Bombay High Court High Court

Sow. Dhanabai vs The State Of Maharashtra on 22 September, 2011

Bombay High Court
Sow. Dhanabai vs The State Of Maharashtra on 22 September, 2011
Bench: A. H. Joshi, A. R. Joshi
                                            1                          CRIWP-812.10

                      IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                                BENCH AT AURANGABAD




                                                                             
                       CRIMINAL WRIT PETITION NO. 812 OF 2010




                                                     
     1.     Sow. Dhanabai w/o Hiraman Dasare,
            age 70 years, occupation: household,
            resident of Tikkar, Taluka Shrirampur,
            District : Ahmednagar.




                                                    
     2.     Sow. Suthira w/of Dnyaneshwar Dasare,
            age 35 years, occup. govt. service,
            r/o HIG-03, Flat No.37, MHADA Colony,
            Near Baba Poetrol Pump, Aurangabad.




                                        
     3.     Sow, Meenatai Hariom Zalwar,
            age 35 years, occup. household,
                         
            r/of Ambikanagar, Mukundwari,
            Aurangabad.
                        
     4.     Sow. Priya w/o Raju @ Ramesh Ghodke
            Patil, age 27 years, occup.household,
            R/of H. No.S-14-79, Shakti Nagar,
            Aurangabad.

     5.     Dnyaneshwar s/o Hiraman Dasare,
      


            age 35 years, occupation: business,
            r/of HIG 03, Flat No.37,MHADA Colony,                      Petitioners/
   



            Near Baba Petrol Pump, Aurangabad.                          Orig.accused.

                          Versus

     1.     The State of Maharashtra, through





            the Commissioner of Police,
            Aurangabad.

     2.     The Police Inspector,
            Police Station, Kranti Chowk,
            Aurangabad.





     3.     Smt. Rohini Govind Ladhe,
            age 73 years, occup. retired govt.
            servant, r/o New Bhagyyadeep
            CH Society, flat No.02-104, Near
            Swimming Pool, Gate No.2, Kalwa,                  Respondents
            Thane
                   --------
     Smt. Asha Sanjay Rasal, Advocate, for the petitioners.
     Smt. S.D. Shelke, A.P.P. for Respondent Nos. 1 and 2.
     Shri K.C. Sant, Advocate, for Respondent No. 3.




                                                     ::: Downloaded on - 09/06/2013 17:45:58 :::
                                            2                            CRIWP-812.10


                                  Coram: A. H. Joshi and        A.R. Joshi,        JJ.
                                  Judgment      reserved        on:      19.09.2011
                                  Judgment      pronounced      on:      22.09.2011




                                                      
     Judgment : ( Per: A.H.Joshi, J.)




                                                     

01. The Petitioners herein have been named as accused in written F.I.R.

lodged by Respondent No. 3 Rohini. It is registered with Kranti Chowk Police

Station, Aurangabad, on 14.1.2010 under Crime No. I-18/2010 for offences

punishable under Sections 448, 468, 471 and 420, read with Section 34, of the

Indian Penal Code.

02. The story disclosed in the F.I.R. can be briefly narrated as follows:-

(a) The complainant Rohini is the wife of deceased Govind Laxman

Ladhe, who was an Advocate by profession. He owned a flat, being flat

No.37, consisting of two bed rooms, a kitchen etc. in building No. H-3,

MHADA Colony, near Baba Petrol Pump, Aurangabad, allotted to him by

MHADA.

(b) Due to employment as a rector in the hostel, and because of

family responsibilities, the complainant used to be out of Aurangabad.

(c) She applied for recording her name in MHADA in relation to the

flat owned by her husband Govind.

::: Downloaded on – 09/06/2013 17:45:58 :::

                                            3                             CRIWP-812.10



           (d)     On 24.12.2009, at about 2.30 a.m., the petitioners-accused




                                                                               

persons thumped the door of the complainant’s flat and threatened her.

The complainant, therefore, called the police. However, in the

meantime, the accused persons went back.

(e) On 25.12.2009, accused persons again came and entered the flat

of the complainant forcibly, and since then they have been occupying

the flat.

(f)

The police also did not help the complainant.

(g) The accused have made a show, of having paid some money to

the complainant’s husband and got some documents executed in favour

of petitioner No.5.

(h) On the basis of forcible entry in the flat, all accused persons

have taken away the documents, clothes, utensils, furniture and other

articles from the flat and the complainant has been driven out of the

house, barely with clothes on her person.

(i) The accused have committed offences due to their acts

complained of.

