Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Aakash Chand And Others --Applicants vs State Of Uttarakhand And Another
2025 Latest Caselaw 1442 UK

Citation : 2025 Latest Caselaw 1442 UK
Judgement Date : 1 August, 2025

Uttarakhand High Court

Aakash Chand And Others --Applicants vs State Of Uttarakhand And Another on 1 August, 2025

HIGH COURT OF UTTARAKHAND AT NAINITAL
       Criminal Misc. Application No. 904 of 2015



Aakash Chand and Others                               --Applicants

                               Versus

State Of Uttarakhand and Another                   --Respondents

                             Judgment reserved on 25.07.2025
                            Judgment delivered on 01.08.2025
----------------------------------------------------------------------
Presence:-
Mr. Siddhartha Sah, learned counsel for the applicants.
Mr. B.N. Maulakhi, learned DAG for the State.
Ms. Suraiya Naz, learned counsel holding brief of Mr. Lalit Sharma,
learned counsel for the complainant.
----------------------------------------------------------------------

JUDGMENT

By means of the present misc. application, the

applicants seek to quash and set aside the charge sheet

dated 17.03.2013, summoning order dated 20.03.2013

passed by the Chief Judicial Magistrate, Rudrapur,

Udham Singh Nagar in Criminal Case No.14668 of 2013,

State Vs. Sanjay Chand @ Bunty and others, under

Sections 498A, 304B of IPC and 3/4 Dowry Prohibition

Act.

2. The case, as pleaded by the applicants, is that

the complaint was filed by respondent/complainant,

which resulted in lodging of the FIR No.92 of 2012, under

Section 304B of IPC, at P.S. Rudrapur, District Udham

Singh Nagar with the allegations that the daughter of

respondent No. 2, namely, Shilpi was married to Sanjay

Chand (applicant no.3) on 27-12-07 as per Christian

Rites and Rituals; that, the complainant/respondent No.

2 spent about Rs. 10 lac in the marriage of her daughter

and gave ornaments, clothes, house hold articles

amounting to Rs.2 lac, but the in-laws were not happy

and demanded Santro Car along with five lac rupees.

Due to non-fulfillment of the aforesaid demand, her-in-

laws, husband and brother-in-law had been torturing her

right from the beginning of her marriage and had

threatened her of dire consequences; that, in the

intervening night of 25.08.2012, her daughter was

admitted in Sushila Tewari, Government Hospital,

Haldwani, where her situation found being critical, she

was referred to higher centre; that, thereafter, applicant

no.3 -Sanjay brought the daughter of

complainant/respondent No. 2 to Meerut, who died

enroute. The complainant/respondent No. 2 called

Doctor Amit Kumar residing in his neighborhood, who on

examining her daughter and declared dead. Applicant

no.3-Sanjay told him that his daughter was ill from many

days and Doctor advised him to take her to Meerut, but

she died enroute. Therefore, applicant no.3-Sanjay gave

an application to the Padri St. Thomas Church on 28-6-

12 and buried his daughter. The complainant and his

family members on seeing the corpse of the daughter got

very disturbed and lost senses. Then friend of

complainant's son Rahul resident of Haldwani informed

on telephone that Shilpi was not ill, but she has been

killed by administering poison and the entire details of

the admission and treatment of Shilpi in Sushila Tewari

Government Hospital, is available. Therefore, it was

requested that report be lodged and legal action be taken

against applicants; that, the applicants moved an

application for conducting the post mortem of the

deceased and ultimately the body was exhumed from the

grave and post mortem was conducted on 30.09.2012;

that, in the post mortem, the cause of death was not

known, therefore, her viscera was sent to the FSL,

Lucknow.

3. After the investigation, charge sheet was filed

on 17.03.2013 under Sections 498A and 304B IPC and

u/s 3/4 Dowry Prohibition Act. On the basis of the

charge sheet, applicants were summoned.

4. Learned counsel for the applicants would

submit that the viscera report was received from the

Forensic Laboratories, Lucknow on 21.04.2014 and no

traces of poison in the viscera was deducted. He would

further submit that the death of complainant's daughter

was caused due to some illness and not due to poisoning,

as was confirmed by the report of the FSL. He would

further submit that there is no allegation regarding soon

before her death she was subjected to cruelty or

harassment by her husband or any relative of her

husband for, or in connection with, any demand for

dowry in the absence of which offence under Section

304B of IPC would not be made out and the applicants

have falsely been implicated in the present case. In order

to buttress his contention, he has relied upon the

judgment passed by the Hon'ble Apex Court in 'Rajiv

Thapar and others Vs. Madan Lal Kapoor', reported in

(2013) 3 SCC 330, wherein the Hon'ble Apex Court in

para 30 has held that 'based on the factors canvassed in

the foregoing paragraphs, we would delineate the steps to

determine the veracity of a prayer for quashment raised

by an accused by invoking the power vested in the High

Court under Section 482 Cr.P.C. On this basis, he has

argued that steps mentioned in the subject judgment, the

answers to all these steps are in affirmative, therefore, no

case under Section 304B is made out against the

applicants.

