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

Mahesh Singh Rana And 2 Others vs State Of U.P. And Another
2021 Latest Caselaw 3631 ALL

Citation : 2021 Latest Caselaw 3631 ALL
Judgement Date : 16 March, 2021

Allahabad High Court
Mahesh Singh Rana And 2 Others vs State Of U.P. And Another on 16 March, 2021
Bench: Rajeev Misra



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 89
 

 
Case :- APPLICATION U/S 482 No. - 1786 of 2021
 

 
Applicant :- Mahesh Singh Rana And 2 Others
 
Opposite Party :- State Of U.P. And Another
 
Counsel for Applicant :- Amar Jeet Upadhyay
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Rajeev Misra,J.

1. Heard Mr. Amar Jeet Upadhyay, learned counsel for applicants, learned A.G.A. for State and Mr. Sanjay Ojha, Advocate, who has put in appearance on behalf of informant/opposite party no.2 by filing a short counter affidavit alongwith his vakalatnama in court today, which is taken on record.

2. Instant application under section 482 Cr.PC has been filed challenging entire criminal proceeding sof Case No. 40475 of 2019 (State Vs. Mahesh Singh Rana and others) arising out of case Crime No. 62 of 2018 under Sections 420, 406, 452, 427, 323, 504, 506 I.P.C. Police Station-Daurala, District- Meerut pending in the Court of Additional Civil Judge (Senior Division)/ Additional Chief Judicial Magistrate, Court No.7, Meerut on the basis of compromise.

3. It transpires from record that in respect of an incident, which is alleged to have occurred on 01.02.2018, a prompt F.I.R. dated 01.02.2018 was lodged by first informant/opposite party no.2, Jaykumar Verma, which was registered as Case Crime No. 62 of 2018 under Sections 420, 406, 452, 427, 323, 504, 506 I.P.C. Police Station-Daurala, District- Meerut. In the aforesaid F.I.R. three persons namely Mahesh Singh Rana, Smt. Sangeeta and Pradeep Bhati i.e. applicants herein, have been nominated as named accused.

4. Police upon registration of aforesaid F.I.R. proceeded with statutory investigation of above mentioned case crime number in terms of Chapter XII Cr.P.C. Upon completion of statutory investigation of above mentioned case crime number, investigating Officer ultimately submitted a charge sheet dated 26.07.2018 whereby applicants, who are named accused have been charge-sheeted under Sections 420, 406, 452, 427, 323, 504, 506 I.P.C. Upon submission of aforesaid charge-sheet, court concerned by a common order dated 08.01.2019 took cognizance as well as summoned accused applicants. As a result thereof, aforesaid criminal case came to be registered which is now pending in the Court of Additional Civil Judge (Senior Division)/ Additional Chief Judicial Magistrate, Court No.7, Meerut

5. During pendency of above mentioned criminal case, parties amicably settled their dispute outside the court. A compromise deed dated 24.12.2020 was drawn which has been verified by the Notary. Subequently, above noted compromise deed has been filed before court below. Certified copy of same has been brought on record as Annexure S.A.-1 to the supplementary affidavit filed by applicants. As no consequential order has been passed on the basis of above mentioned compromise, applicants who are charge-sheeted accused have now approached this Court seeking quashing of entire proceedings of above mentioned criminal case on the ground that a compromise has been entered into between the parties.

6. Learned counsel for applicants contends that dispute between the parties is a purely private dispute and parties have amicably settled their dispute outside the court by way of compromise. Consequently, no disputes now exits between the parties.

7. It is thus urged that in view of above, no useful purpose shall be served by prolonging the proceedings of above mentioned case. Learned counsel for applicants further submits that interest of justice shall better be served in case entire proceeding of above mentioned case are quashed by this court itself in exercise of its jurisdiction under Section 482 Cr.P.C. instead of relegating the parties to court below.

8. Learned A.G.A. as well as learned counsel representing opposite party no.2 could not oppose the submissions urged by learned counsel for applicants. Learned counsel for informant/opposite party no.2 further contends that once opposite party no.2 has himself compromised with applicants and in pursuance thereof, a compromise deed was drawn which has been duly signed by informant/opposite party no.2, he now cannot have any objection in case the matter is finally decided on the basis of said compromise. Reference has also been made to the short counter affidavit filed by opposite party no.2 wherein the averments made in the affidavit in support of present application under Section 482 Cr.P.C. have been admitted

9. This Court is not unmindful of the following judgements of Apex Court:

i. B.S. Joshi and others Vs. State of Haryana and another (2003)4 SCC 675

ii. Nikhil Merchant Vs. Central Bureau of Investigation[2008)9 SCC 677]

iii. Manoj Sharma Vs. State and others ( 2008) 16 SCC 1,

iv. Gian Singh Vs. State of Punjab (2012) 10 SCC 303

v. Narindra Singh and others Vs. State of Punjab ( 2014) 6 SCC 466.

vi. State of M.P. V/s Laxmi Narayan & Ors. [AIR 2019 SC 1296]

10. In the aforesaid judgments, Apex Court has categorically held that compromise can be made between the parties even in respect of certain cognizable and non compoundable offences. Reference may also be made to the decision given by this Court in Shaifullah and others Vs. State of U.P. And another [2013 (83) ACC 278]. in which the law expounded by the Apex court in some of the judgments noted above has been explained in detail.

10. Recently Apex court in Parbatbhai Aahir @ Parbatbhai Bhimsinhbhai Karmur (Supra) has laid down the following guideline with regard to quashing of criminal proceedings as well compromise in criminal proceedings in paragraphs 16 to 16.10, which read as under:

"16. The broad principles which emerge from the precedents on the subject, may be summarised in the following propositions;

16.1. 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 recognises and preserves powers which inhere in the High Court;

16.2. 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.

16.3. 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;

16.4. 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;

16.5. 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;

16.6. 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;

16.7. 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;

16.8. Criminal cases involving offences which arise 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;

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

16.10. There is yet an exception to the principle set out in propositions 16.8 and 16.9 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."

11. Considering the facts and circumstances of the case, as noted herein above, and also the submissions made by the counsel for the parties, the court is of the considered opinion that no useful purpose shall be served by prolonging the proceedings of above mentioned case. The trial would only entail loss of judicial time in a futile pursuit when torrents of litigation drown the courts with an unimaginable flood of dockets.

12. Accordingly, proceeding of Case No. 40475 of 2019 (State Vs. Mahesh Singh Rana and others) arising out of case Crime No. 62 of 2018 under Sections 420, 406, 452, 427, 323, 504, 506 I.P.C. Police Station-Daurala, District- Meerut pending in the Court of Additional Civil Judge (Senior Division)/ Additional Chief Judicial Magistrate, Court No.7, Meerut , are hereby quashed.

13. The application is, accordingly, allowed. There shall be no order as to costs.

Order Date :- 16.3.2021

YK

 

 

 
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