Citation : 2022 Latest Caselaw 16690 ALL
Judgement Date : 11 November, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 47 Case :- CRIMINAL MISC. WRIT PETITION No. - 16008 of 2022 Petitioner :- Abhishek Jaiswal And 2 Others Respondent :- State Of U.P. And 2 Others Counsel for Petitioner :- Triloki Nath Counsel for Respondent :- G.A. Hon'ble Mahesh Chandra Tripathi,J.
Hon'ble Narendra Kumar Johari,J.
Heard learned counsel for the petitioners, learned A.G.A. and Shri Vinod Kumar Tiwari, learned counsel for the informant.
The vakalatnama filed by Shri Vinod Kumar Tiwari on behalf of the informant is taken on record.
Present writ petition has been preferred for quashing the FIR dated 25.7.2022 giving rise to Case Crime No.0308 of 2022 under Section 420, 467, 468, 471, 406, 504, 506 IPC, P.S. Baagaon, Distt. Varanasi and for a direction to respondents not to arrest the petitioners pursuant to aforesaid FIR.
The impugned FIR has been challenged on the ground that the dispute has already been settled between the parties amicably out of the Court vide compromise affidavit dated 3.10.2022 (Annexure No.2) and as such it is submitted that the impugned FIR is liable to be quashed.
Learned counsel for the informant has also corroborated the submissions advanced by learned counsel for the petitioners.
It is jointly submitted that once the dispute has come to be amicably resolved under the compromise affidavit dated 3.10.2022, pending proceedings would serve no purpose and the same are liable to be quashed in the light of the judgements of Hon'ble the Apex Court in the case of B.S. Joshi v. State of Haryana and others, 2003(4) SCC 675 and Gian Singh v. State of Punjab, 2012(10) SCC 303 as well as the judgment of this Court dated 16.9.2022 in Criminal Misc. Writ Petition No.8510 of 2022 (Anuj Pandey v. State of U.P. & Ors.).
Learned AGA has also submitted that once the dispute between the parties has already been settled amicably vide compromise affidavit dated 3.10.2022, the Investigating Officer may be directed to proceed as per law and in accordance with the compromise affidavit.
Hon'ble the Apex Court in the case of Gian Singh (supra) has held in para-61 that;
"the power of the High Court in quashing a criminal proceeding or FIR or complaint in exercise of its inherent jurisdiction is distinct and different from the power given to a criminal court for compounding the offences Under Section 320 of the Code. Inherent power is of wide plenitude with no statutory limitation but it has to be exercised in accord with the guideline engrafted in such power viz; (i) to secure the ends of justice or (ii) to prevent abuse of the process of any Court. In what cases power to quash the criminal proceeding or complaint or F.I.R may be exercised where the offender and victim have settled their dispute would depend on the facts and circumstances of each case and no category can be prescribed. However, before exercise of such power, the High Court must have due regard to the nature and gravity of the crime. Heinous and serious offences of mental depravity or offences like murder, rape, dacoity, etc. cannot be fittingly quashed even though the victim or victim's family and the offender have settled the dispute. Such offences are not private in nature and have serious impact on society. Similarly, any compromise between the victim and offender in relation to the offences under special statutes like Prevention of Corruption Act or the offences committed by public servants while working in that capacity etc; cannot provide for any basis for quashing criminal proceedings involving such offences. But the criminal cases having overwhelmingly and pre-dominatingly civil favour stand on different footing for the purposes of quashing, particularly the offences arising from commercial, financial, mercantile, civil, partnership or such like transactions or the offences arising out of matrimony relating to dowry, etc. or the family disputes where the wrong is basically private or personal in nature and the parties have resolved their entire dispute. In this category of cases, High Court may quash criminal proceedings if in its view, because of the compromise between the offender and victim, the possibility of conviction is remote and bleak and continuation of criminal case would put accused to great oppression and prejudice and extreme injustice would be caused to him by not quashing the criminal case despite full and complete settlement and compromise with the victim. In other words, the High Court must consider whether it would be unfair or contrary to the interest of justice to continue with the criminal proceeding or continuation of the criminal proceeding would tantamount to abuse of process of law despite settlement and compromise between the victim and wrongdoer and whether to secure the ends of justice, it is appropriate that criminal case is put to an end and if the answer to the above question(s) is in affirmative, the High Court shall be well within its jurisdiction to quash the criminal proceeding."
Considering the facts and circumstances of the case, once the dispute has already been resolved amicably between the parties, present writ petition stands disposed of asking the Investigating Officer to proceed further in accordance with law and as per the compromise affidavit dated 3.10.2022.
For a period of two months, the petitioners shall not be arrested pursuant to impugned FIR, provided they cooperate with the investigation in question.
Order Date :- 11.11.2022
SP/
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!