Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 14, Cited by 0]

Delhi District Court

P.S. Moti Nagar vs Smt. Vimal Dhawan W/O Passi Dhawan on 13 September, 2017

      IN THE COURT OF SH. DEVENDER KUMAR JANGALA
           ADDITIONAL SESSIONS JUDGE­03, WEST, 
                TIS HAZARI COURTS, DELHI

1.       Criminal Revision No. 27/1/2016
         U.I.D. No.  55969/2016
         P.S. Moti Nagar  

State,
Govt. of NCT of Delhi,
Through Public Prosecutor, West District,
Delhi.
                                                                                 ......... Revisionist
                   Versus

1.       Smt. Vimal Dhawan W/o Passi Dhawan,
         R/o 2671, Hudson Lane, Kingsway Camp, Delhi.
2.       Sh. Babbal Dhawan S/o Sh. Sohan Lal,
         R/o 2671, Hudson Lane, Kingsway Camp, Delhi.
3.       Ms. Neelam Dhawan W/o Sh. Babal Dhawan,
         R/o 2671, Hudson Lane, Kingsway Camp, Delhi.
4.       Sh. Passi Dhawan S/o Sh. Sohan Lal,
         R/o 2671, Hudson Lane, Kingsway Camp, Delhi.
5.       Ms. Vijay Dhawan W/o Sh. Meghraj Dhawan,
         R/o C­4/27, Lawrance Road, Keshav Puram, Delhi.
6.       Ms. Leelu Gulati W/o Sh. Yogesh Gulati,
         R/o 4759, Roshnara Road, Delhi.
7.       Sh. Yogesh Gulati,
         R/o 4759, Roshnara Road, Delhi.
8.       Smt. Shobha Dhawan W/o Sh. Vijay Dhawan,
         R/o C­4/27, Lawrance Road, Keshav Puram, Delhi.
9.       Sh. Vijay Dhingra S/o Sh. Murlidhar,

UID No. 55969/2016                          State Vs Vimal Dhawan Etc. 
UID No. 55806/2016                    Aarti Dhawan Vs Virender Dhawan Etc.

                                                                                                1 of 14
          R/o C­1/B, Vijay Nagar, Kingsway Camp, Delhi.
10.      Smt. Ved Dhingra W/o Sh. Vijay Dhgingra,
         R/o C­1/B, Vijay Nagar, Kingsway Camp, Delhi.
                                                  ....... Respondents

                                                               Date of filing: 01.06.2016
                                                          Date of arguments: 05.09.2017
                                                               Date of order: 13.09.2017

2.       Criminal Revision No. 75/1/2016
         U.I.D. No.  55806/2016
         P.S. Moti Nagar  

Ms. Aarti Dhawan,
W/o Sh. Virender Dhawan,
R/o House No. B­42, 1st Floor,
Karampura, Delhi­110015
(Through State)
Govt. of NCT of Delhi
                                                                             ....Revisionist
                   Versus

1.       Sh. Virender Dhawan S/o Late Sh. Megh Raj Dhawan,
         R/o C­4/27, Lawrence Road, Keshav Puram, Delhi.
2.       Sh. Passi Dhawan
3.       Sh. Babbal Dhawan
4.       Smt. Vimal Dhawan
5.       Ms. Neelam Dhawan
6.       Ms. Vijay Dhawan
7.       Smt. Shobha Dhawan
8.       Smt.Neelu Gulati,
9.       Sh. Yogesh Gulati,
UID No. 55969/2016                          State Vs Vimal Dhawan Etc. 
UID No. 55806/2016                    Aarti Dhawan Vs Virender Dhawan Etc.

                                                                                     2 of 14
 10.      Sh. Vijay Dhingra,
11.      Sh. Ved Dhingra 
                                                                   .....Respondents
                                                         Date of filing: 07.05.2016
                                                    Date of arguments: 05.09.2017
                                                         Date of order: 13.09.2017
                                             O R D E R


      1.           The   present   Criminal   Revision   No.   55969.2016   under

         Section 397/399 of the Code of Criminal Procedure (hereinafter

         referred as Cr.P.C.) is filed by the State, Govt. of N.C. T of

         Delhi, through Ld. Public Prosecutor against the order passed

         by   the   Court   of   Ms.   Ruchika   Singla,   Ld.     Metropolitan

         Magistrate,   Mahila   Court,   West   District,   Tis   Hazari   Courts,

         Delhi, against the order on charge dated 07.04.2016, in a case

         under Section 498A/406/34 IPC.