03. For quashing the complaint filed by Respondent No.3, the petitioners

have placed reliance on the following background:-

::: Downloaded on – 09/06/2013 17:45:58 :::

                                      4                            CRIWP-812.10

     (i)     Petitioner No.5 has in his favour an agreement for sale executed

by deceased Govind Laxman Ladhe in respect of the said flat. Petitioner

No.5 has paid under agreement of sale to Shri Govind Ladhe by way of

advance an amount of ` 5,31,000/- and the balance amount was to be

paid at the time of registration, and ` 2,000/- per month for day-to-

day maintenance, and due amount on the date of execution of the sale

deed.

(ii) Possession of the flat was delivered by Govind Ladhe to

petitioner No.5, on the said agreement of sale.

(iii) None came forward to nurse Govind, when he was in hospital.

(iv) The petitioners had spent for medical expenses of deceased

Govind Ladhe, and the petitioner has rendered entire nursing and

service to Govind Ladhe, till he died.

(v) After death of Govind, the petitioners filed a suit for specific

performance against complainant Rohini Ladhe.

(vi) Complainant Rohini Ladhe knew that such a litigation was in the

offing and, therefore, she had filed a caveat.

(vii) Apprehending that Respondent No.3-Rohini Ladhe was about to

lodge some false case against the petitioners, the petitioner No. 5 had

lodged complaint to police on 26.12.2009.

::: Downloaded on – 09/06/2013 17:45:58 :::

5 CRIWP-812.10

(viii) After filing of the criminal case, the petitioners submitted a

detailed representation on 22.1.2010 to the Police Sub Inspector, and

thereafter to the Commissioner of Police on 22.4.2010, yet police

have continued the investigation.

04. The grounds pressed in service through this petition read as

follows:-

XI. Prima facie, the allegations levelled in the FIR are insufficient to
prove / describe the guilt or any unlawful act on the part of the

petitioners.

XIV. Actual dispute in between the parties is of civil nature, therefore,

false and frivolous allegations levelled in F.I.R. involving petitioners,
are not sustainable and, therefore, F.I.R. is liable to be quashed.

Same grounds have been canvassed during oral arguments. Learned

Advocate for the petitioners took us through entire paperbook thread-bare, in

order to make good, the arguments.

05. Perusal of the documents on record i.e. caveat, interim order, copy of

the F.I.R. and representations submitted by the petitioners, leaves no room for

doubt to believe that in view of pending suit, the parties are already in civil

litigation.

06. The versions contained in the petition and the contents of the

agreement for sale indicate that the petitioners have proceeded on an

assumption that there are no other family members of deceased Govind Ladhe,

to succeed to his property, or for taking his care. The petitioners have

changed the stance in the suit filed by present petitioner No.5 Dnyaneshwar

himself against Govind Ladhe (since deceased, against Smt. Rohini Ladhe),

::: Downloaded on – 09/06/2013 17:45:58 :::
6 CRIWP-812.10

wherein present Respondent No. 3 is shown to be the wife and legal

representative of deceased Govind Ladhe.

07. For enabling the petitioners to get the FIR quashed, they must show

that, ex-facie, the description of the allegations or imputations levelled against

them does not comprehend the ingredients of the offences with which they

are charged.

08. The parties are concurrent on the point that the yardstick with which

the FIR is to be tested to find out whether it is to be quashed, is as to what

appears prima facie and not of a scrutiny in depth.

09. At this stage, it is not to be seen whether the case would ultimately lead

to a conviction. All that is to be seen is, whether there is a ground for

registration of crime and for investigation thereof.

10. At this stage, the petitioners are attempting that this court should

believe their version alone as the truth, and that the version contained in the

narration reflected through complainant Rohini (FIR) is a utter lie and / or

unbelievable.

11. On scrutiny, we find that the contents of the complaint submitted by

Respondent No. 3 to the police, consist of due and adequate description as to

the conduct of the petitioners-accused persons. The narration is sufficient to

describe the ingredients of the offences for which the crime has been

registered.

::: Downloaded on – 09/06/2013 17:45:58 :::

7 CRIWP-812.10

12. Therefore, present is not a fit case where the relief of quashing the FIR

is available.

We, therefore, dismiss the petition and discharge the rule.

     (A. R. JOSHI, J.)                                           (A.H. JOSHI, J.)




                                        
                         
                        
     pnd/CRIWP-812.10
      
   






                                                      ::: Downloaded on - 09/06/2013 17:45:58 :::