Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vivek Yadav & Others vs State Of U.P. Thru. Secy. Home. Lko ...
2021 Latest Caselaw 2610 ALL

Citation : 2021 Latest Caselaw 2610 ALL
Judgement Date : 19 February, 2021

Allahabad High Court
Vivek Yadav & Others vs State Of U.P. Thru. Secy. Home. Lko ... on 19 February, 2021
Bench: Narendra Kumar Johari



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

Court No. - 31
 

 
Case :- U/S 482/378/407 No. - 782 of 2021
 
Applicant :- Vivek Yadav & Others
 
Opposite Party :- State Of U.P. Thru. Secy. Home. Lko & Another
 
Counsel for Applicant :- Diwaker Singh, Atul Verma
 
Counsel for Opposite Party :- G.A., Manoj Kumar Dubey
 

 
Hon'ble Narendra Kumar Johari,J.

1. Heard learned counsel for the applicants, learned A.G.A. for the State as well as learned counsel for opposite party No.2 and perused the record.

2. This petition under Section 482 Cr.P.C. has been filed for quashing of the proceedings of S.T. No.778 of 2019, arising out of Crime No. 506/2018, under Sections 498-A, 323, 504, 506, 354, 376, 511, 377, 354 IPC and Section 3/4 Dowry Prohibition Act, Police Station Mahanagar, District Lucknow, pending before the Special Judge/F.T.C.-II, Lucknow. A further prayer has also been made for quashing of the charge-sheet submitted in Crime No.506/2018, under Sections 498-A, 323, 504, 506, 377, 354, 511, 376 IPC and Section 3/4 Dowry Prohibition Act, Police Station Mahanagar, District Lucknow.

3. Briefly, the facts of the case are that an F.I.R. under Case Crime No.506/2018, under Sections 498-A, 323, 504, 506, 354, 376, 511, 377, 354 IPC and Section 3/4 Dowry Prohibition Act, Police Station Mahanagar, District Lucknow was lodged by opposite party No.2 against the applicants alleging that marriage of opposite party No.2 was performed with the applicant No.1 on 18.02.2018. It is alleged in the F.I.R. that after engagement, the applicants pressurized the father of opposite party No.2 for giving Rs.15.00 lakhs cash and jewelry worth Rs.6.00 Lakhs and a car and the said demand was fulfilled by the father of the opposite party No.2. After marriage when the opposite party No.2 reached in her in-laws place, then the husband, mother-in-law, sister-in-law and father-in-law of the opposite party No.2 started taunting the opposite party no.2 for less dowry and the ornaments of the opposite party No.2 were snatched. Thereafter, the opposite party no.2 stated the entire story to her father and on his assurance, she stayed with her in-laws. It is further alleged in the F.I.R. that when the opposite party no. 2 had gone to Goa with her husband, there also her husband demanded additional dowry and made unnatural relation. When the opposite party no.2 opposed her husband started abusing and beaten her. It is also alleged in the F.I.R. that her father-in-law also tried to make physical relation with her and pressurized to make physical relation with other family members. Upon denial, the husband and father-in-law of the opposite party no.2 beaten the opposite party no.2 and gave threat to life.

4. After investigation, the police has submitted charge sheet against the applicants and cognizance has been taken by the concerned court and the trial of the case is pending before learned Special Judge, F.T.C.-II, Lucknow.

5. Learned counsel for the applicants has submitted that applicant no.1 and opposite party No.2 are husband and wife. Previously a matrimonial dispute arose in between the husband and wife. Consequently, the F.I.R. in question was lodged against husband and other family members of in-laws. The F.I.R. has been lodged falsely with exaggerated version. The Investigating Officer has submitted the charge sheet without any substantial evidence regarding the offence. Therefore, the applicants approached this Court by filing petition under Section 482 Cr.P.C. bearing No.3254 of 2020 (Vivek Yadav. Vs. State of U.P. and others). During pendency of the aforesaid proceedings, a compromise has taken place in between husband and wife. It has been submitted before the Court. This Court, considering the maintainability of compromise, gave a direction to the trial court to verify the compromise. The applicants were given liberty to approach this Court again after verification of the compromise.