      2.           The second revision petition is filed by the complainant

         Aarti   Dhawan   under   Section  397   of   the  Cr.P.C.   praying  for

         setting aside the discharge order dated 07.04.2016 passed by

         the   Ld.   Metropolitan   Magistrate   in   case   FIR   no.   83/2008,

UID No. 55969/2016                          State Vs Vimal Dhawan Etc. 
UID No. 55806/2016                    Aarti Dhawan Vs Virender Dhawan Etc.

                                                                              3 of 14
          Police Station Moti Nagar, under Section 498A/406/34 IPC.  

    3.             Both   the   revision   petition   have   been   filed   against   the

         same   impugned   order   of   the   charge   dated   07.04.2016.

         Therefore,   both   revision   petition   are   taken   together   for

         disposal.  

              Brief Facts

4.   A   case   FIR   bearing   no.   83/2008   was   registered   under Section 498A/406/34 IPC on 10.03.2008 on the statement of the complainant.  The complainant lodged a complaint in CAW Cell,  West  District,  Delhi.   After   inquiry  the complaint  was sent   to   SHO   concerned   for   registration   of   the   FIR.     The complainant has alleged commissions of the offence punishable under Section 406/498A IPC against the 11 persons. The police after   completion   of   the   investigation   filed   the   chargesheet against 11 accused persons.   The Ld. Metropolitan Magistrate had summoned all the accused persons except accused Vijay UID No. 55969/2016                    State Vs Vimal Dhawan Etc.  UID No. 55806/2016 Aarti Dhawan Vs Virender Dhawan Etc. 4 of 14 Dhingra and Ved Dhingra vide order dated 20.10.2011.   The Ld. Trial Court after hearing the arguments on the charge vide order dated 07.04.2016 has held that prima facie material is on record against the accused Virender  (husband) for commission of   the   offence   punishable   under   Section   498A/406   IPC. However,   the   Ld.   Trial   Court   has   discharged   the   remaining accused persons for the commission of the offence punishable under Section 498A/406 IPC.

5.   The State and the complainant being aggrieved by the order of the discharge filed the separate revision petition.  It is stated that order of the discharge is bad in law and perverse. That the Ld. Trial Court has failed to appreciate that collective reading   of   FIR,   complaint,   supplementary   statement   of complainant and statements of other witnesses recorded under Section 161 Cr.P.C. would reveal that prima facie case is made out against all the accused persons, who are discharged. It is UID No. 55969/2016                    State Vs Vimal Dhawan Etc.  UID No. 55806/2016 Aarti Dhawan Vs Virender Dhawan Etc. 5 of 14 stated that there are specific allegations of the dowry demand against   all   the   accused   persons.     That   specific   incident regarding   demand   of   dowry   has   been   mentioned.     That   the name of the accused persons has been specifically mentioned. It is prayed that in view of the grounds of the revision, the order of the discharge may kindly be set aside.

6.   The   notice   of   the   revision   petition   was   issued   to   the respondents.  All the respondents put the appearance in person being represented by Sh. Bhupender Methani, Ld. Counsel for all   the   accused   persons.     The   revision   petition   is   strongly opposed by the Ld. Counsel for the respondents.

7.   I have carefully perused the material on record and gone  through the submissions made by Ld. Addl. PP for the State, Ms. Meenakshi Verma, Ld. Counsel for the complainant and Sh. Bhupender Methani, Ld. Counsel for respondents/accused persons.

UID No. 55969/2016                    State Vs Vimal Dhawan Etc.  UID No. 55806/2016 Aarti Dhawan Vs Virender Dhawan Etc. 6 of 14

8.   It is pertinent to mention that the complainant has filed the revision petition against the respondent Vijay Dhingra and Ved   Dhingra.    The  Ld.  Metropolitan   Magistrate  has  already declined   to   summon   the   respondent   Vijay   Dhingra   and   Ved Dhingra vide order dated 20.10.2010. The said oder was never challenged and has attained finality.  Therefore, in view of the said order dated 20.10.2010, the present revision petition is not maintainable   against   respondent   Vijay   Dhingra   and   Ved Dhingra.

