Bombay High Court High Court

Manisha Manohar Gokhale vs State Of Maharashtra on 25 September, 2009

Bombay High Court
Manisha Manohar Gokhale vs State Of Maharashtra on 25 September, 2009
Bench: V.R. Kingaonkar
                           1

      IN THE HIGH COURT OF JUDICATURE AT BOMBAY

           CRIMINAL APPELLATE JURISDICTION




                                                            
        CRIMINAL APPLICATION NO.5336 OF 2003




                                    
                         WITH
        CRIMINAL APPLICATION NO.5337 OF 2003




                                   
    1.Manisha Manohar Gokhale,
      Age   50 yrs. Occ.Housewife
    2.Manohar Purshotam Gokhale,
      Age   55 yrs. Occ. Nil.
      Both Adults, an Indian




                              
      Inhabitants, residing at
      Room No. B 14-15, Palanji
                 
      Sojpal Chawl,C.K.Bole Rd.,
      Near D Silva High School,
      Dadar, Bombay 400 028.                 ..Applicants.
                
      versus

    1.State of Maharashtra
      

      (At the instance of Sahakar
      Nagar Police Station)
   



    2.Smt.Vijaya P. Joshi,
      Age : 71 yrs, Occ.Housewife,
      R/o : Mangal Murthy Complex,
      Flat No. 21, C Bldg., Pune-





      Satara Rd, Dhankawadi,
      Pune    411 043.
    3.Smt. Mandakini M. Apte,
      Age : 65 yrs.Occ.Housewife,
      R/o : B/204, Manali Arcade,





      Pune-Satara Rd, Near Padmawati
      Bridge,
      Pune    411 009.
    4.Smt. Suman K. Phadnis,
      Age : 51 yrs.Occ.Housewife,
      R/o : 6/85, Jay-Hanuman Hsg.Soc.,
      Suhas Rd., Vile-Parle (E),
      Pune    400 057.
    5.On behalf of all above complainants
      The power of attorney holder and



                                    ::: Downloaded on - 09/06/2013 15:07:14 :::
                                       2

        Complainant himself --
        Shri Mahadeo Bhikaji Apte,
        Age : 72 yrs. Occu.Retired,




                                                                          
        Residing : same as complainant
        no.2.                                             ..Respondents




                                                  
                           =====
    Mr.A.S.Khandeparkar, Advocate for applicants.
    Smt.A.A.Mane   APP for State.
    None present for respondent nos. 2 to 5.




                                                 
                                    =====

                                      CORAM : V.R.KINGAONKAR, J.

DATED : 25 th SEPTEMBER, 2009.

ORAL JUDGMENT:

1.Both these criminal applications filed under

section 482 of the Criminal Procedure Code are

being decided together in as much as they

arise out of the similar state of facts.

2.The applicants in both the applications have

come out with a case that they have been

falsely involved in criminal prosecutions

initiated by the respondent no.2 Smt. Vijaya

Joshi. The applicant in context of criminal

application no. 5337 of 2003 and the applicant

no.1 in the companion application is the real

sister of the respondent no.2 Smt.Vijaya

Joshi. They are in all four sisters and 2

::: Downloaded on – 09/06/2013 15:07:14 :::
3

brothers. Their father has left certain

movable and immovable property at Velas,

Taluka Mandangad. The respondent no.2 and

other two sisters desired to initiate dispute

against their two brothers about the

properties of their father. Their father died

on 8th November 1970. The petitioner

Smt.Manisha initially had joined them. The

four sisters
ig jointly decided to initiate

proceedings to stake legal claim in respect of

their rights. They together prepared a power

of attorney. The remaining three sisters of

the applicant-Smt.Manisha called for a meeting

on 3rd December 2000 at Pune.

3.The husband of applicant-Smt. Manisha who is

applicant no.2 in criminal application No.

5336 of 2003, attended the said meeting. He

informed the other three sisters of applicant-

Smt.Manisha that he was instructed by her to

tell them that she was no more interested in

proceedings against the two brothers. He

informed them that she was not ready to file

::: Downloaded on – 09/06/2013 15:07:14 :::
4

any proceeding against her two brothers. He

also told that she has withdrawn from the

common power of attorney which was in favour

of Mahadeo Bhikaji Apte to look after the

litigation on their behalf.