6. Learned counsel has submitted that the trial court in presence of the parties to the litigation by its order dated 20.01.2021 verified the compromise. In furtherance of the compromise, a suit under Section 13 (B) of Hindu Marriage Act, 1955 has been instituted in the concerned court. Learned counsel further requested to quash the charge-sheet on the basis of compromise.

7. Learned counsel for opposite party No.2 did not dispute the submission advanced by learned counsel for the applicants, rather he conceded that the parties have settled their dispute outside the Court amicably. At present no grievance is left in between the parties. Learned counsel for opposite party No.2 has further submitted that considering the compromise and satisfaction of opposite party No.2, if the charge-sheet in question is quashed at this stage, opposite party No.2 will have no objection. Learned A.G.A. has also not disputed the prayer.

8. The scope and ambit of the power conferred in the High Court in the particular context of prayer for quashing of criminal proceedings, was examined by the Hon'ble Supreme Court as well as by this Court in several cases.

9. In case of Dinesh Sharma and others vs. State of U.P. and others, [2017 (Suppl.) ADJ 613], the coordinate Bench of this Court has laid down the legal position that civil disputes as well as matrimonial dispute between private parties and criminal matter which have no grave effect, can be quashed on the basis of compromise. The relevant paragraph 7 of the judgment is reproduced herein below : -

"7) A perusal of the case law referred herein above makes it very clear that the Hon'ble Supreme Court has lent its judicial countenance to the exercise of inherent jurisdiction in such matters so that the abuse of the court's process may be averted. Even in the cases which involved non compoundable offences their quashing has been approved by the Apex Court if the nature of the offence is such which does not have grave and wider social ramifications and where the dispute is more or less confined between the litigating parties. A criminal litigation emanating from matrimonial dispute has been found to be the proceedings of the same class where the inherent jurisdiction of this court may be suitably exercised if the parties inter-se have mutually decided to bury the hatchet and settle the matter amicably in between them. There are many other litigations which may also fall in the same class even though they do not arise out of matrimonial disputes. Several disputes which are quintessentially of civil nature and other criminal litigations which do not have grave and deleterious social fall-outs may also be settled between the parties. In such matters also when parties approached the court jointly with the prayer to put an end to the criminal litigations in which they had formerly locked their horns, or if the record or the mediation centre's report indicates a rapprochement in between the parties, the Court in the wider public interest may suitably exercise its power and terminate the pending proceedings. Such positive exercise of the inherent jurisdiction can also find its vindication in a more pragmatic reason. When the complainant of a case or the victim of the offence itself expresses its resolve not to give evidence against the accused in the back drop of the compromise between the parties inter-se or if the fact of inter-se compromise in between the parties is apparent on the face of record, and they are still called upon to depose in the court, they in all probability, go back on their words and resile from their previous statements, the truthfulness of which is best known only to themselves. They are in such circumstances very likely to eat their words and perjure themselves. The solemn proceedings of the court often get reduced to a sham exercise and farce in such circumstances. The proceedings can hardly be taken to their logical culmination and in such circumstances, the prospect of the conviction gets lost. In all probability, the trial becomes a futile exercise in vain and the precious time of court is attended with nothing except a cruel wastage. Of course, there are crimes which are the offences against the State and the inter-se compromise between the litigants cannot be countenanced with and the court despite the rapprochement arrived at in between the parties, would still not like to terminate the prosecution of the culprits. There are crimes of very grave nature entailing far reaching deleterious ramifications against the society. In those matters, the courts do not encourage either mediation or a compromise through negotiation and even the Apex Court has carved out exceptions and did not approve the quashing of non-compoundable offences regardless of their gravity. The Courts have to be discreet and circumspect and must see whether the exercise of inherent jurisdiction is indeed serving the ends of justice or to the contrary defeating the same."

10. In the case of B.S. Joshi and others vs. State of Haryana and others, (2003) 4 SCC 675, the Hon'ble Supreme Court by discussing earlier decisions has discussed the principles to protect ends of justice, particularly in context with matrimonial dispute. Relevant paragraphs of the judgment are reproduced herein below : -

"12) The special features in such matrimonial matters are evident. It becomes the duty of the Court to encourage genuine settlements of matrimonial disputes.

