Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gagan Alias Brijmohan Raikwar And ... vs State Of U.P. And Another
2021 Latest Caselaw 9953 ALL

Citation : 2021 Latest Caselaw 9953 ALL
Judgement Date : 10 August, 2021

Allahabad High Court
Gagan Alias Brijmohan Raikwar And ... vs State Of U.P. And Another on 10 August, 2021
Bench: Shamim Ahmed



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 81                                AFR
 

 
Case :- APPLICATION U/S 482 No. - 3106 of 2021
 

 
Applicant :- Gagan Alias Brijmohan Raikwar And 2 Others
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Harish Chandra Mishra
 
Counsel for Opposite Party :- G.A.,Rajendra Prasad Maury
 

 
Hon'ble Shamim Ahmed,J.

Heard Sri Harish Chandra Mishra, learned counsel for the applicants, Sri Rajendra Kumar Maury, learned counsel for the opposite party no. 2 as well as learned A.G.A. for the State and perused the record.

This application u/s 482 Cr.P.C. has been preferred seeking the quashing the charge sheet dated 2.2.2020 submitted in Case Crime No.328 of 2019 State of UP vs Gagan and others, under Sections 498A, 323, 504, 506 IPC and 3/4 of D.P. Act, Police Station Prem Nagar, District Jhansi, cognizance taken by Civil Judge (S.D.)/Additional Chief Judicial Magistrate, Jhansi in charge sheet dated 2.2.2020 as well as entire proceedings of Case No.11480 of 2002 pending in the court of Civil Judge (S.D.)/Additional Chief Judicial Magistrate, Jhansi on the basis of compromise entered into between the parties.

Learned counsel for the applicants has argued that the parties have entered into compromise on 15.12.2018. He further argued that in compliance of order of this Court dated 8.2.2021, the parties have appeared before the learned Judicial Magistrate-1, Jhansi for verification of the compromise entered between them. Thereafter, the learned Judicial Magistrate-1, Jhansi vide order dated 27.7.2021 verified the compromise between the parties, therefore, the present case be finally decided.

Learned counsel for the applicants submitted that both the parties have come to terms and decided to part their ways. Therefore, no useful purpose would be served to keep the matter alive and pending. Learned counsel for opposite party no. 2 is no more interested to pursue the case any more against the applicants. This fact of compromise has confirmed and nodded in affirmative by the counsel for the parties and has jointly submitted that there would be no harm and error and would be in the interest of justice that the proceedings may be quashed in the light of the compromise.

It was further submitted by both the counsel that the parties appeared before the Court below and Court below verified the signatures of both the parties and the learned Judicial Magistrate-I, Jhansi duly verified the veracity of the compromise deed vide order dated 27.7.2021.

Learned counsel for the applicants has drawn the attention of this Court and placed reliance on the judgment of the Hon'ble Apex Court in support of his case.

(i) B.S. Joshi Vs. State of Haryana & Others 2003 (4) ACC 675.

(ii) Gian Ssingh Vs. State of Punjab 2012 (10) SCC 303.

(iii) Dimpey Gujral And Others Vs. Union Territory Through Administrator 2013 (11) SCC 697.

(iv) Narendra Singh And Others Vs. State of Punjab And Others 2014 (6) SCC 466.

(v) Yogendra Yadav And Others Vs. State of Jharkhand 2014 (9) SCC 653.