4.A notice was thereafter sent to applicant-Smt.

Manisha by the advocate of the other sisters.





                                         
      It    was    alleged       that      she        had      attempted              to

      assist      her
                        
                         brothers         in    their         illegal           acts.

      The    notice       sent     by      Mr.        Madhukar              Limaye,
                       
      Advocate,         was     replied         on       behalf            of       the

      applicant-Smt.Manisha.
      


5.It is not necessary to elaborately set out the

tenor of the notice correspondence. It would

suffice the purpose to say that applicant-

Smt.Manisha informed her withdrawal from the

power of attorney executed in favour of the

Mahadeo Bhikaji Apte and also communicated

that she was not interested in any kind of

litigation with the brothers. Thereafter, the

respondent no.2 Vijaya Joshi instituted

private cases against the applicants. The

::: Downloaded on – 09/06/2013 15:07:14 :::
5

complaint applications were referred bythe

learned judicial Magistrate for investigation

under Section 156(3) of the Criminal Procedure

Code. On basis of the material gathered

during the course of investigation, two

separate chargesheets have been filed against

the applicants. In F.I.R. No.150/2002, the

applicant-Smt Manisha Gokhale, is shown as

accused no.3 alongwith her two brothers. The

charge against them is for offence punishable

under Sections 406, 420, 511, 507 read with

Section 34 of the Indian Penal Code. In the

F.I.R. No. 151 of 2002, the charge against the

applicant Smt.Manisha and her husband

alongwith their advocate who had given reply

notice is for offences punishable under

Sections. 406, 417, 420, 511, 506, 503 read

with Section 34 of the Indian Penal Code.

6.Heard learned counsel Mr.Khandeparkar for the

applicants, and learned APP for the State.

Though, these applications were on board since

23rd September 2009 and have been heard since

::: Downloaded on – 09/06/2013 15:07:14 :::
6

then, none has appeared for the respondent

nos. 2 to 5.

7.On going through the relevant material, it is

amply clear that there is absolutely no

scintilla of evidence on record to infer

complicity of the applicants in the context of

either of the charges leveled against them. In

fact, the stand of the applicant-Smt Manisha

was that, she did not wish to claim any share

in the property left by her deceased father.

The other three sisters cannot legally compel

her to join them in such property dispute

against their two brothers. So, whether she

had connived with her brothers or not, is of

no significance. The criminal cases are

instituted against the applicants without any

reason or rhyme. The applicants have not at

all misappropriated any part of the property

of complainant-Smt.Vijaya Joshi (respondent

no.2) nor they have dishonestly cheated her in

order to obtain any valuable property. These

are the classic examples as to how the process

::: Downloaded on – 09/06/2013 15:07:14 :::
7

of criminal court is abused by the litigant.

In fact, the very act of the respondent no.2-

Smt.Vijaya Joshi to file complaint against the

learned advocate of the applicants is rather

indicative of impropriety. I am told that

learned advocate Shri Shashikant Dharwadkar is

not alive. He was joined as accused no.3 in

the context of F.I.R. No.151 of 2008. His

only act

was to reply the notice as per

instructions of the applicants. Had he been

alive, perhaps compensation could have been

granted to him. It is only because of the

relationship between the applicants and

respondent no.2 that I am not willing to grant

compensation which is likely to further strain

the relationship and make them bitter enimies

forever.

8. Considering the averments in the complaints

and the material gathered during the so called

investigation, it would transpire that the

applicants have not committed any offence as

such. The respondent no.2, has tried to

::: Downloaded on – 09/06/2013 15:07:14 :::
8

stretch the act of the applicant-Smt.Manisha

in such a way that she is unnecessarily

harassed. Her only fault could be of turning

volte face and join the brothers instead of

other three sisters.

9.In this view of the matter, both the

applications are allowed. The criminal cases

against the applicants which were described

earlier and are pending on the file of the

Judicial Magistrate, are hereby quashed.

(V.R.KIN GAONKAR, J.)

::: Downloaded on – 09/06/2013 15:07:14 :::