13) The observations made by this Court, though in a slightly different context, in G.V. Rao v. L.H.V. Prasad & Ors. [(2000) 3 SCC 693] are very apt for determining the approach required to be kept in view in matrimonial dispute by the courts, it was said that there has been an outburst of matrimonial disputes in recent times. Marriage is a sacred ceremony, the main purpose of which is to enable the young couple to settle down in life and live peacefully. But little matrimonial skirmishes suddenly erupt which often assume serious proportions resulting in commission of heinous crimes in which elders of the family are also involved with the result that those who could have counselled and brought about rapprochement are rendered helpless on their being arrayed as accused in the criminal case. There are many other reasons which need not be mentioned here for not encouraging matrimonial litigation so that the parties may ponder over their defaults and terminate their disputes amicably by mutual agreement instead of fighting it out in a court of law where it takes years and years to conclude and in that process the parties lose their "young" days in chasing their "cases" in different courts.

14) There is no doubt that the object of introducing Chapter XX-A containing Section 498-A in the Indian Penal Code was to prevent the torture to a woman by her husband or by relatives of her husband. Section 498-A was added with a view to punishing a husband and his relatives who harass or torture the wife to coerce her or her relatives to satisfy unlawful demands of dowry. The hypertechnical view would be counter productive and would act against interests of women and against the object for which this provision was added. There is every likelihood that non-exercise of inherent power to quash the proceedings to meet the ends of justice would prevent women from settling earlier. That is not the object of Chapter XXA of Indian Penal Code.

15) In view of the above discussion, we hold that the High Court in exercise of its inherent powers can quash criminal proceedings or FIR or complaint and Section 320 of the Code does not limit or affect the powers under Section 482 of the Code."

11. In the case of Najmul Hasan and others vs. State of U.P. and others [2018 (7) ADJ 245], this Court has observed in paras 15 & 16 as under : -

"15) Considering the compromise arrived at between the parties on 07.05.2018, as extracted above in paragraph 5 and the categorical stand of the opposite party No.3 before this Court, we are of the considered opinion that no useful purpose would be served in continuation of criminal proceedings in pursuance of the impugned First Information Report lodged by opposite party No.3. Accordingly, it would be appropriate, in the facts and circumstances of the case, to quash the impugned First Information Report as continuation of the proceedings of the First Information Report would be a futile exercise.

16) We, therefore, allow the writ petition and quash the proceedings of the First Information Report dated 14.09.2017, vide Case Crime No.0404 of 2017, under Sections 498-A, 323, 377, 506 of Indian Penal Code and Section of Dowry Prohibition Act, 1961 at Police Station Saadatganj, District Lucknow, lodged by Smt.Anjum Rizvi-the opposite party No.3."

12. In case of Jitendra Raghuvanshi and others vs. Babita Raghuvanshi and others, [2013 (4) ADJ 40], the Hon'ble Supreme Court has again reiterated the findings as laid down in the case of B.S. Joshi (Supra). Relevant paragraphs 12 & 13 of the judgment are reproduced herein below :-

"12) In our view, it is the duty of the courts to encourage genuine settlements of matrimonial disputes, particularly, when the same are on considerable increase. Even if the offences are non-compoundable, if they relate to matrimonial disputes and the court is satisfied that the parties have settled the same amicably and without any pressure, we hold that for the purpose of securing ends of justice, Section 320 of the Code would not be a bar to the exercise of power of quashing of FIR, complaint or the subsequent criminal proceedings.

13) There has been an outburst of matrimonial disputes in recent times. The institution of marriage occupies an important place and it has an important role to play in the society. Therefore, every effort should be made in the interest of the individuals in order to enable them to settle down in life and live peacefully. If the parties ponder over their defaults and terminate their disputes amicably by mutual agreement instead of fighting it out in a court of law, in order to do complete justice in the matrimonial matters, the courts should be less hesitant in exercising its extraordinary jurisdiction. It is trite to state that the power under Section 482 should be exercised sparingly and with circumspection only when the court is convinced, on the basis of material on record, that allowing the proceedings to continue would be an abuse of the process of the court or that the ends of justice require that the proceedings ought to be quashed. We also make it clear that exercise of such power would depend upon the facts and circumstances of each case and it has to be exercised in appropriate cases in order to do real and substantial justice for the administration of which alone the courts exist. It is the duty of the courts to encourage genuine settlements of matrimonial disputes and Section 482 of the Code enables the High Court and Article 142 of the Constitution enables this Court to pass such orders."

