Citation : 2021 Latest Caselaw 3885 ALL
Judgement Date : 18 March, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 90 Case :- APPLICATION U/S 482 No. - 1957 of 2021 Applicant :- Vinod @ Vicky Saini Opposite Party :- State of U.P. and Another Counsel for Applicant :- Anurag Kumar Pandey Counsel for Opposite Party :- G.A.,Chandra Prakash Pandey Hon'ble Dinesh Pathak,J.
Heard Sri Anurag Kumar Pandey, learned counsel for the applicants, Sri Chandra Prakash Pandey, learned counsel for opposite party no. 2 and learned A.G.A. for the State.
Applicant has invoked the jurisdiction of this Court under Section 482 Cr.P.C. with a prayer to quash the charge sheet dated 24.07.2017 as well as entire proceedings of Case No.1082 of 2018 arising out of Case Crime No.102 of 2017 under Section 498-A, 323, 504, 506 IPC and Section 3/4 of the Dowry Prohibition Act, 1961, Police Station-Mahila Thana, District-Moradabad, pending in the Court of Additional Chief Judicial Magistrate, Court No.5, Moradabad.
As per prosecution case, daughter of first informant was throughout harassed by her in-laws for demand of dowry. In aforesaid matter seven family members including husband of victim were roped in. After due investigation, the Investigating Officer submitted charge sheet dated 24.07.2017 arraigning only the husband as an accused. During pendency of the matter, both the parties have entered into compromise due to intervention of elders of the family and settled their dispute amicably. It is also submitted that both the parties have taken mutual divorce before the competent Court vide order dated 14.07.2018 passed by Principal Judge, Family Court, Moradabad in Case Crime No.644 of 2017 (Annexure No.5) to get rid of criminal proceedings, present applicant (husband) has moved the present application under Section 482 Cr.P.C. with a prayer for quashing entire criminal proceedings on the basis of compromise arrived at between the parties.
Vide order dated 03.02.2021, this Court has directed the parties to appear before the Court below for verification of their compromise. Simultaneously, the Court concerned was directed to submit verification report in the matter. In compliance of order dated 03.02.2021, learned Chief Judicial Magistrate, Moradabad, Court no.1, Moradabad has submitted verification report dated 23.02.2021 along with order dated 18.02.2021 wherein it is stated that in compliance of order dated 03.02.2021, parties have produced compromise application dated 18.02.2021 before the Court below and both the parties have been identified by their respective counsel and, accordingly, compromise was verified in presence of both the parties.
Veracity of compromise arrived at between the parties has been admitted by Sri C. P. Pandey, learned counsel for O.P. no.2, who submits that O.P. no.2 does not want to prosecute the present case against the applicant any further.
In the light of aforesaid facts, it is submitted that no dispute remains between the parties and both are living peacefully in their lives and do not want to purse the matter any further.
On the basis of compromise arrived at between the parties, learned counsel for the applicants prays for quashing of the aforesaid case. In support of his contention, he has placed reliance upon the judgments passed by Hon'ble Apex Court in following cases :-
(i) B.S.Joshi & Others Vs. State of Haryana & Others; (2003) 4 SCC 675.
(ii) Nikhil Merchant Vs. Central Bureau of Investigation; (2008) 9 SCC 667.
(iii) Manoj Sharma Vs. State & Others; (2008) 16 SCC 1.
(iv) Gyan Singh Vs. State of Punjab (2012) 10 SCC 303.
(v) Narindra Singh & Others Vs. State of Punjab (2014) 6 SCC 466.
In a recent judgment passed by a Three Judges' Bench of Supreme Court in the case of Parbatbhai Aahir alias Parbatbhai Bhimsinhbhai Karmur and others Vs. State of Gujarat and another, AIR 2017 SC 4843, Court has summarized the ratio of all the cases decided earlier with respect to quashing of F.I.R./charge-sheet/criminal proceeding on the ground of settlement between the parties and expounded the ten categories in which application under Section 482 could be entertained for quashing the F.I.R./charge-sheet/criminal proceeding on the basis of compromise. of the said judgment summarizing the proposition in this respect is reproduced below:-
"15. (i) Section 482 preserves the inherent power 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;
(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 compliant 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 approximately 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 insofar as the exercise of the inherent power to quash is concerned;
(viii) 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;
(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 aforesaid guidelines, keeping in view the nature of gravity and severity of the offence, which are more particular in private dispute, it is deemed proper that in order to meet the ends of justice, the present proceeding should be quashed. In result, dispute between the parties will put to an end, peace will be resorted and relationship between them will be smooth. No useful purpose would be served to keep the present matter pending, inasmuch as, both the parties have buried the hatchet, and as the time passes, it will be difficult to prove guilt of the accused.
In view of the aforesaid pronouncements of the Hon'ble Apex Court and in the light of the compromise arrived at between the parties, which has been duly verified by the Court below, the present application under Section 482 Cr.P.C. is hereby allowed and the entire proceeding of aforesaid case, is hereby quashed.
Let a copy of this order be sent to the concerned lower Court for follow up action.
Order Date :- 18.3.2021
Manish Himwan
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!