5. Per contra, learned counsel for the State and

learned counsel for the complainant submitted that the

deceased was administered poison due to which death

was caused to her; that, the deceased was hale and

hearty and was not suffering from any illness, and if she

was suffering from any illness then the applicants could

have submitted prescription and the name of the Doctor

under which she was undergoing treatment, the fact

about illness of the deceased was also never intimated to

the complainant by the accused.

6. Learned counsel for the State would also draw

the attention of this Court to discharge summary of

Sushila Tewari Government Hospital, Haldwani, wherein

'A/H/O/ (alleged history of) poisoning on 25.08.2012 at

1:30 AM, OP poisoning with left hand with shock and the

discharge summary would also reveal that patient is

referred from US Nagar came with alleged H/O intake of

some unknown substance at 1:30 am on 25.08.2012'.

7. Learned counsel for the complainant would

submit that the applicants used to harass the deceased

and were repeatedly asking for money and car. She

would further submit that respondent no.2/complainant

has submitted the details of the money that he has

transferred in the account of the applicant no.3. She also

invited the attention of this Court to Section 113B of the

Indian Evidence Act, which raises a presumption against

the applicants. Section 113B of the Indian Evidence Act

reads as under:-

113-B. Presumption as to dowry death. When the question is whether a person has committed the dowry death of a woman and it is shown that soon before her death such woman had been subjected by such person to cruelty or harassment for, or in connection with, any demand for dowry, the Court shall presume that such person had caused the dowry death.

8. As regard to the negative report of FSL

regarding traces of poison in the viscera, learned counsel

for the complainant submitted that since the body was

exhumed from the grave after a long period, therefore,

she has relied upon the judgment passed by the Hon'ble

Supreme Court in Buddhadeb Saha and others vs. The

State of West Bengal in Criminal Appeal No.1692 of 2022

dated 13.09.2023, the relevant para of the judgment is

extracted below:-

"30. Thus, the absence of detection of poison

in the viscera report alone need not be treated

as a conclusive proof of the fact that the

victim has not died of poison."

9. Since the allegations raised in the FIR and the

material collected by the Investigating Officer before filing

of the charge sheet indicates that, prima facie, the

ingredients of 304B of IPC are made out against the

applicants, the marriage was solemnized on 27.12.2007,

while the death was occurred on 28.06.2012 i.e. within

seven years of their marriage; that, the cause of death

was unnatural and the allegations regarding the

harassment of the deceased for demand of dowry are,

prima facie, made out during the investigation, therefore,

all these facts are to be adjudicated after adducing

evidence, which is matter of trial and cannot be

adjudicated under Section 482 Cr.P.C.

10. It is trite that the power under Section 482

Cr.P.C. has to be exercised sparingly, carefully and with

caution and only to prevent abuse of process of any

Court or otherwise to secure ends of justice.

11. A two Judges bench of the Hon'ble Supreme

Court in HMT Watches Limited Vs. M.A. Abida (2015) 11

SCC 776 has held that inherent powers under Section

482 of the Cr.P.C. cannot be extended for determining

question of facts, it is only for the trial Court to

determine the disputed questions of fact after examining

the evidence on record and interference by this Court

with regards to factual questions is impermissible in law.

12. In the considered view of this Court, all the

grounds taken in the present petition are to the

adjudicated after adducing evidence, which cannot be

decided by this Court in this application under Section

482 Cr.P.C.

13. In view of the discussions made above and

law laid down by Hon'ble Apex Court, this Court is of the

considered view that it is not a fit case in which the High

Court should exercise its inherent jurisdiction under

Section 482 of Cr.P.C.

14. Accordingly, present C482 application lacks

merits and the same is hereby dismissed. Interim order,

if any, stands vacated.

15. Let a copy of this order be sent forthwith to the

court concerned for ensuring compliance.

(ALOK MAHRA, J.) Dated: 01.08.2025 BS

BALWANT

DN: c=IN, o=HIGH COURT OF UTTARAKHAND,

2.5.4.20=fbbd191c8bdb8b16e8ca7937deaf72a17c02f e2eacbf28cdf4ba7ce8640c5820, postalCode=263001,

SINGH st=UTTARAKHAND, serialNumber=04E141DF4614F9A4D5F48346EB553D E5185F418755DC00A7A13C14A680C3FA90, cn=BALWANT SINGH Date: 2025.08.04 18:25:20 +05'30'

 
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