13. In the case of Jayrajsinh Digvijaysinh Rana Vs. State of Gujarat and another [2012 CJ (SC) 896], the Apex Court has held in para 9 that if the cases are non compoundable under Section 320 Cr.P.C., even then such a criminal matter can be quashed on the basis of mutual compromise where the chance of conviction is bleak. The relevant para 9 of the case is reproduced as under :-

"9. On going through the factual details, earlier decision, various offences Under Section 320 of the Code and invocation of Section 482 of the Code, we fully concur with the said conclusion. In the case on hand, irrespective of the earlier dispute between Respondent No. 2-the complainant and the Appellant being Accused No. 3 as well as Accused Nos. 1 and 2 subsequently and after getting all the materials,relevant details etc., the present Appellant (Accused No. 3) sworn an affidavit with bona fide intention securing the right, title and interest in favour of Respondent No. 2herein-the Complainant. In such bona fide circumstances, the power Under Section482 may be exercised. Further, in view of the settlement arrived at between Respondent No. 2-the complainant and the Appellant (Accused No. 3), there is no chance of recording a conviction insofar as the present Appellant is concerned and the entire exercise of trial is destined to be an exercise in futility. Inasmuch as the matter has not reached the stage of trial, we are of the view that the High Court, by exercising the inherent power Under Section 482 of the Code even in offences which are not compoundable Under Section 320, may quash the prosecution. However, as observed in Shiji (supra), the power Under Section 482 has to be exercised sparingly and only in cases where the High Court is, for reasons to be recorded, of the clear view that continuance of the prosecution would be nothing but an abuse of the process of law. In other words, the exercise of power must be for securing the ends of justice and only in cases where refusal to exercise that power may result in the abuse of the process of law."

14. The co-ordinate Bench of this Court in the case of Ashish Chand Vs. State of U.P. and Ors. (Application U/S 482 No. 31052 of 2019 decided on 13.8.2019) has held that the charge sheet of criminal case can be quashed on the basis of mutual settlement. The relevant paras of the case are reproduced as under : -

"12.The Apex Court recently in a judgment dated 5.3.2019 rendered by a Bench of three Hon'ble Judges in case of State of Madhya Pradesh Vs. Laxmi Narayan and others [2019 (AIR) SC 1296] considering previous judgments and section 320 Cr.P.C. has laid down guideline for exercising the jurisdiction under Section 482 Cr.P.C. in case of settlement of dispute between the accused and complainant. The para 13 of the said judgment is reproduced herein-below:

"13. Considering the law on the point and the other decisions of this Court on the point, referred to hereinabove, it is observed and held as under:

i) that the power conferred under Section 482 of the Code to quash the criminal proceedings for the non-compoundable offences under Section 320 of the Code can be exercised having overwhelmingly and predominantly the civil character, particularly those arising out of commercial transactions or arising out of matrimonial relationship or family disputes and when the parties have resolved the entire dispute amongst themselves;

ii) such power is not to be exercised in those prosecutions which involved heinous and serious offences of mental depravity or offences like murder, rape, dacoity, etc. Such offences are not private in nature and have a serious impact on society;

iii) similarly, such power is not to be exercised for the offences under the special statutes like Prevention of Corruption Act or the offences committed by public servants while working in that capacity are not to be quashed merely on the basis of compromise between the victim and the offender;