9.   Before   proceedings   further,   the   relationship   of   the respondents with the complainant needs to be reproduced:­ (I)    Virender Dhawan  : Husband (II)   Passi Dhawan : Chacha Sasur (III) Babbal Dhawan : Chachi Saas (IV) Vimal Dhawan  : Devar (V)  Neelam Dhawan : Devar (VI) Vijay Dhawan : Devar (VII) Shobha Dhawan : Devrani (VIII) Neelu Gulati : Nanad (IX) Yogesh Gulati : Nandoi (X)  Vijay Dhingra : Fufa Sasur UID No. 55969/2016                    State Vs Vimal Dhawan Etc.  UID No. 55806/2016 Aarti Dhawan Vs Virender Dhawan Etc. 7 of 14 (XI) Ved Dhingra  : Bua Saas

10.   The   complainant   in   the   complaint   has   made   some specific allegations against her mother in law, who had already expired.  The complainant has alleged that after 4/5 days of the marriage, her mother in law and both aunts namely Vimal and Babbal   took   away   her   jewellery   and   money.     However,   the complainant   in   her   complaint   made   to   the   ACP   dated 04.01.2008,   has   specifically   mentioned   that   all   her   gold jewellery were taken away by her husband.   The complainant has also stated that almost a month after her marriage, her sister in law came to her matrimonial house and accused Leelu and her   mother   in   law   took   one   gold   set   and   bangles   from   her. However, as per the list of articles filed by the complainant, there are no gold bangles mentioned which were given to the complainant in her marriage.  

11.   The Ld. Trial Court after going through the material on UID No. 55969/2016                    State Vs Vimal Dhawan Etc.  UID No. 55806/2016 Aarti Dhawan Vs Virender Dhawan Etc. 8 of 14 record has made the opinion that there is vague allegations as specific incident has not been elaborated and the complainant has not clarified as to when all persons have done so.  The Ld. Trial   Court   has   also   stated   that   the   complainant   has   not specified the amount or what articles were demanded by the accused   persons.     There   is   no   medical   documents   to substantiate the allegations of being beaten up.   There is no statement of any witness to corroborate the allegations of the complainant.  The statement of the mother of the complainant recorded   under   Section   161   Cr.P.C.   does   not   disclose   any demand of dowry made in her presence.  

12.   The perusal of the material on record would reveals that the   complainant   has   implicated   all   the   near   and   the   distant relatives of husband in the present case.  

13.   The   Hon'ble   Supreme   Court   of   India   in   the   judgment reported as Preeti Gupta & Another Vs State of Jharkhand UID No. 55969/2016                    State Vs Vimal Dhawan Etc.  UID No. 55806/2016 Aarti Dhawan Vs Virender Dhawan Etc. 9 of 14 & Another 2010 (4) RCR (Criminal) has observed as under:­ "A large number of complaints under Section 498A/406 IPC are not bonafide.  The majority of the complaints are filed either on the advice of members of Bar or with their concurrence with exaggerated versions.   Large number of these   complaints   have   not   only   flooded   the courts but also have led to enormous social unrest   affecting   peace,   harmony   and happiness of the society". 

  

14.   The Hon'ble Supreme Court of India has recently came down heavily regarding the misuse of Section 406/498A IPC. The Hon'ble Supreme Court of India in a recent judgment titled as  Arnesh Kumar Vs State of Bihar & Another (2014) 8 Supreme Court Cases 273 has held as under:­ There is a phenomenal increase in matrimonial disputes   in   recent   years.     The   institution   of marriage   is   greatly   revered   in   this   country. Section 498­A IPC was introduced with avowed object to combat the menace of harassment to a woman   at   the   hands   of   her   husband   and   his relatives.  The fact t hat Section 498A IPC is a cognizable and non bailable offence has lent it a dubious place of pride amongst the provisions that are used as weapons rather than shield by UID No. 55969/2016                    State Vs Vimal Dhawan Etc.  UID No. 55806/2016 Aarti Dhawan Vs Virender Dhawan Etc. 10 of 14 disgruntled wives.  The simplest way to harass is to get the husband and his relatives arrested under   this   provision.     In   a   quite   number   of cases, bedridden grandfathers and grandfathers and grandmothers of the husband, their sisters living abroad for decades are arrested".

