Citation : 2023 Latest Caselaw 34606 ALL
Judgement Date : 11 December, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:235585 Court No. - 90 Case :- APPLICATION U/S 482 No. - 20091 of 2007 Applicant :- Sheel Kumar Chaturvedi Opposite Party :- State of U.P. and Another Counsel for Applicant :- Pankaj Srivastava,Aditya Kumar Tripathi Counsel for Opposite Party :- Govt. Advocate,Sushil Kumar Dubey Hon'ble Dinesh Pathak,J.
1. Certified copy of the compromise verification order dated 05.12.2023 and certified copy of the compromise, annexed with supplementary affidavit, filed today in court by applicant is taken on record.
2. Perusal of supplementary affidavit filed today reveals that first informant namely, Jitendra Nath Saxena has died in the year 2011 and in his place Amit Kumar Saxena, Smt. Rachna Saxena and Smt. Nirmala Saxena have been permitted to proceed with the matter vide order dated 17.11.2023 passed by Chief Judicial Magistrate.
3. Heard Sri Aditya Kumar Tripathi, learned counsel for applicant and learned AGA as well as Sri Sushil Kumar Dubey, learned counsel for Amit Kumar Saxena s/o Jitendra Nath Saxena, Smt. Rachna Saxena d/o Jitendra Nath Saxena and Smt. Nirmala Saxena w/o Jitendra Nath Saxena.
4. The applicant has invoked the inherent jurisdiction of this Court under Section 482 Cr.P.C. for quashing the entire criminal proceeding of Case No. 2068 of 2006 arising out of Case Crime No.1054 of 2003, under Sections 420, 471, 468 I.P.C., Police Station Kotwali Orai, District Jalaun, on the basis of compromise, pending before the Chief Judicial Magistrate, Jalaun at Orai.
5. Instant application has been filed by the one of the accused namely, Sheel Kumar Chaturvedi. It is submitted that instant case is arising out of property dispute between the parties who are claiming their own right, title and possession over there. Having been annoyed Jitendra Nath Saxena (opposite party No.2) has lodged an FIR, being Case Crime No.1054 of 2003, against as many as five accused including the present applicant. During pendency of proceeding present applicant and heirs of first respondent have arrived at compromise and settled their dispute amicably out of the court.
6. Order dated 05.12.2023 reveals that during pendency of trial two accused namely, Alladeen and Mahboob Bakhsh have died, therefore, matter was ordered to be abated against those accused by separate order dated 29.9.2023. Certificate copy of order dated 29.9.2023 and 5.12.2023 have been filed as Annexure Nos. 3 and 4 respectively to the supplementary affidavit.
7. Having considered the amicable settlement took place between the parties, as submitted by learned counsel for both the parties, this Court vide order dated 30.10.2023, has directed the court concerned to verify the compromise. For ready reference order dated 30.10.2023 is quoted herein below :-
Order on Application U/s 482
1. It is stated by learned counsel for the applicant Sri Aditya Kumar Tripathi, Advocate as well as Sri Sushil Kumar Dubey learned counsel for the opposite party No.2 that both the parties are arrived at compromise and amicably settled their dispute out of the Court. Both the parties have inked the compromise dated 08.02.2023, which has been filed before the trial court.
2. In this conspectus as above, learned trial court before whom aforesaid matter is pending consideration, is hereby directed to verify the compromise as mentioned by learned counsel for the parties and submit a verification report within a period of one month from the date of appearance of parties who are hereby directed to appear before the court below on 8/9.11.2023.
3. List this matter on 11.12.2023 along with the verification report submitted by trial court concerned, if any.
4. Till the next date of listing, no coercive action shall be taken against the applicant in the criminal proceedings arising out of Case Crime No. 1054 of 2003."
8. In pursuance of the order dated 30.10.2023 passed by this Court, learned Chief Judicial Magistrate, Jalaun at Orai has submitted his verification report dated 06.12.2023 along with copy of compromise and compromise verification order dated 05.12.2023. Perusal of report as well as verification order reveals that both the parties viz first party, namely, (i) Amit Kumar Saxena (ii) Smt. Rachna Saxena (iii) Smt. Nirmala Saxena and the second party namely, Sheel Kumar Chaturvedi (accused) were appeared and they have been identified by their respective counsels. Contents of the compromise has been spelled out to the parties who have admitted the factum of compromise.
9. Learned counsel for the applicant has submitted that, in the eventuality of settlement of dispute between the parties and the verification report submitted by the learned Chief Judicial Magistrate verifying the compromise took place between the parties, instant application may be allowed and and criminal proceedings may be quashed. It is further submitted that now parties have buried the hatchet and there is no grudges between them against each other.
10. To quash the cognizance/summoning 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.
11. In a 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."
12. Learned AGA has contended that he has no objection in deciding the matter on the basis of compromise which has been duly verified by the court concerned.
13. Sri Sushil Kumar Dubey, learned counsel for Amit Kumar Saxena, Smt. Rachna Saxena and Smt. Nirmala Saxena has nodded the factum of compromise entered into between the parties and he has no objection, if the instant application is decided finally on the basis of the said compromise. He also submits that compromise was verified in presence of both the parties, who have voluntarily entered into compromise and Amit Kumar Saxena s/o Jitendra Nath Saxena, Rachna Saxena d/o Jitendra Nath Saxena and Smt. Nirmala Saxena w/o Jitendra Nath Saxena do not want to prosecute the present case against the applicant any more as no dispute remains between the parties.
14. 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.
15. 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 Case No. 2068 of 2006 arising out of Case Crime No.1054 of 2003, under Sections 420, 471, 468 I.P.C., Police Station Kotwali Orai, District Jalaun, so far as it relates to present applicant, namely, Sheel Kumar Chaturvedi is hereby quashed.
16. Let a copy of the order be transmitted to the concerned lower Court for necessary action.
Order Date :- 11.12.2023
Md Faisal
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!