Summarizing the ratio of all the above cases the latest judgment pronounced by Hon'ble Apex Court in the case of Parbatbhai Aahir @ Parbatbhai Bhimsinhbhai Karmur & Ors. Vs. State of Gujarat & Anr,; reported in (2017) 9 SCC 641 and in paragraph no.16, the Hon'ble Apex Court has summarized the broad principles with regard to exercise of powers under Section 482 Cr.P.C. in the case of compromise/settlement between the parties. Which emerges from precedent of the subjects as follows:-

i. "Section 482 preserves the inherent powers of the High Court to prevent an abuse of the process of any court or to secure the ends of justice. The provision does not confer new powers. It only recognizes and preserves powers which inhere in the High Court.

ii.The invocation of the jurisdiction of the High Court to quash a First Information Report or a criminal proceeding on the ground that a settlement has been arrived at between the offender and the victim is not the same as the invocation of jurisdiction for the purpose of compounding an offence. While compounding an offence, the power of the court is governed by the provisions of Section 320 of the Code of Criminal Procedure, 1973. The power to quash under Section 482 is attracted even if the offence is non-compoundable.

iii. In forming an opinion whether a criminal proceeding or complaint should be quashed in exercise of its jurisdiction under Section 482, the High Court must evaluate whether the ends of justice would justify the exercise of the inherent power;

iv. While the inherent power of the High Court has a wide ambit and plenitude it has to be exercised; (i) to secure the ends of justice or (ii) to prevent an abuse of the process of any court;

v. The decision as to whether a complaint or First Information Report should be quashed on the ground that the offender and victim have settled the dispute, revolves ultimately on the facts and circumstances of each case and no exhaustive elaboration of principles can be formulated;

vi. In the exercise of the power under Section 482 and while dealing with a plea that the dispute has been settled, the High Court must have due regard to the nature and gravity of the offence. Heinous and serious offences involving mental depravity or offences such as murder, rape and dacoity cannot appropriately be quashed though the victim or the family of the victim have settled the dispute. Such offences are truly speaking not private in nature but have a serious impact upon society. The decision to continue with the trial in such cases is founded on the overriding element of public interest in punishing persons for serious offences;

vii. As distinguished from serious offences, there may be criminal cases which have an overwhelming or predominant element of a civil dispute. They stand on a distinct footing in so far as the exercise of the inherent power to quash is concerned;

viii. Criminal cases involving offences which arises from commercial, financial, mercantile, partnership or similar transactions with an essentially civil flavour may in appropriate situations fall for quashing where parties have settled the dispute;

ix. In such a case, the High Court may quash the criminal proceeding if in view of the compromise between the disputants, the possibility of a conviction is remote and the continuation of a criminal proceeding would cause oppression and prejudice; and

x. There is yet an exception to the principle set out in propositions (viii) and (ix) above. Economic offences involving the financial and economic well-being of the state have implications which lie beyond the domain of a mere dispute between private disputants. The High Court would be justified in declining to quash where the offender is involved in an activity akin to a financial or economic fraud or misdemeanour. The consequences of the act complained of upon the financial or economic system will weigh in the balance."

With the assistance of the aforesaid guidelines, keeping in view the nature and gravity and the severity of the offence which are more particularly in private dispute and differences it is deem proper and meet to the ends of justice. The proceeding of the aforementioned case be quashed.

This order is being passed by this Court after hearing the contesting parties and perusing the affidavit filed by learned counsel for the opposite party no.2. This Court has not verified their credentials. If at all, opposite party no.2 feels that he has been duped or betrayed, then in that event, he may file recall application explaining the reasons for filing the said application.

The present 482 Cr.P.C. application stands allowed. Keeping in view the compromise arrived at between the parties, the entire proceedings of Case No.11480 of 2020, State vs Gagan and others, arising out of Case Crime No.328 of 2019 under Sections 498A, 323, 504, 506 IPC and 3/4 of D.P. Act, Police Station Prem Nagar, District Jhansi pending in the court of Civil Judge (S.D.)/Additional Chief Judicial Magistrate, Jhansi is hereby quashed.

The parties may file the copy of this order before the Court below within three weeks from today.

The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad or certified copy issued from the Registry of the High Court, Allahabad.

The concerned Court/Authority/Official shall verify the authenticity of such computerized copy of the order from the official website of High Court Allahabad and shall make a declaration of such verification in writing.

Order Date :- 10.8.2021

SP

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter