/2023 with liberty to file fresh bail
application after recording the evidence of material witnesses.
Learned counsel for the petitioner further submits that the
evidence of material witnesses i.e. PW-1 and PW-2 (mother and
father of the deceased) have been recorded and thus, the second
bail application has been filed.
[2025:RJ-JD:24383] (2 of 6) [CRLMB-5823/2025]
3. Brief facts of the case as narrated in the charge-sheet are
that the marriage of the deceased (Rekha alias Ritu), took place
on 03.02.2014 with the petitioner herein and out of this wedlock,
a daughter was born. After the marriage, the deceased and her
husband used to argue over domestic issues, which caused
distress to the deceased. Also, the in-laws as well as the present
petitioner used to harass the deceased by making illegal demand
of dowry. The petitioner went to Dubai for his earning and the
harassment to the deceased did not stop. Due to harassment and
cruelty faced by her at the hands of the petitioner (husband),
mother-in-law and father-in-law and other co-accused, the
deceased became mentally distressed and hanged herself in a
room within her house and on 28.09.2020.
4. Learned counsel for the petitioner submits that the petitioner
has falsely been implicated in this case. He further draws attention
of this Court towards the charge-sheet and submits that PW-1
(Raju Devi), who is the mother of deceased, has stated in her
Court statement that immediately after marriage, the mother-in-
law, brother-in-law and sister-in-law started taunting her and
harassing her while raising demand for dowry. He further submits
that she has stated that even after a daughter was born, she was
subjected to cruelty and her husband went to foreign land,
however, she was subjected to cruelty by raising demand of dowry
by her mother-in-law, brother-in-law, aunt-in-law and sister-in-
law everyday and have killed her daughter. She has also stated
that her daughter used to tell her on phone that sometimes the
brother-in-law and sister-in-law were also harassing her while
demanding dowry. He further submits that PW-1 (mother of the
[2025:RJ-JD:24383] (3 of 6) [CRLMB-5823/2025]
deceased) has stated that on the day of incident i.e. 28.09.2020,
she received a phone call from her daughter that she is being
harassed by her mother-in-law, father-in-law, sister-in-law and
two brother-in-laws and immediately she disconnected the phone.
Thereafter, she was informed by her son Mahesh on the phone
that her daughter is disturbed, upon which, they went to her
matrimonial house and saw her daughter was hanging with the
ceiling fan. Learned counsel for the petitioner also draws attention
of this Court towards the cross-examination of PW-1 (mother of
the deceased) in which she has admitted that her son-in-law i.e.
the present petitioner was residing at Dubai at the time of incident
and that her son Mahesh and the present petitioner were residing
together and on account of the said incident, the petitioner and
her son Mahesh came to India by the same flight.
5. Learned counsel for the petitioner also draws attention of
this Court towards the statements of PW-2 (father of the
deceased) who in his cross-examination has stated that the
petitioner's father, mother and uncle used to harass his daughter
while demanding dowry again and again. He has also stated that
sometimes the petitioner also used to demand for dowry. He
further submits that PW-2 (father of the deceased) has also stated
that his son Mahesh and the petitioner both were residing at Dubai
and after the death of his daughter, they came to India in the
same flight. Learned counsel for the petitioner further submits
that out of 31 prosecution witnesses, only two witnesses have
been cross-examined and the petitioner is in judicial custody since
23.09.2022. He thus, submits that the petitioner has already
suffered long incarceration for a period of almost two years and
[2025:RJ-JD:24383] (4 of 6) [CRLMB-5823/2025]
seven months and the trial of the case will take long time,
therefore, the petitioner may be enlarged on bail.
6. Per contra, learned Public Prosecutor opposes the bail
application, however, is not in a position to refute that PW-1 and
PW-2, who is mother and father of the deceased in their evidence
have stated that the petitioner was in Dubai and was not present
in India at the time of incident. He also not in a position to refute
that majorly the allegation of demand of dowry and cruelty have
been leveled upon the in-laws of the deceased. He also not in a
position to refute that out of 31 prosecution witnesses, only two
witnesses have been cross-examined and the petitioner is in
incarceration since 23.09.2022.
6. Heard learned counsel for the parties and perused the
material available on record.
7. After analyzing the statement of PW-1 and PW-2 (mother
and father of the deceased), this Court finds that though
allegation of demanding dowry upon the petitioner has also been
leveled, however, they both have also admitted that the petitioner
was at Dubai soon after the child was born to them. Smt. Raju
Devi (mother of the deceased) has leveled allegation of cruelty
and demand of dowry upon the in-laws of the deceased on
account of which her daughter committed suicide. As per the
evidence of PW-1 and 2, a call was made to them by the deceased
informing that her father-in-law, mother-in-law and sister-in-law
are harassing her for dowry and there was no allegation leveled
against the petitioner nor she has informed her parents that the
petitioner was harassing while making demand of dowry through
telephonic conversation which forced her to commit suicide.
[2025:RJ-JD:24383] (5 of 6) [CRLMB-5823/2025]
8. This Court, takes into consideration the judgment passed by
the Hon'ble Apex Court in the case of Satvir Singh and Ors. vs.
State of Punjab and Ors. reported in MANU/SC/0588/2001 (2001
8 SCC 633) and the relevant part of the judgment is reproduced
hereunder:-
"22. It is not enough that harassment or cruelty was caused to the woman with a demand for dowry at some time, if Section 304B is to be invoked. But it should have happened "soon before her death". The said phrase, no doubt, is an elastic expression and can refer to a period either immediately before her death or within a few days or even a few weeks before it. But the proximity to her death is the pivot indicated by that expression. The legislative object in providing such a radius of time by employing the words "soon before her death" is to emphasis the idea that her death should, in all probabilities, have been the aftermath of such cruelty or harassment. In other words, there should be a perceptible nexus between her death and the dowry related harassment or cruelty inflicted on her. If the interval elapsed between the infliction of such harassment or cruelty and her death is wide the court would be in a position to gauge that in all probabilities the death would not have been the immediate cause of her death. It is hence for the court to decide, on the facts and circumstances of each case, whether the said interval in that particular case was sufficient to snuff its cord from the concept "soon before her death"."
9. In view of the discussion made hereinabove, and having
regard to the entirety of facts and circumstances of the case as
available on record and looking to the fact that the petitioner is in
judicial custody since 23.09.2022 and the fact that the trial will
consume time and without expressing any opinion on the
merits/demerits of the case, this Court is of the view that the
petitioner deserves to be released on bail.
[2025:RJ-JD:24383] (6 of 6) [CRLMB-5823/2025]
10. Accordingly, the bail application under Section 483 of
Bhartiya Nagarik Suraksha Sanhita (B.N.S.S.), 2023 is allowed
and it is ordered that the accused-petitioner Surendra Kumar
S/o Shri Kishan Lal, arrested in relation to F.I.R. No.15/2021
dated 12.01.2021, registered at Police Station Ratangarh, District
Churu, shall be enlarged on bail provided he furnishes a personal
bond in sum of Rs.50,000/- with two sureties of Rs.25,000/- each
to the satisfaction of the learned trial Judge for his appearance
before the Court concerned on all the dates of hearing as and
when called upon to do so.
(DR. NUPUR BHATI),J 167-amit/-
Powered by TCPDF (www.tcpdf.org)
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!