High Court Patna High Court - Orders

Rajeshwar Nath Sinha @ Ranjanjee & … vs State Of Bihar & Anr on 25 July, 2011

Patna High Court – Orders
Rajeshwar Nath Sinha @ Ranjanjee & … vs State Of Bihar & Anr on 25 July, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         Cr.Misc. No.41111 of 2009
                             1. Rajeshwar Nath Sinha @ Ranjanjee son of
                                 Late Yogeshwar Sharan @ Nagina Lal
                             2. Ganeshar Nath Sinha @ Niranjanjee son of
                                 Late Yogeshwar Sharan @ Nagina Lal
                               Both are resident of "Chiranjivi House" Mohalla Indrapuri
                               Road no.1, Ratu Raod, P.S. Sukhdev Nagar
                                         Dist. Ranchi (Jharkhand)
                                                                         Applicants
                                           Versus
                                        1.     State Of Bihar
                               2. Smt. Nisha Prakash wife of Ashish Prakash
                                    resident of Mohalla Indrapuri Road no.1,Ratu Road
                          "Chiranjivi House" P.S. Sukhdev Nagar Dist. Ranchi
                           At present C/o Raman Kishore Sinha, 2, Telegraph Colony
                              Kidwaipuri P.S. Buddha Colony Dist. Patna
                                                       -----------

For the applicants: M/s Dhrub Narayan, Sr. Advocate
Abhishek, Advocate
For the State: Mr Rajeshwar Nath Sinha, Advocate
For opposite party no.2: M/s Ramakant Sharma, Sr. Advocate
Manish Kumar, Advocate
Lakshmi Kant Sharma, Advocate

——–

03/ 25.07.2011 Heard learned counsel for the applicants as well as learned

counsel appearing for opposite party no.2.

Original record of this court has been eaten away by white ant

and as per direction the parties furnished photo state copy of the original

record and accordingly, record was reconstructed.

This petition has been filed under section 482 of the Cr. P.C

for quashing the order dated 18.6.2007 passed by the learned Sub

divisional Judicial Magistrate, Jehanabad in Complaint case

no.352/2007 corresponding to Trial no.681/2009 by which and

whereunder he having found prima facie case under sections 323, 498A

of the IPC and 4 of the Dowry Prohibition Act against the applicants

and other accused ordered to issue process against the applicants as well

as other accused to procure their attendance for facing trial.
2

Opposite party no.2 filed complaint case bearing Complaint

case no. 352/2007 against the applicants and five other co-accused

persons and enquiry under section 202 of the Cr.P.C was made in

respect of allegation levelled in complaint petition and having

conducted enquiry prima facie case under sections 323, 498A of the IPC

was found against the applicants and five rest accused persons and

accordingly, learned Sub divisional Judicial Magistrate, Jehanabad

passed order dated 18.6.2007 in the manner as stated above.

Learned counsel for the applicants submits that the applicants

have been made accused nos. 6 and 7 in the complaint petition and, as a

matter of fact, they are uncles of husband of opposite party no.2 and

they reside separately from the husband of opposite party no.2 and

furthermore, no specific overt-act has been attributed against them. It is

further contended by him that husband of opposite party no.2 earlier

filed a suit for restitution of conjugal right and after filing of the suit

opposite party no.2 brought above stated complaint case and

subsequently, aforesaid suit for restitution of conjugal right was

withdrawn by the husband of opposite party no.2 as she was not ready

to lead her conjugal life. It is further contended by him that after

withdrawal of the aforesaid suit, the husband of opposite party no.2

filed a suit for divorce in which a decree for judicial separation was

granted which is annexure 6 of this petition. It is further contended by

him that even after passing of the decree of judicial separation, opposite

party no.2 did not turn up and never came at her matrimonial home and,

thereafter, after expiry of statutory period, the husband of opposite party
3

no.2 filed Matrimonial Title Suit no. 72/2010 for divorce and the

aforesaid suit was decreed by the Principal Judge, Family Court, Ranchi

vide judgment dated 21.6.2010.

On the other hand, learned counsel appearing for opposite

party no.2 supported the order under challenge and submitted that if the

petitioners have any grievance, they may raise the same at the time of

framing of the charge.

Having heard rival contentions of both the parties I have gone

through the record. It is an admitted position that the applicants are

uncles of the husband of opposite party no.2 and from perusal of the

contents of complaint petition which is annexure 1 of this petition it

would appear that no specific overt-act has been attributed against the

applicants. It is well known that section 498A of the IPC has been

enacted to check the dowry related offences but it is seen that now a

days, it has become fashion to implicate almost all in -laws including

grand father, grand mother and even minor children of the family of

groom.

In the present case, although there is some sort of allegation

against in-laws of the husband of opposite party no.2 but it would

appear from complaint petition that opposite party no.2 has not even

whispered even a single word against the applicants. Therefore, in my

view, the prosecution of the applicants is nothing but only an abuse of

the process of law. Therefore, I think it proper to exercise the power

vested in this court under section 482 of the Cr. P.C.

On the basis of aforesaid discussions, impugned order dated
4

18.6.2007 is, hereby, quashed in respect of the applicants only.

It is made clear that the findings/ observations given by this

court in this order shall not affect the case of the rest accused of

Complaint case no. 352/2007.

Accordingly, this application stands disposed off on

admission stage itself.

Shahid                                     ( Hemant Kumar Srivastava,J)