Citation : 2024 Latest Caselaw 117 Tel
Judgement Date : 8 January, 2024
HONOURABLE SMT JUSTICE T. MADHAVI DEVI
CRIMINAL PETITION Nos.6665 & 7278 OF 2023
COMMON ORDER:
In these Criminal Petitions, filed under Section 482 of the Code of
Criminal Procedure, 1973 (for short 'Cr.P.C.'), the petitioners, who are
arrayed as accused Nos.1 to 4, are seeking quash of the proceedings
against them in C.C.No.808 of 2022 on the file of the Court of Junior
Civil Judge, Dharmapuri.
2. In both the Criminal Petitions, the case of the petitioners is that
there was only a proposal to perform the marriage of the daughter of the
defacto complainant/respondent No.2 herein with the petitioner in
Criminal Petition No.6665 of 2023/accused No.1. However, the said
proposal was refused and there was no engagement or any sort of
agreement between the parties, but, without any basis a complaint has
been registered against the petitioners herein.
3. It is submitted by learned counsel for the petitioners that the
petitioner in Criminal Petition No.6665 of 2023 has been selected to the TMD, J
Crl.P.Nos.6665 & 7278 of 2023
post of Inspector of Police and only due to the pendency of the present
crime against him, he is unable to go for the training.
4. Learned counsel for respondent No.2/defacto complainant
submitted that there was engagement between the daughter of the
defacto complainant and accused No.1 and the defacto complainant has
given a sum of Rupees One lakh as dowry at the time of engagement.
He further submitted that the trial is in progress before the trial Court
and the witnesses who were examined till now have deposed about the
said engagement between accused No.1 and the daughter of the defacto
complainant. He seeks time to file counter-affidavits in both the
Criminal Petitions.
5. It is noticed by this Court that in both the Criminal Petitions,
notices were served on respondent No.2/defacto complainant in the
months of July and August, 2023 and the respondent No.2 has entered
appearance in the month of September, 2023, but he has not chosen to
file counter-affidavit till now and since the issue herein is covered by the
orders of this Court and also of the co-ordinate Bench at Karnataka, this
Court is not inclined to grant any further time to the learned counsel for
respondent No.2 to file counter-affidavit.
TMD, J
Crl.P.Nos.6665 & 7278 of 2023
6. In view of the fact that the issue involved in this case is already
covered by the judgment rendered by a Co-ordinate Bench of this Court
in Criminal Petition No.5706 of 2019, dated 23.8.2022, wherein the
decision of a Co-ordinate Bench of High Court of Karnataka in the case
of Sri Venkatesh and others Vs. State of Karnataka and Smt Gulzar
GP 1 has been taken into consideration, and it was held that a promise of
marriage and breach thereof- will not attract the provisions of Sections
417 and 420 IPC, this Court is inclined to quash the proceedings in the
aforesaid C.C. against the petitioners herein.
7. Accordingly, both the Criminal Petitions are allowed. The
proceedings against the petitioners in C.C.No.808 of 2022 on the file of
the Court of Junior Civil Judge, Dharmapuri, are hereby quashed.
8. Pending miscellaneous petitions, if any, in these Criminal
Petitions shall stand closed.
___________________________ JUSTICE T. MADHAVI DEVI 08.01.2024 dr
2022 Livelaw (Kar) 24
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!