High Court Punjab-Haryana High Court

Bimla & Another vs The State Of Haryana & Another on 7 August, 2008

Punjab-Haryana High Court
Bimla & Another vs The State Of Haryana & Another on 7 August, 2008
  IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                         Criminal Miscellaneous No. M-1784 of 2008
                                      Date of Decision: August 07, 2008


Bimla & Another
                                                           .....PETITIONER(S)

                                  VERSUS



The State of Haryana & Another
                                                          .....RESPONDENT(S)
                              .     .        .



CORAM:            HON'BLE MR. JUSTICE AJAI LAMBA




PRESENT: -        Mr. R.N. Lohan, Advocate, for the
                  petitioners.

                  Mr.    Narender   Sura,    Assistant
                  Advocate   General,   Haryana,   for
                  respondent No.1.

                  Mr. H.R. Bansal,               Advocate,      for
                  respondent No.2.


                              .     .        .



AJAI LAMBA, J (Oral)

                  This   petition       has       been     filed      at     the

instance     of     Bimla   wife        of       Satpal     @   Pala        i.e.

mother-in-law       of   respondent          No.2-complainant,             Mamta

Rani, and Geeta wife of Jagat Singh i.e. paternal aunt

of the husband of complainant.

Learned counsel appearing for the

petitioners has pointed out that the petitioners have
Crl. Misc. No. M-1784 of 2008 [2]

been implicated for no legal reason. There is no

evidence so as to implicate the petitioners. There is

neither any specific allegation against the petitioners

nor any material so as to show that they had demanded

dowry or had committed the offences as alleged i.e.

under Sections 498-A, 406, 506, 323 and 34 IPC.

Learned counsel for respondent No.2-

complainant has contended that the petitioners have

been specifically named in the FIR and there are

allegations in the FIR that the accused had taken and

accepted dowry and other articles as given by the

family of the complainant as per their status.

I have considered the arguments of the

learned counsel for the parties. Striking feature in

the FIR is the repeated averments at the instance of

the complainant to the effect that:-

“….. There the marriage consummation remained
unsatisfactory on the very first night. I stayed there for one
night only at my first visit.

xx xx xx xx xx xx xx xx

…. I stayed at village Khanda for seven days and on account
of this non payment I was not properly respected and I found
my husband to be fully unable to consummate the marriage
during my seven days stay there with him at village Khanda.
It created doubt in my mind for husband’s impotency.

xx xx xx xx xx xx xx xx

….. My husband had not even been able to enjoy and
consummate marriage satisfactorily with me. His impotency
factor always encroached upon my mind and once on
16.12.2006, I happened to utter it to my husband and to my
mother in law Smt. Bimla Devi and Smt. Geeta. My spell for
my husband’s impotency annoyed all the accused and they
again beat me more and more and thrown me out of their
house forcibly only in three cloths putted me into a car and
the accused no.1,2 and 3 accused had also set in to the car
which was driven to Narwana and after some time these
accused thrown me out of the car at Narwana minor canal
pool at Jind Narwana road, near Subhash Nagar, Narwana…..

 Crl. Misc. No. M-1784 of 2008                                       [3]



                    "


So far as the allegations of giving and

accepting dowry are concerned, it has been stated in

the FIR that parents and maternal uncle of the

complainant had given sufficient dowry and other

articles according to the status of the family and the

same were handed over to the accused persons on

different ceremonial occasions. All these were taken

and accepted by the accused persons and were taken to

their home which are being held by them and still in

their possession.

The claim made in the FIR is also with

regard to the money spent for engaging vehicles at the

time of marriage, video filming, purchase of sweets &

food etc., for the marriage party, making arrangements

for stay of marriage party in a hotel etc., besides the

articles mentioned in the FIR including cash, gold,

clothing, utensils of Brass, suits etc. However, there

is no averment in the lengthy document (FIR) with

regard to specific entrustment of any article to either

of the petitioners or the demand made for an article

from either of the petitioners.

In the reply filed on behalf of the

respondent-State also, no material has been pointed out

so as to indicate specific involvement of the

petitioners in demand of dowry or entrustment of dowry

articles.

I also find that a complaint was made to

the Magistrate concerned with a prayer to refer the
Crl. Misc. No. M-1784 of 2008 [4]

same for registration of FIR under the provisions of

Section 156(3) Cr.P.C. It has been mentioned in the

complaint that an application was moved before the

police but no action had been taken. It seems that the

police prima facie before receiving orders from the

Court did not find commission of any offence. Be that

as it may, I am of the opinion that FIR has been lodged

at the instance of the complainant for the reasons that

the marriage could not be consummated on account of

alleged impotency of the husband. The women folk of the

family of the husband have been implicated so as to

harass them. In these circumstances, without there

being any specific allegation against the petitioners

or any material specifically implicating the

petitioners which can be translated into evidence, the

petitioners cannot be asked to stand trial. Continuance

of trial, in view of the given facts and circumstances

of the case would result in abuse of process of Court.

The criminal Court process cannot be allowed to be used

to settle score of the complainant after it has been

found that there is no relevant material showing even

prima facie commission of offences by the petitioners.

Geeta, petitioner No.2, is the paternal

aunt of the husband. For the conduct of the husband, of

the nature as alleged, the lady surely cannot be held

responsible. Even if all the allegations are taken

to be true, no offence is found to have been

committed by the petitioners.

In view of the above, the petition is
Crl. Misc. No. M-1784 of 2008 [5]

allowed.

FIR No.78 dated 20.3.2007 lodged under

Sections 498-A, 406, 506, 323 and 34 IPC with

Police Station, City, Narwana and the subsequent

proceedings against the petitioners are hereby

quashed.


                                                        (AJAI LAMBA)
August 07, 2008                                             JUDGE
avin