High Court Punjab-Haryana High Court

Bhagat Ram Goel And Others vs Naresh Rani on 23 September, 2008

Punjab-Haryana High Court
Bhagat Ram Goel And Others vs Naresh Rani on 23 September, 2008
CRIMINAL MISC.M NO.1030 OF 2006                                  :{ 1 }:

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                    DATE OF DECISION: SEPTEMBER 23, 2008



              Bhagat Ram Goel and others

                                                             .....Petitioners

                                         VERSUS

             Naresh Rani

                                                              ....Respondent



CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH

1. Whether Reporters of local papers may be allowed to see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?



PRESENT:            None for the parties.

                                  ****




RANJIT SINGH, J. (ORAL)

Prayer in this case is for quashing of complaint and the

summoning order, summoning the petitioners for offences under

Sections 406, 498A IPC.

Complainant, Naresh Rani, married Rakesh Bansal on

15.4.1990 at Budladha as per Hindu rites. Petitioner No.2 is elder

sister of Rakesh Bansal and petitioner No.1 is her husband.

Petitioner No.4 is second sister of husband of the complainant and
CRIMINAL MISC.M NO.1030 OF 2006 :{ 2 }:

petitioner No.3 is her husband. Similarly, petitioner No.6 is sister of

Rakesh Bansal and petitioner No.5 is her husband. Petitioner

Nos.2,4 and 6, sisters-in-law of the complainant, were married on

5.7.1981, 29.5.1982 and 6.7.1991 respectively. Thus, they were

married much prior to the date of marriage of the complainant and

her husband, Rakesh Bansal. The marriage between the

complainant and Rakesh Bansal got into trouble and ultimately

complainant-respondent filed a complaint in the Court of Judicial

Magistrate Ist Class, Mansa, against her husband and his parents.

On the basis of this complaint, the petitioners and other co-accused

stand summoned. Claiming that the allegations against the

petitioners are false and no specific role is attributed to them, they

have filed the present petition, seeking quashing of the complaint as

well as the summoning order.

The submission in the petition is that the petitioners are

married prior to the date of the marriage of the complainant and

accordingly were living separately and as such, would have no

concern with the matrimonial affairs of the complainant and her

husband. According to the petitioners, the real cause of trouble is

that husband of the complainant joined hands with brother of the

complainant to run a partnership business at Ludhiana. This

business concern suffered heavy losses and had to be closed down.

The husband of the complainant asked for accounts and this led to

dispute and differences between the couple and in order to put

pressure on her husband to save her parental family, the

complainant has filed this false case.

CRIMINAL MISC.M NO.1030 OF 2006 :{ 3 }:

The complaint filed is annexed with the petition as

Annexure P-1. Specific allegations may have been made against the

accused persons in the complaint i.e. the husband and father-in-law

of the complainant. Allegation against the petitioners is that they also

used to say that they were not given rings or woolen suits and, thus,

participated in raising demand of dowry. The complainant has also

made reference to the business started at Ludhiana and the same

has been closed on account of losses. She, however, claims that her

husband started torturing her on this count and said that her parents

had not given him anything at the time of marriage. It is then alleged

that all the accused together and in deliberation with each other,

asked complainant to bring a sum of Rs.10 lacs from her parents in

order to restart the factory and when her parents could not fulfill this

demand, she was thrown out of the house in three clothes.

Complainant has blamed all the accused, including the petitioners,

that they have forcibly kept the dowry articles i.e. Istri Dhan of the

complainant and, thus, would be responsible for the offence of

criminal breach of trust. It is on the basis of this complaint that the

petitioners have been summoned.

This petition was admitted and ordered to be heard within

one year. At the time of admission, the proceedings were not stayed,

though the petitioners were granted exemption from personal

appearance. No one has come present to appear in this case today.

Fate of the case and the stay of the proceedings as on date is not

known.

I have gone through the pleadings and the submissions
CRIMINAL MISC.M NO.1030 OF 2006 :{ 4 }:

made in the petition. The only ground raised in support of the prayer

for quashing is that the petitioners were separately living at the time

of marriage and hence, would not have any concern in raising

demand of dowry in this case. There are allegations made in the

complaint that they had joined hands with other accused in raising

demand of Rs.10 lacs, when husband of the complainant suffered

loss in the factory at Ludhiana. It is not be possible to hold whether

this allegation ultimately would be substantiated on the basis of

evidence given on oath or not. The factual position in regard to the

role played by the petitioners would have to be proved by leading

cogent evidence before the Trial Court. On the basis of affidavit, it

will not be appropriate to hold one way or the other. The petitioners

would get opportunity to raise all the defences that are available to

them. It would be for the Trial Court to see if the complainant

succeed in proving the allegations made in the complaint or whether

the petitioners are able to establish their innocence. This Court can

not assume the role of Trial Court to say that the allegations made

against the petitioners, on the basis of material, would not ultimately

stand proved or not. That will be the role of Trial Court. It has been

so observed by the Hon’ble Supreme Court in State of Madhya

Pradesh Vs. Awadh Kishore Gupta and others, 2004 (1) RCR

(Criminal) 233. Accordingly, it is not a fit case for quashing the

complaint and the summoning order.

The present petition is accordingly dismissed. The

petitioners would, however, be at liberty to raise all the pleas before

the Trial Court, which shall take these into consideration while
CRIMINAL MISC.M NO.1030 OF 2006 :{ 5 }:

deciding the case. Any opinion expressed hereinbefore would not

have any effect on the merits of the case.

September 23, 2008                       ( RANJIT SINGH )
khurmi                                        JUDGE