High Court Patna High Court - Orders

Bimla Lal vs The State Of Bihar & Anr on 29 September, 2011

Patna High Court – Orders
Bimla Lal vs The State Of Bihar & Anr on 29 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.48875 of 2008
                                           Bimla Lal
                                            Versus
                                   1. The State Of Bihar
                                   2. Lalita Devi
                                      -------------------- Opposite Parties
                                          -------------

3 29.9.2011 Heard counsel for the parties.

Petitioner has been made accused in a

case for the offence under section 498A IPC.

Allegation against petitioner is that

complainant’s husband came in her contact,

developed illicit relation and thereafter

started to avoid taking care of complainant

rather started to torture without referring the

overt act that was physical. No doubt a single

instance has been alleged that is for fee of

her son in the year 2007 when complainant went

to the working place of her husband, reported

of her difficulties towards maintenance of

family members and son but was abused by her

husband, dashed her from his quarter rather

assaulted with threatening and allegation

against this petitioner is that she also

assisted him exhorting to leave the place.

Without doubting the relation of petitioner

with complainant’s husband, allegation leveled

against this petitioner is directly on the
2

point of overt act to complainant on 30.3.2007

does not justify to accept her as an accused.

So cognizance for the offence under section

498A is also not proper against this

petitioner.

Accordingly, quashing petition is

allowed and order dated 5.7.2008 taking

cognizance against the petitioner only in

Complaint Case No. C699 of 2007 is set aside

(quashed).

AI                                              ( Mandhata Singh, J.)