iv) offences under Section 307 IPC and the Arms Act etc. would fall in the category of heinous and serious offences and therefore are to be treated as crime against the society and not against the individual alone, and therefore, the criminal proceedings for the offence under Section 307 IPC and/or the Arms Act etc., which have a serious impact on the society cannot be quashed in exercise of powers under Section 482 of the Code, on the ground that the parties have resolved their entire dispute amongst themselves. However, the High Court would not rest its decision merely because there is a mention of Section 307 IPC in the FIR or the charge is framed under this provision. It would be open to the High Court to examine as to whether incorporation of Section 307 IPC is there for the sake of it or the prosecution has collected sufficient evidence, which if proved, would lead to framing the charge under Section 307 IPC. For this purpose, it would be open to the High Court to go by the nature of injury sustained, whether such injury is inflicted on the vital/delegate parts of the body, nature of weapons used etc. However, such an exercise by the High Court would be permissible only after the evidence is collected after investigation and the charge sheet is filed/charge is framed and/or during the trial. Such exercise is not permissible when the matter is still under investigation. Therefore, the ultimate conclusion in paragraphs 29.6 and 29.7 of the decision of this Court in the case of Narinder Singh (supra) should be read harmoniously and to be read as a whole and in the circumstances stated hereinabove;

v) while exercising the power under Section 482 of the Code to quash the criminal proceedings in respect of non-compoundable offences, which are private in nature and do not have a serious impart on society, on the ground that there is a settlement/compromise between the victim and the offender, the High Court is required to consider the antecedents of the accused; the conduct of the accused, namely, whether the accused was absconding and why he was absconding, how he had managed with the complainant to enter into a compromise etc."

13. Considering the facts and circumstances of the case, as on date in the light of dictum and guideline laid down by the Apex Court as mentioned above, I think the interests of justice would be met, if the prayer of parties is acceded to and the criminal proceedings and other litigation between the parties is brought to an end.

14. On making settlement between the parties in a matrimonial dispute, the chance of ultimate conviction is bleak and therefore, no useful purpose is likely to be served by allowing a criminal prosecution against the applicants to continue.

15. In view of the above, the charge-sheet No. 41 of 2015 dated 15.2.2015 in Case No. 2686 of 2016 arising out of Case Crime No. 183 of 2014 under Sections 498A,323 IPC, P.S.-Mahila Thana, District-Ghaziabad, pending in the court of Additional Chief Judicial Magistrate-VIII, Ghaziabad, is hereby quashed."

15. The Apex Court in the case of Shiji @ Pappu and Ors. Vs. Radhika and another [2011 CJ (SC) 239] has scrutinized the legal position in case of compromise in criminal cases in which the dispute was private in nature and continuation of proceeding will be sheer abuse of process of law and in this context the technicality should not be allowed to stand in the way of quashing criminal proceeding. Although the power should be used by the court sparingly. It has been held by Apex Court by referring the previous judgments that :

"11. That brings to the decision of this Court in Madan Mohan Abbot' case (supra)whereby the High Court had declined the prayer for quashing of the prosecution for offences punishable under Sections 379, 406, 409, 418, 506/34 IPC despite a compromise entered into between the complainant and the accused. The High Court had taken the view that since the offence punishable under Section 406 was not compoundable the settlement between the parties could not be recognized nor the pending proceedings quashed. This Court summed up the approach to be adopted in such cases in the following words:

"6. We need to emphasise that it is perhaps advisable that in disputes wherethe question involved is of a purely personal nature, the court should ordinarily accept the terms of the compromise even in criminal proceedings as keeping the matter alive with no possibility of a result in favour of the prosecution is a luxury which the courts, grossly overburdened as they are,cannot afford and that the time so saved can be utilis`ed in deciding more effective and meaningful litigation. This is a common sense approach to the matter based on ground of realities and bereft of the technicalities of the law.

7. We see from the impugned order that the learned Judge has confused compounding of an offence with the quashing of proceedings. The outer limit of Rs 250 which has led to the dismissal of the application is an irrelevant factor in the later case. We, accordingly, allow the appeal and in the peculiar facts of the case direct that FIR No. 155 dated 17-11-2001 PS Kotwali,Amritsar and all proceedings connected therewith shall be deemed to be quashed."

