High Court Patna High Court - Orders

Priya Ranjan Singh & Ors. vs The State Of Bihar & Anr. on 24 August, 2011

Patna High Court – Orders
Priya Ranjan Singh & Ors. vs The State Of Bihar & Anr. on 24 August, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                          Cr.Misc. No.27880 of 2011
                                                        With
                                          Cr. Misc. No. 37365 of 2008
    1. Priya Ranjan Singh, Son of Late Jai Prasad Singh.
    2. Indu Devi, Wife of Sri Priya Ranjan Singh.
    3. Anjani Kumar, Son of Sri Priya Ranjan Singh
    All are resident of Village Khaira, PS Haveli Kharagpur, District Munger.
    ------------------------------------------------------------------------------ Petitioners (in both the cases)
                                                       Versus
    1. The State of Bihar.
    2. Deep Shika, Daughter of Sri Jawahar Prasad Jayant, Resident of Village Choti Lagma, PS
        Dharhara, District Munger at present residing at Shri Krishna Road, Lallu Pokhar, Near
        Bari Kali Asthan, PS Kasim Bazar, District Munger.
    ----------------------------------------------------------------------- Opposite Parties (in both the cases)


For the petitioners : Mr. Ajit Kumar Singh, Advocate
For the State : Mr. Shyam Bihari Singh, A.P.P.
                                             -----------

2 24.8.2011 The restoration application is allowed

for the reasons mentioned therein and Cr. Misc.

No. 37365 of 2008 is restored to its original

file.

Now the matter is being heard on merit.

The quashing application has been filed

for quashing the order dated 13.6.2008, passed

by the Sub-divisional Judicial Magistrate,

Munger in Complaint Case No. 371C of 2008 by

which the Court below has taken cognizance

under Sections 498A, 323, 504 of the Indian

Penal Code and ¾ of the Dowry Prohibition Act.

The petitioners are the father-in-law,

mother-in-law and the husband of the victim

girl. The allegation in the complaint petition
2

is that there was demand of Maruti Zen (Car)

and on non-fulfillment of demand, the in-laws

along with the husband used to abuse the

complainant Deep Shikha. Not only that the

accused abused the complainant, it is also

alleged that they assaulted her. On the basis

of the aforesaid allegations, cognizance was

taken.

Learned counsel for the petitioners

submits that the petitioner no. 1 i.e. the

father-in-law has instituted a complaint case

being 613C of 2008 in which he has alleged

that Deep Shikha’s father had taken loan from

him and in order to honour the loan had issued

three cheques. Out of the three cheques, only

one cheque of Rs. 2,00,000/- could be encashed.

The other two cheques bounced. Thus a case has

been instituted under Section 420 of the Indian

Penal Code and 138 of the Negotiable Instrument

Act. Strangely enough the reason for taking

loan, has not been mentioned in the complaint

petition. It is submitted that the Court has

taken cognizance in the aforesaid case.

Learned counsel for the petitioners further

submits that the husband has filed an

application for restitution of conjugal rights
3

which is pending in the Court below. It is

submitted that the opposite party no. 2 namely

Deep Shikha does not wish to live with her

husband. The reasons for taking such a stand

are not mentioned by the petitioners, so this

cannot be circumstance in favour of the

petitioners.

It would not be proper for this Court

to comment upon the case instituted by the

petitioner no. 1 against Jawahar Prasad, father

of Indu Devi, (opposite party no. 2) being

Complaint Case No. 613C of 2008, as it may

cause prejudice to the petitioners’ case in

future. However, the facts indicate that the

allegations are prima facie true, and the

petitioner no. 1 has raised counter version,

which is highly suspicious.

I do not think that in the facts

aforesaid, this Court can hold that no offence

would be made out under Section 498A of the

Indian Penal Code and ¾ of the Dowry

Prohibition Act.

This application is dismissed.

Sanjay                                             (Sheema Ali Khan, J.)