Smt. Phool Mirza And Another vs State Of Haryana & Another on 26 April, 2009

0
50
Punjab-Haryana High Court
Smt. Phool Mirza And Another vs State Of Haryana & Another on 26 April, 2009
 CRM No. M-5546 of 2009                      1



    IN THE HIGH COURT FOR THE STATES OF PUNJAB &
              HARYANA AT CHANDIGARH.

                               CRM No. M-5546 of 2009 (O&M)
                               Date of decision: 26.2.2009

Smt. Phool Mirza and another                       ...Petitioners

                             Versus

State of Haryana & another                         ...Respondents


CORAM:      HON'BLE MR. JUSTICE RAJAN GUPTA

Present:    Mr. Kunal Dawar, Advocate, for the petitioners.

Rajan Gupta, J.

The present petition has been preferred by mother-in-law

and father-in-law of the complainant for quashing of an FIR, registered

against them under Sections 498-A, 406 & 120-B IPC at Police Station

Sector 7, Faridabad.

The allegations in the FIR are that marriage of the

complainant was solemnized with Feroze alias Mohd. Farooq. Though

sufficient amount was spent on the marriage and number of gifts were

given by parents of the complainant, the family of Feroze remained

dissatisfied. The complainant was subjected to harassment for bringing

insufficient dowry. She was subjected to various atrocities and when

she could not meet the demand of Rs.2.00 lacs, she was turned out of the

matrimonial home.

Learned counsel for the petitioner has argued that the

petitioners have been residing separately from the couple and have been
CRM No. M-5546 of 2009 2

falsely implicated in the case. According to the counsel, the marriage

was solemnized way back on 28th November, 1990 and thus the present

FIR is only abuse of process of law. Learned counsel has submitted

that the FIR in question is liable to be quashed as the allegations

contained therein are absurd and inherently improbable. Moreover, the

proceedings have been instituted maliciously with an ulterior motive for

wrecking vengeance.

Learned counsel has placed reliance on the judgments of

the apex court reported in Priya Vrat Singh and others vs. Shyam Ji

Sahai, (2008) 3 Supreme Court Cases (Cri) 463 and Baijnath Jha vs.

Sita Ram and another, (2008) 3 Supreme Court Cases (Cri) 428 in

support of his arguments.

I have heard learned counsel for the petitioners and have

given careful thought to the facts of the case.

It is evident that the complainant filed a complaint under

Section 156 (3) Cr.P.C., pursuant to which the present FIR was lodged.

The complainant has levelled number of allegations in the FIR regarding

demands of dowry made from her from time to time by her husband and

the petitioners. She has also alleged that she was mercilessly beaten up

when she was unable to meet the demand of a car and Rs.2.00 lacs. On

15th September, 2006, she was turned out of the matrimonial home. Her

jewellery and other articles were retained by the accused.

Under the circumstances, I do not think that it is a fit case

for quashing of the FIR at this stage. As regards the argument of the
CRM No. M-5546 of 2009 3

counsel that the petitioners are residing separately, the same can be

examined by the Investigating Officer as the petition has been filed at

the stage when investigation of the case is still pending. There can be

no dispute with the proposition of law laid down in the judgments relied

upon by the counsel in Priya Vrat’s case and Baijnath’s case (supra).

However, it is not possible for this court at this stage to arrive at a

conclusion that the proceedings have been instituted by the complainant

out of malice and ulterior motive nor is it possible at this stage to say

that the allegations levelled in the FIR are absurd and inherently

improbable.

Under the circumstances, I do not find it a fit case of

quashing of the FIR in inherent jurisdiction of this court under Section

482 Cr.P.C.

The petition is hereby dismissed.

(RAJAN GUPTA)
JUDGE
February 26, 2009
‘rajpal’

LEAVE A REPLY

Please enter your comment!
Please enter your name here