12. To the same effect is the decision of this Court in Nikhil Merchant v. CBIMANU/SC/7957/2008 : 2008 (9) SCC 677 where relying upon the decision in B.S.Joshi (supra), this Court took note of the settlement arrived at between the parties and quashed the criminal proceedings for offences punishable under Sections 420,467, 468 and 471 read with Section 120B of IPC and held that since the criminal proceedings had the overtone of a civil dispute which had been amicably settled between the parties it was a fit case where technicality should not be allowed to stand in the way of quashing of the criminal proceedings since the continuance of the same after the compromise arrived at between the parties would be a futile exercise.We may also at this stage refer to the decision of this Court in Manoj Sharma v.State and Ors. MANU/SC/8122/2008 : (2008) 16 SCC 1. This Court observed:

"8. In our view, the High Court's refusal to exercise its jurisdiction under Article 226 of the Constitution for quashing the criminal proceedings cannot be supported. The first formation report, which had been lodged by the complainant indicates a dispute between the complainant and the accused which is of a private nature. It is no doubt true that the first information report was the basis of the investigation by the police authorities, but the dispute between the parties remained one of a personal nature. Once the complainant decided not to pursue the matter further, the High Court could have taken a more pragmatic view of the matter.

9. As we have indicated herein before, the exercise of power under Section482 Code of Criminal Procedure of Article 226 of the Constitution is discretionary to be exercised in the facts of each case. In the facts of this case we are of the view that continuing with the criminal proceedings would be an exercise in futility."

13. It is manifest that simply because an offence is not compoundable under Section320 IPC is by itself no reason for the High Court to refuse exercise of its power under Section 482 Code of Criminal Procedure. That power can in our opinion be exercised in cases where there is no chance of recording a conviction against the accused and the entire exercise of a trial is destined to be an exercise in futility. There is a subtle distinction between compounding of offences by the parties before the trial Court in appeal on one hand and the exercise of power by the High Court to quash the prosecution under Section 482 Code of Criminal Procedure. on the other. While a Court trying an accused or hearing an appeal against conviction, may not be competent to permit compounding of an offence based on a settlement arrived at between the parties in cases where the offences are not compoundable under Section320, the High Court may quash the prosecution even in cases where the offences with which the accused stand charged are non-compoundable. The inherent powers of the High Court under Section 482 Code of Criminal Procedure. are not for that purpose controlled by Section 320 Code of Criminal Procedure. Having said so, we must hasten to add that the plenitude of the power under Section 482 Code of Criminal Procedure. by itself, makes it obligatory for the High Court to exercise the same with utmost care and caution. The width and the nature of the power itself demands that its exercise is sparing and only in cases where the High Court is, for reasons to be recorded, of the clear view that continuance of the prosecution would be nothing but an abuse of the process of law. It is neither necessary nor proper for us to enumerate the situations in which the exercise of power under Section 482 may be justified. All that we need to say is that the exercise of power must be for securing the ends of justice and only in cases where refusal to exercise that power may result in the abuse Not the process of law. The High court may be justified in declining interference if it is called upon to appreciate evidence for it cannot assume the role of an appellate court while dealing with a petition under Section 482 of the Code of Criminal Procedure. Subject to the above, the High Court will have to consider the facts and circumstances of each case to determine whether it is a fit case in which the inherent powers may be invoked."

16. A co-ordinate bench of Punjab and Haryana High Court in Avtar Singh Vs. State of Punjab and others, has considered that offence under Sections 498, 376, 420, 120-B IPC with reference to matrimonial dispute can be quashed on the basis of compromise.

17. Since, parties of the present case have amicably settled their disputes which arose due to matrimonial relation, in such a situation it will be futile to engage them in further litigation. After getting relief from legal proceedings both the parties may live their life with their own choice. In present scenario, the chance of ultimate conviction is also bleak and, therefore, no useful purpose is likely to be served by allowing criminal proceedings against the applicants. It may be sheer wastage of valuable time of court also.

18. In view of the above facts and circumstances, and in the light of dictum of Hon'ble Apex Court and of this Court, the charge-sheet submitted in Crime No.506/2018, under Sections 498-A, 323, 504, 506, 354, 376, 511, 377 IPC and Section 3/4 Dowry Prohibition Act, Police Station Mahanagar, District Lucknow is hereby quashed.

19. The instant petition filed under Section 482 Cr.P.C. is, accordingly, allowed.

Date of Order : 19.02.2021

ML/-

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter