High Court Punjab-Haryana High Court

Manjit Babu @ Manjit Kaur vs The State Of Punjab And Another on 14 December, 2009

Punjab-Haryana High Court
Manjit Babu @ Manjit Kaur vs The State Of Punjab And Another on 14 December, 2009
Criminal Misc. No.M-20165 of 2009(O&M)                         -1-

                                       ****


       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH

                          Criminal Misc. No.M-20165 of 2009(O&M)
                          Date of decision: 14.12.2009.


Manjit Babu @ Manjit Kaur                               ....Petitioner

                    Versus

The State of Punjab and another                         ...Respondents

                                ****

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present:     Mr. Rahul Sharma, Advocate for the petitioner

             Mr. Arshvinder Singh, Deputy Advocate General, Punjab

             Mr. Gurpreet Singh, Advocate for respondent no.2.

S. D. ANAND, J.

Criminal Misc. No.63537 of 2009.

Allowed as prayed.

Written statement filed on behalf of respondent no.2 is taken

on record.

Criminal Misc. No.M-20165 of 2009

The petitioner is USA based NRI,sister-in-law of respondent

no.2 who has been summoned, vide impugned order, to face a trial in

complaint No.195 dated 14.1.2006 (Annexure P-1) for offences under

Sections 406-498-A IPC.

In the course of hearing, this Court has been taken through

the First Information Report with a view to be able to find out the

correctness or otherwise of plea on behalf of the petitioner that no dowry

article ever came to be entrusted to her.

After having been through the FIR, it is beyond the pale of
Criminal Misc. No.M-20165 of 2009(O&M) -2-

****

controversy that only two precise allegations against the petitioner herein

are that a golden ring was given to her at the time of marriage and that a

brief case containing 20 suits was handed over to her. Besides these two

allegations, all other allegations against her are general in character and

are not capable of judicial cognizance which could end up in fixture of

accountability thereof. Insofar as the handing over of the golden ring to the

petitioner is concerned, it cannot be said to be a part of the ‘dowry’. It is

customary in the Indian society to make a presentation of gifts like ring

etc. on the occasion of marriage. Insofar as the entrsutment of brief case

is concerned, the connecting averment is that the brief case was handed

over to the petitioner herein with an understanding that the suits were

meant for exclusive use by respondent lno.2 and that those will be made

available to her by the petitioner herein on demand at the matrimonial

house. In that context to it may be noticed that the suits aforementioned

cannot be deemed to be a part of the ‘dowry’, particularly when there is

want of a precise averment that there was any demand upon the petitioner

herein to hand over those suits to respondent no.2 or she had declined to

do so.

In the light of the foregoing discussion, it is apparent that

allowing the impugned prosecution to continue qua the petitioner herein

would amount to an abuse of process of Court. The petition shall stand

allowed. The impugned prosecution shall stand quashed qua petitioner

herein.

Disposed of accordingly.

December 14, 2009                                     (S. D. ANAND)
Pka                                                     JUDGE