15.   It   is   settled   proposition   of   law   that   at   the   time   of consideration on the charge only a prima facie case is to be seen. The provision of Section 227 of Cr.P.C gives power to the Court to discharge the accused. It is duty of the Court to find out whether a prima case is made out against the accused or not at the stage of charge. The Court has to consider whether the materials produced by the prosecution are sufficient enough to justifying the framing of charge. If two views are equally possible and the Court is satisfied that the evidence produced by   the   prosecution   give   rise   to   some   suspicion   and   not   the grave suspicion against the accused, the Court is justified to accept the view which give rise only to some suspicion and discharge the accused in exercising power under Section 227 of UID No. 55969/2016                    State Vs Vimal Dhawan Etc.  UID No. 55806/2016 Aarti Dhawan Vs Virender Dhawan Etc. 11 of 14 Cr.P.C.

16.   The  Hon'ble   Supreme   Court   of   India   in   the   judgment titled   as  "Dilawar   Balu   Kurane   Vs.   State   of   Maharashtra (2007)2 Supreme Court Cases 135"  held that:

"In   exercising   powers   under   Section   227 Cr.PC, the settled position of law is that the judge   while   considering   the   question   of framing   the   charges   under   the   said   section has the undoubted power to sift and weigh the evidence for the limited purpose of finding out whether or not a prima facie case against the accused   has   been   made   out;   where   the materials   placed   before   the   court   disclose grave   suspicion   against   the   accused   which has not been properly explained the court will be   fully   justified   in   framing   a   charge   and proceeding with the trial;  by and large if two view are equally possible and the Judge is satisfied   that   the   evidence   produced   before him gave rise to some suspicion but not grave suspicion against the accused, he will be fully justified   to   discharge   the   accused,   and   in exercising   jurisdiction   under   Section   227 Cr.PC, the Judge cannot act merely as a post office or a mouthpiece of the prosecution, but has to consider the broad probabilities of the case, the total effect of the evidence and the documents   produced   before   the   court   but UID No. 55969/2016                    State Vs Vimal Dhawan Etc.  UID No. 55806/2016 Aarti Dhawan Vs Virender Dhawan Etc. 12 of 14 should   not   make   a   roving   enquiry   into   the pros   and   cons   of   the   matter   and   weigh   the evidence as if he was conducting a trial."

17.   The charge against the accused/husband for commission of   the   offence   punishable   under   Section   498A/406   IPC   has already been framed by the Ld. Trial Court.  The perusal of the Ld. Trial Court record would reveals that the complainant has not levelled specific allegations for commission of the offence punishable  under   Section 406/498A  IPC  against  the  accused persons,   who   are   discharged   by   the   Ld.   Trial   Court.     The accused   who   are   discharged   by   the   Ld.   Trial   Court   are   the distant relatives of the husband of the complainant.

18.   In view of the above discussions, I am of the considered opinion that there is no illegality or infirmity in the order dated 07.04.2016, regarding the discharge of the respondents/accused persons   namely   Passi   Dhawan,   Babbal   Dhawan,   Vimal Dhawan,   Neelam   Dhawan,   Vijay   Dhawan,   Shobha   Dhawan, UID No. 55969/2016                    State Vs Vimal Dhawan Etc.  UID No. 55806/2016 Aarti Dhawan Vs Virender Dhawan Etc. 13 of 14 Neelu Gulati and Yogesh Gulati for commission of the offence punishable   under   Section   406/498A   IPC.     Accordingly,   the revision petition filed by State through Ld. Addl. P.P. for the State   and   Ms.   Aarti   Dhawan,   complainant   against   the   order dated 07.04.2016 is dismissed. 

19.    Revision   files   be   consigned   to   record   room   after completion of necessary formalities. 

20.   TCR be sent back along with copy of this order. Announced in the open court  today i.e. 13th September, 2017   (DEVENDER KUMAR JANGALA)                ASJ­03, WEST/DELHI   UID No. 55969/2016                    State Vs Vimal Dhawan Etc.  UID No. 55806/2016 Aarti Dhawan Vs Virender Dhawan Etc. 14 of 14