Citation : 2023 Latest Caselaw 34215 ALL
Judgement Date : 8 December, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:233229 Court No. - 90 Case :- APPLICATION U/S 482 No. - 21394 of 2023 Applicant :- Dr. Irteza Hussain And Another Opposite Party :- State Of U.P. And 2 Others Counsel for Applicant :- Rajesh Yadav Counsel for Opposite Party :- G.A. Hon'ble Dinesh Pathak,J.
1. List revised. None appears on behalf of Opposite Party No. 2.
2. Heard learned counsel for the applicants, learned AGA and perused the record.
3. The present applicants have invoked the inherent jurisdiction of this Court under Section 482 CrPC beseeching the quashing of the entire criminal proceeding of CNR No. UPM004051822022, Comp. No. 45310 of 2022 (State Vs. Irteza Hussain and others) arising out of Case No. 289-A of 2009, under Sections 147, 149, 307, 323, 427 IPC, Police Station Mundha Pandey, District Moradabad pending before Additional Chief Judicial Magistrate, Court No. 5, Moradabad including orders dated 17.8.2011 and 30.5.2022 passed by Additional District and Sessions Judge, Court No. 12, Moradabad.
4. Having considered the amicable settlement took placed between the parties and the submissions advanced by the learned counsel for the parties, this Court has passed an order dated 4.10.2023 directing the parties to get their compromise verified from the court concerned and, simultaneously, concerned court below was directed to submit a compromise verification report. For ready reference, order dated 4.10.2023 is quoted hereinbelow:
"1. Heard learned counsel for the applicants, learned counsel for Opposite Party No. 2, learned AGA and perused the record.
2. The present applicants have invoked the inherent jurisdiction of this Court under Section 482 CrPC beseeching the quashing of the entire criminal proceeding of CNR No. UPM004051822022, Comp. No. 45310 of 2022 (State Vs. Irteza Hussain and others) arising out of Case No. 289-A of 2009, under Sections 147, 149, 307, 323, 427 IPC, Police Station Mundha Pandey, District Moradabad pending before Additional Chief Judicial Magistrate, Court No. 5, Moradabad including orders dated 17.8.2011 and 30.5.2022 passed by Additional District and Sessions Judge, Court No. 12, Moradabad.
3. It has been submitted by the learned counsel for the applicants that trial has not yet been commenced and till date charges are not framed. Both the parties have amicably settled their dispute out of the court and inked compromise dated 5.12.2022 (Annexure No. 15), which has been filed before the trial court. It is further submitted that both the parties have buried the hatchet and wants to live peacefully. Learned counsel for the applicant urged that the present application may be allowed and entire criminal proceeding may be quashed on the basis of the said compromise. He has prayed for getting the compromise verified from the court concerned.
4. In this conspectus as above, learned trial court, before whom aforementioned compromise has been filed, is hereby directed to verify the compromise in the presence of both the parties after recording their statements and submit a verification report within a period of one month from the date of first appearance of the parties who are hereby directed to appear before the trial court concerned on 26.10.2023.
5. List this matter on 29.11.2023 along with the verification report, if any, submitted by the learned trial court concerned.
6. Till the next date of listing, no coercive action shall be taken against the present applicants in the aforementioned case."
5. In pursuance of the order dated 4.10.2023 passed by this Court, learned Additional Judicial Magistrate, Court No. 5, Moradabad has submitted a verification report dated 9.11.2023 along with a copy of the compromise supported by an affidavit and compromise verification order dated 7.11.2023. Perusal of the compromise verification order dated 7.11.2023 and verification report dated 9.11.2023 reveal that the first informant Jai Veer Singh and one accused Shamshad have died during the pendency of the case. As such, the case has been ordered to be abated against the accused Shamshad. Balbir, Deshraj, both brothers of the first informant along with Bantu and Pappu, both sons of first informant and Vineet (victim) have entered into compromise with the sole surviving accused (applicant No. 1) namely Dr. Irteza Hussain. Both the parties have been identified by their respective counsel and conditions of the compromise has been spelt out to the parties, who have admitted the factum of the compromise. Parties have stated that they have voluntarily entered into compromise without any duress and, accordingly, the compromise has been verified in the presence of parties.
6. Learned counsel for the applicants submits that, in the above eventuality of the compromise took place between the parties and the compromise verification report dated 9.11.2023, compromise verification order dated 7.11.2023, the instant application may be allowed and the criminal proceeding initiated against the present applicants may be quashed. It is further submitted that both the parties have buried the hatchet and there is no grudges between them against each other. To quash the cognizance order as well as criminal proceeding, learned counsel for the applicant has relied upon the following judgments of the Hon'ble Apex Court :-
(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.
7. In a recent judgment passed by a Three Judges' Bench of the Apex Court in the Case of Parbatbhai Aahir alias Parbatbhai Bhimsinhbhai Karmur and others Vs. State of Gujarat and another, reported in AIR 2017 SC 4843, Hon'ble Supreme 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. Para no. 15 of the said judgement 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 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."
8. Learned AGA has no objection, in case, the instant application is decided by this Court on the basis of compromise took place between the parties, which is duly verified by the court concerned.
9. Having considered the compromise verification report dated 9.11.2023, compromise verification order dated 7.10.2023 and with the assistance of the 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 the guilt of the accused. The continuation of criminal proceeding would cause oppression and prejudice.
10. 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 concerned court below, the present application under Section 482 Cr.P.C. is hereby allowed. The entire criminal proceeding of the aforementioned case is hereby quashed.
11. Let a copy of the order be transmitted to the concerned lower Court for necessary action.
Order Date :- 8.12.2023
vinay
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!