Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sambu Raghavendra And 6 Others vs The State Of Telangana And Another
2025 Latest Caselaw 4892 Tel

Citation : 2025 Latest Caselaw 4892 Tel
Judgement Date : 17 April, 2025

Telangana High Court

Sambu Raghavendra And 6 Others vs The State Of Telangana And Another on 17 April, 2025

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

                  CRIMINAL PETITION No.361 of 2022

ORDER:

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

petitioners-accused Nos.1 to 7 seeking to quash the proceedings against

them in C.C.No.8712 of 2021 on the file of the V Additional Metropolitan

Magistrate, Cyberabad at L.B. Nagar, pertaining to Crime No.313 of 2021

of W.P.S. Saroornagar, registered for the offences under Sections 498-A

and 506 of the Indian Penal Code (for short 'IPC') and Sections 3 and 4

of the Dowry Prohibition Act, 1961 (for short 'the Act').

2. Heard Ms. Seema Yasmeen, learned counsel representing

Mr. C.Vikram Chandra, 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. The petitioner-accused No.1 is the husband of de facto

complainant. The petitioners-accused Nos.2 to 5 are the parents and

married sisters of petitioner-accused No.1. The petitioners-accused

Nos.6 and 7 are the husbands of petitioners-accused Nos.4 and 5.

4. The gist of the complaint is that the marriage of petitioner-accused

No.1 was performed with the 2nd respondent-de facto complainant on

27.04.2018. At the time of marriage, certain amount of dowry was given.

They lived happily for some days. Thereafter, the petitioners-accused

Nos.1 to 7 harassed the de facto complainant physically and mentally

demanding additional dowry and they threatened to perform another

marriage of the petitioner-accused No.1, if she will not bring additional

dowry. On 14.06.2020, some unknown persons entered the house of

de facto complainant, made a galata and warned that they will kill her

and her parents, if she does not sign divorce papers.

5. 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 petitioner-

accused No.1. It is contended that the petitioners-accused Nos.4 to 7 are

staying away from the de facto complainant and petitioner-accused No.1,

therefore, there was no occasion or necessity for them to harass the

de facto complainant. It is further contended that the marriage of

petitioner-accused No.1 with de facto complainant had happened on

27.04.2018; the alleged incident of threatening had occurred on

14.06.2020, however, the present complaint was lodged on 30.07.2021.

The reason for such inordinate delay in lodging the complaint remained

unexplained. It is further contended that as per the complaint, it is stated

that on 14.06.2020, some unknown persons have threatened to kill the

de facto complainant and her parents, if she does not sign divorce

papers. However, the said persons were not identified during the course

of investigation by the Police. It is also contended that except bald

allegations, no specific overt acts are attributed to the petitioners herein.

Thus, he prayed to quash the proceedings against the petitioners.

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

contended that all the accused, including the petitioners herein, have

harassed the de facto complainant after her marriage with petitioner-

accused No.1 and being unable to bear the same, the present complaint

has been lodged. It is further contended that 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.

7. 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.

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

1992 SCC (Cri) 426

(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.

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

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

Nos.18, 25, 31 and 32 held that:

"18. A bare perusal of the FIR shows that the allegations made by respondent No.2 are vague and omnibus. Other than claiming that appellant No.1 harassed her and that appellant Nos.2 to 6 instigated him to do so, respondent No.2 has not provided any specific details or described any particular instance of harassment. She has also not mentioned the time, date, place, or manner in which the alleged harassment occurred. Therefore, the FIR lacks concrete and precise allegations.

25. A mere reference to the names of family members in a criminal case arising out of a matrimonial dispute, without specific allegations indicating their active involvement should be nipped in the bud. It is a well-recognised fact, borne out of judicial experience, that there is often a tendency to implicate all the members of the husband's family when domestic disputes arise out of a matrimonial discord. Such generalised and sweeping accusations unsupported by concrete evidence or particularised allegations cannot form the basis for criminal prosecution. Courts must exercise caution in such cases to prevent misuse of legal provisions and the legal process and avoid unnecessary harassment of innocent family members. In the present case, appellant Nos.2 to 6, who are the members of the family of appellant No.1 have been living in different cities and have not resided in the matrimonial house of appellant

2024 INSC 953

No.1 and respondent No.2 herein. Hence, they cannot be dragged into criminal prosecution and the same would be an abuse of the process of the law in the absence of specific allegations made against each of them.

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."

10. 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.

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

the marriage between the de facto complainant and petitioner-accused

No.1. On a perusal of the allegations made in the FIR or charge sheet,

even if they are taken on face value, no substantial and specific

allegations have been made against the petitioners-accused Nos.1 to 7,

except stating that they have harassed the de facto complainant by

demanding additional dowry. The de facto complainant has not provided

any specific details or described any particular instance of harassment

meted out by the petitioners-accused Nos.1 to 7. Though the marriage of

petitioner-accused No.1 with de facto complainant had happened on

27.04.2018 and the alleged incident of threatening had occurred on

14.06.2020, the present complaint was lodged on 30.07.2021. The

reason for such inordinate delay in lodging the complaint remained

unexplained. It is also an admitted fact that the petitioners-accused Nos.4

to 7 are staying away from de facto complainant and petitioner-accused

No.1.

12. As seen from the list of witnesses examined by the Police, there

are eight witnesses. Out of which, three are de facto complainant and her

parents, who are interested witnesses. Two witnesses are neighbours.

Remaining three witnesses are Investigation Officers.

13. With regard to the alleged incident, dated 14.06.2020, it is stated in

the complaint that some unknown persons have threatened to kill

de facto complainant and her parents, if she does not sign divorce

papers. However, said persons were not identified by the Police. There

are no specific allegations against the petitioners-accused Nos.1 to 7 as

to in what manner they have threatened the de facto complainant

causing criminal intimidation. Hence, the petitioners cannot be subjected

to prosecution, merely basing on the bald averments.

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

above, the petitioners 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.

15. Accordingly, this Criminal Petition is allowed, quashing the

proceedings against the petitioners-accused Nos.1 to 7 in C.C.No.8712

of 2021 on the file of the V Additional Metropolitan Magistrate,

Cyberabad at L.B. Nagar.

Pending miscellaneous applications, if any, shall stand closed.

____________________ JUVVADI SRIDEVI, J Date: 17.04.2025 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