Bombay High Court
Pradeep S/O Anantarao Mohe vs The State Of Mah. Thr. Pso Sadar Nagpur ... on 3 March, 2023
Author: Vinay Joshi
Bench: Vinay Joshi
J-1424-2022.odt
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR.
CRIMINAL APPLICATION (APL) NO.1424 OF 2022
APPLICANT : Pradeep S/o Anantarao Mohe, Aged
About 36 years, Occ : Service, R/o at
present, 280/1/B/501, Police Head
Quarter, Katol Road Nagpur.
..VERSUS..
NON-APPLICANTS : 1 The State of Maharashtra,
Through P.S.O. Sadar Nagpur Nagpur.
2 Vijay S/o Shivdas Parkhe, Aged about
46 years, Occ- Pan Kiosk, R/o, Sankat
Mochan Road, Near Makode School,
Yavatmal.
-----------------------------------------------------------------------------------------
Mr A. B. Mirza, Advocate for Applicant.
Ms M. H. Deshmukh, Addl. P. P. for Non-Applicant No.1/State.
--------------------------------------------------------------------------------------------------------
CORAM : VINAY JOSHI AND VALMIKI SA MENEZES, JJ.
DATE : 3rd MARCH, 2023.
ORAL JUDGMENT : (PER : VINAY JOSHI, J.)
. Heard finally by consent of the learned Counsel appearing for the parties.
Admit.
2. This is an application in terms of Section 482 of the Code of Criminal Procedure, 1973, seeking to quash the J-1424-2022.odt 2 First Information Report (FIR) in Crime No.382 of 2014, registered with Sadar Police Station, District Nagpur, for the offence punishable under Section 306 read with Section 34 of the Indian Penal Code, 1860 (IPC) alongwith charge-sheet and related criminal proceeding.
3. The Applicant claims for quashing of the FIR and charge-sheet on the premises that even if the prosecution case is accepted as it is, the same does not even prima facie makes out a case of commission of offence punishable under Section 306 of the IPC. Besides that it is pointed out that co-accused Bhavana facing similar allegations has been discharged by this Court vide order dated 07.12.2016 passed in Criminal Revision Application No.55 of 2016.
4. One Sonu Parkhe serving as a constable in Police Department has committed suicide on 29.09.2014 by gun- shot with his own weapon. Information is lodged by brother of deceased Sonu namely Vijay on 12.10.2014, on the basis of which crime has been registered. It is informant's case that his younger brother Sonu (deceased) was serving in Police J-1424-2022.odt 3 Department, who got married with co-accused Bhavana on 11.05.2014. After marriage, the couple was staying at the working place of Sonu i.e. at Nagpur. The informant stated that co-accused Bhavana was not behaving properly with her husband Sonu that is why there was matrimonial dispute. Bhavana was having illicit relations with applicant Pradeep, who was neighbouring resident as well as equally serving in Police Department. The informant stated that deceased Sonu had conveyed him about illicit relations of his wife with applicant Pradeep. He also expressed that he was fed up by such relations, and therefore, he may take any step. After completing investigation, final report came to be filed.
5. Besides the statement of witnesses stating about illicit relations, the prosecution has relied on a suicide note found in the pocket of deceased, which was seized while effecting inquest panchanama. The deceased has written at the backside of his leave application in the following manner :
J-1424-2022.odt 4 "fn- 26/9/14 ek÷;k felsl eqGs eh frpk vuSrhd laca/kkeqGs fe ejr vkgks- izfni eksgs cjkscj laca/k vlY;kus fr izsxusUV gksrh-"
6. On the basis of said suicide note, it has been canvassed by the prosecution that the deceased has specifically blamed applicant, and therefore, he is responsible for the suicidal death. According to the State, the statement of witnesses coupled with suicide note conveys sufficient instigation to the deceased to commit suicide.
7. On the other hand, learned Counsel Mr Mirza would submit that even if the case of prosecution is accepted at its face value, it is totally missing to make out a case of abetment or instigation. There is no dispute that besides the statements about illicit relations of applicant with the wife of deceased (co-accused) and suicide note, there is no material against the applicant. Co-accused Bhavana had initially applied to the Trial Court for discharge in terms of Section 227 of the Code of Criminal Procedure, however, the application was rejected. Being aggrieved, co-accused J-1424-2022.odt 5 Bhavana had filed Criminal Revision Application No.55 of 2016, seeking to discharge on account of inadequacy of material. This Court has considered the factual aspect as well as settled proposition of law in the field and finally concluded that no offence is made out. The observations made in para 10 of the order dated 07.12.2016, which reads as under :
"10. In the application in hand, there is no evidence to establish that on the date of incident or prior to deceased Sonu committing suicide, applicant had instigated or abetted deceased Sonu to commit suicide. In that view of the matter, applicant cannot be attributed to have requisite mens rea so as to hold her guilty as abettor, which apparently appears to be a fundamental defect in the case of prosecution and eventually does not attract provisions of Section 306 of the Indian Penal Code."
8. The material collected during investigation including suicide note even if accepted, it would not travel beyond establishing illicit relations of applicant with co- accused Bhavana. Moreover, suicide note does not bear any signature and it was allegedly written three days prior to the actual occurrence. By any stretch of imagination, the material collected does not constitute the offence of abetment.
J-1424-2022.odt 6 Moreover, the allegations against co-accused Bhavana are exactly similar, who has been discharged. In view of that we hold that the applicant has perfectly made out a case for quashing of the criminal proceeding. Obviously, continuation of the trial on above referred material would be the abuse of process of Code.
9. In view of above, criminal application is allowed.
10. We hereby quash and set aside the FIR in Crime No.382 of 2014 alongwith charge-sheet and related criminal case bearing Sessions Case No.369 of 2015, pending on the file of Sessions Judge, Nagpur.
11. The criminal application stands disposed in above terms.
(VALMIKI SA MENEZES, J.) (VINAY JOSHI, J.) TAMBE Digitally Signed By:ASHISH ASHOKRAO TAMBE Personal Assistant to Hon'ble JUDGE Signing Date:04.03.2023 13:41