Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajeev Mohan Saxena And 2 Others vs State Of U.P. And Another
2021 Latest Caselaw 11082 ALL

Citation : 2021 Latest Caselaw 11082 ALL
Judgement Date : 13 September, 2021

Allahabad High Court
Rajeev Mohan Saxena And 2 Others vs State Of U.P. And Another on 13 September, 2021
Bench: Shamim Ahmed



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 81 AFR
 

 
Case :- APPLICATION U/S 482 No. - 9069 of 2021
 

 
Applicant :- Rajeev Mohan Saxena And 2 Others
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Raghubir Singh
 
Counsel for Opposite Party :- G.A.,Ashutosh Pandey
 

 
Hon'ble Shamim Ahmed,J.

Heard Sri Raghubir Singh, learned counsel for the applicants, Sri Ashutosh Pandey, 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 filed with the prayer to quash the entire proceedings in Complaint Case No.11639 of 2019 (Smt. Sweta Agrawal vs J.R. Associate and others), under Section 138 Negotiable Instrument Act P.S. Shahganj District Agra pending in the court of Additional Judicial Magistrate, Court No.3, Agra.

This Court vide order dated 3.9.2021 passed the following order:-

"Shri Raghubir Singh, learned counsel for the applicants submits that his client is ready to pay the cheque amount of Rs.1.5 lacs to opposite party no.2 by way of bank draft before this Court. Shri Ashutosh Pandey, learned counsel for opposite party no.2 has no objection to accept the cheque amount of Rs.1,50,000/- by way of bank draft before this Court.

Learned AGA has also no objection if the parties enter into a settlement and matter is finally decided by this Court.

As jointly prayed by the learned counsel for the parties, put up this case as fresh on 9.9.2021 to enable the learned counsel for the applicants to bring a draft of Rs.1.50 lacs before this Court so that the same may be handed over to the counsel for opposite party no.2."

In compliance of the order dated 3.9.2021 passed by this Court, Sri Raghubir Singh learned counsel for the applicants has brought a draft of Rs.1,50,000/- issued on 8.9.2021 in favour of Sweta Agarwal bearing No. 010987 today before this Court.

Sri Ashutosh Pandey, learned counsel for opposite party no.2 has submitted that opposite party no.2 Smt. Sweta Agrawal is ready to accept the draft of Rs.1,50,000/- which is also the cheque amount and now she is not interested to pursue the case i.e. Complaint Case No.11639 of 2019 filed under Section 138 Negotiable Instrument Act P.S. Shahganj District Agra pending in the court of Additional Judicial Magistrate, Court No.3, Agra and therefore, the proceedings of the aforesaid case may be quashed by this Court.

Considering the arguments as advanced by learned counsel for the parties and the statement given by learned counsel for opposite party no.2, a draft of Rs.1,50,000/- is being handed over to the learned counsel for opposite party no.2 today by the learned counsel for the applicants in Court and a photostat copy of the same is being kept in the file of this case as well as in the file of learned AGA.

Learned AGA has submitted that since the parties have entered into compromise and the cheque amount has been paid by way of bank draft, therefore, no useful purpose would be served if the proceedings of the aforesaid case go on further.

Learned counsel for the parties has drawn the attention of this Court and placed reliance on the judgment of the Hon'ble Apex Court in support of their 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."

The Apex Court has also laid down the guidelines where the criminal proceedings could be interfered and quashed in exercise of its power by the High Court in the following cases:-(i) R.P. Kapoor Vs. State of Punjab, AIR 1960 S.C. 866, (ii) State of Haryana Vs. Bhajanlal, 1992 SCC (Crl.)426, (iii) State of Bihar Vs. P.P. Sharma, 1992 SCC (Crl.)192 and (iv) Zandu Pharmaceutical Works Ltd. Vs. Mohd. Saraful Haq and another, (Para-10) 2005 SCC (Cri.) 283.

From the aforesaid decisions the Apex Court has settled the legal position for quashing of the proceedings at the initial stage. The test to be applied by the court is to whether uncontroverted allegation as made prima facie establishes the offence and the chances of ultimate conviction is bleak and no useful purpose is likely to be served by allowing criminal proceedings to be continue. In S.W. Palankattkar & others Vs. State of Bihar, 2002 (44) ACC 168, it has been held by the Hon'ble Apex Court that quashing of the criminal proceedings is an exception than a rule. The inherent powers of the High Court under Section 482 Cr.P.C itself envisages three circumstances under which the inherent jurisdiction may be exercised:-(i) to give effect an order under the Code, (ii) to prevent abuse of the process of the court ; (iii) to otherwise secure the ends of justice. The power of High Court is very wide but should be exercised very cautiously to do real and substantial justice for which the court alone exists.

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

The present 482 Cr.P.C. application stands allowed. Keeping in view the law laid down by the Hon'ble Apex Court in the above referred judgment and in view of the statement/compromise made by the applicants as well as opposite party no.2 and the observation made above, the entire proceedings of Complaint Case No.11639 of 2019 (Smt. Sweta Agrawal vs J.R. Associate and others), under Section 138 Negotiable Instrument Act P.S. Shahganj District Agra pending in the court of Additional Judicial Magistrate, Court No.3, Agra is hereby quashed.

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 :- 13.9.2021

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