High Court Jharkhand High Court

Smt.Sandhya Devi vs State Of Jharkhand on 30 August, 2011

Jharkhand High Court
Smt.Sandhya Devi vs State Of Jharkhand on 30 August, 2011
                  IN THE HIGH COURT OF JHARKHAND RANCHI
                           Cr. Revision No. 998 of 2007

                Smt. Sandhya Devi ...     ...  ...             Petitioner
                                       Versus
                The State of Jharkhand and Others                      Opp. Parties

           CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
                               ............

                For the Petitioner         : M/s Lukesh Kumar, Satish Kumar Keshri
                For the State              : Mr. S.K. Srivastava, (A.P.P.)
                For O.P. Nos.( 2,3 & 4)      M/s K.P. Deo, Girish Mohan Singh

                                           ORDER

13/30.08.2011

This revision is directed against the order dated
13.03.2007, passed by Sub-Divisional Judicial Magistrate, Dumka in
P.C.R. Case No. 158 of 2006 whereby he dismissed the complaint
under Section 203 of the Cr. P.C.

It is alleged in the complaint petition that on 04.04.2006,
all accused persons came to the house of complainant and forcibly
took away Sudha Rani in absence of her husband. It appears that
complainant and his witnesses supported aforesaid fact during enquiry
under Section 202 of the Cr. P.C. But learned court below held that no
offence made out against accused persons, accordingly, complaint
was dismissed by impugned order.

From perusal of impugned order I find that there is no
material to show that Sudha Rani went to her parental house out of her
own free will. There is also no material to show that consent of Sudha
Rani’s husband was obtained before taking her to her parental house.
There is specific allegation in the complaint petition as well as in the
statement of complainant on S.A. that accused persons forcibly took
away Sudha Rani from her inlaw’s house. Thus prima-facie offences
as enumerated in complaint petition is made out against accused
persons.

In that view of the matter, impugned order cannot be
sustained. Accordingly, same is hereby set aside. Learned Court
below is directed to pass order in accordance with law.

(Prashant Kumar, J.)

Binit