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

Kalyani vs The State Of Telangana
2025 Latest Caselaw 4799 Tel

Citation : 2025 Latest Caselaw 4799 Tel
Judgement Date : 15 April, 2025

Telangana High Court

Kalyani vs The State Of Telangana on 15 April, 2025

Author: Juvvadi Sridevi
Bench: Juvvadi Sridevi
            THE HON'BLE SMT. JUSTICE JUVVADI SRIDEVI

                   CRIMINAL PETITION No.9920 of 2022

ORDER:

This Criminal Petition is filed under Section 482 of Cr.P.C. by the

petitioners-accused Nos.2 to 4 seeking to quash the proceedings against

them in C.C.No.1437 of 2021 on the file of the Special Judicial First

Class Magistrate (Prohibition and Excise Offences) at Nalgonda,

pertaining to Crime No.47 of 2021 of W.P.S. Nalgonda, registered for the

offences under Sections 498-A, 420, 323 and 506 of the Indian Penal

Code (for short 'IPC') and Section 4 of the Dowry Prohibition Act, 1961

(for short 'the Act').

2. Heard Mr. S.Ganesh, learned counsel for the petitioners and

Mrs. S.Madhavi, learned Assistant Public Prosecutor appearing for the

respondent-State. No representation on behalf of respondent No.2.

Perused the record.

3. When the matter is taken up, it is submitted by the learned counsel

appearing for the petitioners as well as the learned Assistant Public

Prosecutor that the petitioner-accused No.3, who is the father of accused

No.1, has expired.

4. Recording the aforesaid submission, this Criminal Petition is

dismissed as abated, insofar as petitioner-accused No.3 is concerned.

5. The petitioner-accused No.2 is the mother and the petitioner-

accused No.4 is the brother of accused No.1. The gist of the complaint is

that the 2nd respondent-de facto complainant was married to accused

No.1 on 06.10.2017 and it was an arranged marriage. At the time of

marriage, certain amount of dowry was given. Soon after their marriage,

accused No.1 left to USA and she stayed at her matrimonial home along

with her in-laws. On the instigation of the petitioners-accused Nos.2 and

4, accused No.1 harassed her physically and mentally demanding

additional dowry. On 26.01.2018, the de facto complainant left to USA.

Within few months, she got pregnant. When the Doctor revealed that she

was pregnant with a baby girl, accused No.1 and his family members

pressurized to terminate her pregnancy. After the birth of baby girl on

16.04.2019, accused No.1 picked up a quarrel with her and tried to kill

her. Due to such unbearable harassment, the de facto complainant tried

to commit suicide, but her neighbours rescued her. Thereafter, on

16.01.2021, accused No.1 sent de facto complainant to India by keeping

her certificates, laptop, silver and gold ornaments with him. Though

panchayats were held before the elders, accused No.1 and his family

members did not change their attitude. Hence, the present complaint.

6. It is contended by the learned counsel for petitioners that the

petitioners are innocent and they have been falsely implicated in the case

by the de facto complainant, only to wreck vengeance in view of the

matrimonial disputes between the de facto complainant and accused

No.1. It is contended that accused No.1 and de facto complainant have

filed a petition seeking divorce and by order, dated 20.12.2022, the

Family Court at USA has granted divorce, dissolving the marriage

between accused No.1 and de facto complainant. It is further contended

that the petitioner-accused No.2 is a resident of Nalgonda. The

petitioner-accused No.4 is a Doctor by profession and he is residing at

USA, prior to the marriage of accused No.1 itself. Even he has not

attended the marriage of accused No.1 and de facto complainant. Within

four months of the marriage, the de facto complainant left to USA and

soon after returning from USA, she has lodged the present complaint

against the petitioners herein. Hence, the petitioners have nothing to do

with the offences alleged against them.

7. It is further contended by the learned counsel for the petitioners

that the petitioners herein are staying away from the de facto

complainant and accused No.1, therefore, there was no occasion or

necessity for them to harass the de facto complainant. It is further

contended that though the de facto complainant returned to India on

16.01.2021, the present complaint was lodged on 26.06.2021. If really

there was harassment, the de facto complainant should have complained

much earlier. The reason for such delay also remained unexplained. It is

also contended that except bald allegations, no specific overt acts are

attributed to them. The ingredients of offences alleged against the

petitioners are not made out. Thus, he prayed to quash the proceedings

against the petitioners.

8. Learned counsel appearing for the 2nd respondent-de facto

complainant has filed counter affidavit stating that the accused, including

the petitioners herein, have harassed the de facto complainant from the

date of her marriage with accused No.1 and being unable to bear the

same, the present complaint has been lodged. There are specific

allegations against the petitioners herein. Hence, prayed to dismiss the

petition.

9. On the other hand, the learned Assistant Public Prosecutor

contended that there are specific allegations against the petitioners

herein. All the allegations levelled in the complaint as well as in the

charge sheet are subject matter of trial, and hence, this is not a fit case to

quash the proceedings at this stage. Accordingly, she prayed to dismiss

the petition.

10. For the sake of convenience, Section 498-A of IPC is extracted

hereunder:

498A. Husband or relative of husband of a woman subjecting her to cruelty.--

Whoever, being the husband or the relative of the husband of a woman, subjects such woman to cruelty shall be punished with

imprisonment for a term which may extend to three years and shall also be liable to fine. Explanation.-- For the purpose of this section, "cruelty" means--(a)any wilful conduct which is of such a nature as is likely to drive the woman to commit suicide or to cause grave injury or danger to life, limb or health (whether mental or physical) of the woman; or(b)harassment of the woman where such harassment is with a view to coercing her or any person related to her to meet any unlawful demand for any property or valuable security or is on account of failure by her or any person related to her to meet such demand.

