High Court Madhya Pradesh High Court

Amit Kumar Soni vs The State Of Madhya Pradesh on 18 February, 2011

Madhya Pradesh High Court
Amit Kumar Soni vs The State Of Madhya Pradesh on 18 February, 2011
      HIGH COURT OF MADHYA PRADESH : JABALPUR

                      M.Cr.C. No. 8129/2010

                 Amit Kumar Soni and others
                             -Vs-
                  State of M.P. and another


            PRESENT :          Hon. M.A.Siddiqui,J.

             Smt.N.K.Mann , Adv. for petitioner.

             Shri S.K.Kashyap, GA for State/respondent
             no.1.

             Shri T.Sheikh, Adv.for the objector/respondent
             no.2.

        ORDER RESERVED ON 11/02/2011.

        ORDER PASSED ON          18/02/2011.

                              ORDER

(1) This petition under Section 482 of Cr.P.C. has been

filed by the petitioners to invoke the extra ordinary

powers of this Court to quash the FIR in Crime No.

451/2010 registered by Police Station- Gadarwara,

District- Narsinghpur for alleged offence under

Section 498-A/34 of IPC and Section 3/4 of Dowry

Prohibition Act and also the subsequent

proceedings.

(2) In brief, the prosecution case is that petitioner no.1

Amit Kumar Soni is the husband, Anand Kumar

Soni petitioner no.2, is father-in-law and petitioner

no.3 Smt. Sangeeta Soni is wife of elder brother of
-2-

petitioner no.1 Amit Kumar Soni, Jethani of

respondent no.2 Smt. Poonam Soni.

(3) Undisputedly, marriage of respondent Smt. Poonam

Soni took place in the year 2006 at Katni and she

resided in her nuptial house at Katni. As dispute

arose, respondent Smt. Poonam went to reside in

her maternal house at Gadarwara, District-

Narsinghpur. Petitioner Amit Soni filed a case for

divorce under Section 13(1) of Hindu Marriage Act

on 18.5.10 in District-Katni for which respondent

Smt. Poonam was served notice on 13/07/10 and

on the next day she lodged FIR at Gadarwara Police

Station for which Gadarwara Police Station

registered Crime No. 451/10 under Section 498-

A/34 IPC and Section 3/4of Dowry Prohibition Act,

and afterwards filed challan. It is alleged that as per

FIR, the cruelty and demand of dowry took place at

Katni and nothing was done at Gadarwara, so

Gadarwara Court has no jurisdiction and falsely

report has been lodged in order to harass the

petitioner, so this FIR be quashed.

(4) Respondent no.1 is a formal defendant and

respondent no.2 Smt. Poonam defended the case. It

is submitted on her behalf that though FIR contains
-3-

no cause of action at Gadarwara, but FIR is not the

alone thing. As per statement under Section 161

Cr.P.C. of respondent Smt. Poonam, petitioner no.1

and 2 came at Gadarwara and demanded Rs.One

Lac and motor cycle and said that if the demand is

not fulfilled, she will not be taken back to Katni,

and they after leaving her at Gadarwara went away.

(5) Learned counsel for petitioners submits that as per

FIR, no case is made out so proceedings should be

quashed. She submits that it is crystal clear that

after filing the case for divorce, a false case has

been registered to harass the petitioners and to take

revenge from them. Learned counsel has placed

reliance on a decision of Apex Court in Bhura Ram

& Ors. vs. State of Rajasthan & Anr. AIR 2008 SC

2666 in which it has been held for the purpose of

Ss.177 and 178 of Cr.P.C. that if all alleged acts as

per complaint relating to offence under Section 498-

A IPC took place in State of Punjab, complaint filed

in Court in State of Rajasthan where complainant

residing with her maternal relations, no cause of

action arose in Rajasthan, then the Magistrate at

that place had no jurisdiction to deal with the said

matter. But, as per above discussion, as per
-4-

statement under Section 161 Cr.P.C. of respondent

Smt. Poonam, the demand and harassment also

took place at Gadarwara when she was left by

petitioners no.1 and 2 and was threatened that if

demand of dowry of Rs. One Lac and motor cycle is

not fulfilled, then she will not be taken back to

Katni and they left her at Gadarwara, so above

ruling has no application in the instant case.

(6) As far as allegations in the FIR are concerned,

whether they are genuine or fake has still to be

decided. As far as exercise of powers under Section

482 Cr.P.C. are concerned, according to Zandu

Pharmaceutical Works Ltd. and others vs.

Mohd. Sharaful Haque and another (2005) 1 SCC

122 the Apex Court held that inherent jurisdiction,

though wide has to be exercised sparingly, carefully

and with caution and only when such exercise is

justified by the tests specifically laid down in S.482

Cr.P.C. Power to be exercised ex debito justitiae to

prevent abuse of process of Court, but should not

be exercised to stifle legitimate prosecution. If on

consideration of the allegations in the light of the

statement made on oath of the complainant, it

appears that the ingredients of the offence or
-5-

offences are disclosed and there is no material to

show that the complaint is mala fide, frivolous or

vexatious, the proceedings cannot be quashed as

they are to be enquired into by the trial Court.

(7) Learned counsel for petitioners has submitted that

no case is there against petitioner no.3 as there is

no specific allegation against her. Reliance has been

placed on a decision of Apex Court in Preeti Gupta

and Anr. vs. State of Jharkhand and Anr. AIR

2010 SC 3363 in which it has been held by the

Apex Court that where no specific allegations in

complaint are there against appellants, sister-in-law

and unmarried brother-in-law of complainant, then

complaint is liable to be quashed. But in the case in

hands, according to FIR and statement under

Section 161 Cr.P.C. of Smt. Poonam, there is

specific allegation that petitioner no.3 Smt.

Sangeeta Soni is the lady to whom the allegation is

that she is having illicit relations with petitioner

no.1 Amit Kumar Soni and she used to tease and

threaten respondent Smt. Poonam Soni.

(8) So, looking to the above circumstances of the case, I

find no ground to invoke the extra ordinary
-6-

jurisdiction of this Court under S.482 Cr.P.C.

Petition being devoid of merits is hereby dismissed.

(M.A.Siddiqui)
JUDGE
/02/2011.

Jk.