Citation : 2022 Latest Caselaw 13008 ALL
Judgement Date : 14 September, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 84 Case :- APPLICATION U/S 482 No. - 23946 of 2018 Applicant :- Shravan Kumar @ Jhulayee Rai And Anr Opposite Party :- State Of U.P. And Anr Counsel for Applicant :- Ashok Kumar Singh Counsel for Opposite Party :- G.A.,Deepak Kaushik Hon'ble Saurabh Shyam Shamshery,J.
Heard Ashok Kumar Singh, learned counsel for applicants and Shri. Deepak Kaushik, learned counsel for the opposite party no.2.
By means of this application, applicants have prayed for setting aside the impugned charge-sheet No.117 of 2016 dated 19.9.2016 submitted by Investigating Officer in Case Crime No.34 of 2016 under Sections 307, 326, 452, 504 and 506 I.P.C. P.S. Suriyawan, District-Bhadohi as well as entire proceedings of Case No.4403 of 2017, State Vs. Shravan Kumar, pending before the judicial Magistrate First Bhadohi-Gyanpur.
Learned counsel for applicants submits that the complainant and accused side are family members and they have amicably settled the dispute and a compromise was filed before the court concerned which has been verified and a certified copy of same is annexed along with the joint affidavit.
Learned counsel for applicants submits that so far as allegation under Section 307 I.P.C.is concerned it was based on a belated injury report.
Inherent Power of the High Court and Quashing of proceedings for non compoundable offences :-
A three judge bench of the Supreme Court while considering conflict between Narinder Singh vs. State of Punjab (2014) 6 SCC 466 and State of Rajasthan vs. Shambhu Kewat (2014) 4 SCC 149, on the issue of exercising power under section 482 CrPC in regard to above referred point in State of Madhya Pradesh versus Laxmi Narayan and others:(2019)5 SCC 688 and, after considering earlier judgments Gian Singh vs. State of Punjab (2012) 10 SCC 303; State of Rajasthan vs. Shambhu Kewat, (2014) 4 SCC 149; State of Madhya Pradesh vs. Deepak (2014) 10 SCC 285; State of Madhya Pradesh vs. Manish (2015) 8 SCC 307; J.Ramesh Kamath vs. Mohana Kurup (2016) 12 SCC 179; State of Madhya Pradesh vs. Rajveer Singh (2016) 12 SCC 471; Parbatbhai AAhir vs. State of Gujarat (2017) 9 SCC 641; and 2019 SCC Online SC 7, State of Madhya Pradesh vs. Kalyan Singh :(2019) 4 SCC 268; State of Madhya Pradesh vs. Dhruv Gurjar:(2019) 5 SCC 570,clarified Narinder Singh (supra) and held that :-
"15 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 320of 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." (Emphasis supplied)
Considering that the parties have amicably settled the issue and taking note of belated injury report that there was old healed wound on private part of injured who is also signatory to compromise for the purpose of offence under Section 307 I.P.C. and in view of State of Madhya Pradesh versus Laxmi Narayan (supra), entire proceedings of Case No.4403 of 2017, State Vs. Shravan Kumar, pending before the judicial Magistrate First Bhadohi-Gyanpur are hereby quashed and the application is allowed.
Order Date :- 14.9.2022
SB
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!