11. In the judgment of State of Haryana and others v. CH.Bhajan Lal

and others 1, the Hon'ble Supreme Court held as follows:

The following categories of cases can be stated by way of illustration wherein the extraordinary power under Article 226 or the inherent powers under Section 482 Cr.P.C. can be exercised by the High Court either to prevent abuse of the process of any Court or otherwise to secure the ends of justice, though it may not be possible to lay down any precise, clearly defined and sufficiently channelised and inflexible guidelines or rigid formulae and to give an exhaustive list of myriad kinds of cases wherein such power should be exercised:

(1) Where the allegations made in the First Information Report or the complaint, even if they are taken at their face value and accepted in their entirety do not prima facie constitute any offence or make out a case against the accused;

(2) Where the allegations in the First Information Report and other materials, if any, accompanying the F.I.R. do not disclose a cognizable offence, justifying an investigation by police officers under Section 156(1) of the Code except under an order of a Magistrate within the purview of Section 155(2) of the Code;

(3) Where the uncontroverted allegations made in the FIR or complaint and the evidence collected in support of the same do not disclose the commission of any offence and make out a case against the accused;

(4) Where, the allegations in the FIR do not constitute a cognizable offence but constitute only a non-cognizable offence, no investigation is permitted by a police officer without

1992 SCC (Cri) 426

an order of a Magistrate as contemplated under Section 155(2) of the Code;

(5) Where the allegations made in the FIR or complaint are so absurd and inherently improbable on the basis of which no prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused;

(6) Where there is an express legal bar engrafted in any of the provisions of the Code or the concerned Act (under which a criminal proceeding is instituted) to the institution and continuance of the proceedings and/or where there is a specific provision in the Code or the concerned Act, providing efficacious redress for the grievance of the aggrieved party;

(7) Where a criminal proceeding is manifestly attended with mala fide and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and personal grudge.

12. In the judgment of Dara Lakshmi Narayana and others v. State

of Telangana and another 2, the Hon'ble Supreme Court, at paragraph

Nos.31 and 32 held that:

"31. Further, this Court in Preeti Gupta vs. State of Jharkhand (2010) 7 SCC 667 held that the courts have to be extremely careful and cautious in dealing with these complaints and must take pragmatic realties into consideration while dealing with matrimonial cases. The allegations of harassment by the husband's close relatives who had been living in different cities and never visited or rarely visited the place where the complainant resided would have an entirely different complexion. The allegations of the complainant are required to be scrutinized with great care and circumspection.

32. We, therefore, are of the opinion that the impugned FIR No.82 of 2022 filed by respondent No.2 was initiated with ulterior motives to settle personal scores and grudges against appellant No.1 and his family members i.e., appellant Nos.2 to 6 herein. Hence, the present case at hand falls within category (7) of illustrative parameters highlighted in Bhajan Lal. Therefore, the High Court, in the present case, erred in not exercising the powers available to it under Section 482 CrPC and thereby failed to prevent abuse of the Court's process by continuing the criminal prosecution against the appellants."

2024 INSC 953

13. In numerous cases, the Hon'ble Supreme Court, while dealing with

similar cases held that making vague and generalised allegations during

matrimonial conflicts, if not scrutinized, will lead to the misuse of legal

processes and an encouragement for use of arm twisting tactics by a

wife and/or her family. Sometimes, recourse is taken to invoke Section

498-A of the IPC against the husband and his family in order to seek

compliance with the unreasonable demands of a wife. Therefore, the

Courts are bound to ensure whether there is any prima facie case

against the husband and his family members before prosecuting the

husband and his family members.

14. In the present case, admittedly, there is no dispute with regard to

the marriage between the de facto complainant and accused No.1 and it

was also an arranged marriage. On the face of the record, it is evident

that no substantial and specific allegations have been made against the

petitioners herein, other than stating that they instigated accused No.1 in

harassing the de facto complainant by demanding additional dowry.

Though the marriage had happened in the year 2017 and the de facto

complainant returned to India on 16.01.2021, the present complaint was

lodged on 26.06.2021. The reason for such delay in lodging the

complaint remained unexplained.

15. It is also an admitted fact that the petitioners-accused Nos.2 and 4,

who are the mother and brother of accused No.1, are staying away from

the family of de facto complainant and accused No.1. As seen from the

record, it is clearly evident that even before the marriage of accused No.1

with de facto complainant, the petitioner-accused No.4 is living

separately from his family on his job purpose. The de facto complainant

and accused No.1 have set-up a separate family at USA. There is no

dishonest or fraudulent intention on the part of petitioners-accused Nos.2

and 4; there are no specific allegations against them as to in what

manner they threatened the de facto complainant causing criminal

intimidation and as to how they have caused hurt to the de facto

complainant. No medical certificate is produced by the prosecution to

prove the injuries suffered by the de facto complainant. Hence, the

petitioners cannot be subjected to prosecution, merely basing on the bald

averments.

16. For the foregoing reasons and in view of the judgments referred to

above, the petitioners-accused Nos.2 and 4 cannot be dragged into

criminal prosecution and the same would be an abuse of process of the

law in the absence of specific allegations made against each of them.

Hence, the proceedings against the petitioners are liable to be quashed.

17. Insofar as the petitioners-accused Nos.2 and 4 are concerned, this

Criminal Petition is allowed, quashing the proceedings against them in

C.C.No.1437 of 2021 on the file of the Special Judicial First Class

Magistrate (Prohibition and Excise Offences) at Nalgonda.

Pending miscellaneous applications, if any, shall stand closed.

____________________ JUVVADI SRIDEVI, J Date: 15.04.2025 Note: Furnish C.C. by 24.04.2025.

B/o.

rev

 
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