Citation : 2023 Latest Caselaw 35062 ALL
Judgement Date : 14 December, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:237355 Court No. - 90 Case :- APPLICATION U/S 482 No. - 26910 of 2019 Applicant :- Satyadeep Goyal Opposite Party :- State of U.P. and Another Counsel for Applicant :- Piyush Ranjan Pandey,Praveen Kumar Srivastava,Sudhanshu Pandey Counsel for Opposite Party :- G.A.,Alpika Srivastava,Neeraj Srivastava Hon'ble Dinesh Pathak,J.
1. Heard learned counsel for the applicant, learned counsel for opposite party no.2 as well as learned A.G.A. and perused the record.
2. The applicant has invoked the inherent jurisdiction of this Court under Section 482 Cr.P.C. for quashing the entire proceeding of Complaint Case No.1322 of 2018 under Section 4 of D.P. Act, Police Station Sikandra, District Agra including the impugned summoning order dated 17.12.2018.
3. It is submitted that having considered the amicable settlement took place between the parties, this Court, vide order dated 13.10.2023 has directed the court concerned to verify the compromise. For ready reference order dated 13.10.2023 is quoted herein below :-
"1. Heard Sri Praveen Kumar Srivastava learned counsel for the applicant, Sri Neeraj Srivastava learned counsel for the opposite party No. 2, learned AGA and perused the record.
2. It is submitted by learned counsel for the applicant that both the parties have amicably settled their dispute and inked compromise dated 26.06.2023, which has been filed before the trial court. Certified copy of the compromise application supported by an affidavit has been filed along with the supplementary affidavit dated 30.07.2023, which is on record. It is further submitted that, present application may be decided and criminal proceedings may be quashed on the basis thereof.
3. Learned counsel for the opposite party no.2 has nodded the submission as raised by learned counsel for the applicant and submitted that the opposite party no.2 is no more interested to prosecute the instant matter against the present applicant.
4. In this conspectus, as above, learned trial court, before whom the aforementioned compromise application dated 26.06.2023 supported by an affidavit has been filed, is hereby directed to verify the compromise in the presence of both the parties, after recording their statements, and, thereafter, 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 court concerned on 31.10.2023.
5. List this matter on 05.12.2023 along with the verification report, if any, submitted by the learned trial court concerned.
6. Interim order, if any, is extended till the next date of listing."
4. In pursuance of the order dated 13.10.2023 passed by this Court, learned court concerned has verified the compromise and submitted verification report dated 31.10.2023 along with copy of the compromise verification order dated dated 31.10.2023 and copy of the compromise supported by an affidavit. Perusal of compromise verification report and compromise verification order reveals that both the parties have appeared and they have been identified by their respective counsel. Contents of the compromise has been spelled out to the parties in the open Court. Accordingly, compromise has been verified.
5. It is submitted by learned counsel for the applicant that in the above eventuality of amicable settlement took place between the parties, instant application may be allowed and the entire proceedings may be quashed. It is further submitted that both the parties have entered into compromise out of their own volition without any duress and burried the hatchet. 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.
6. 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 misdemeanor. The consequences of the act complained of upon the financial or economic system will weigh in the balance."
7. Learned A.G.A. 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.
8. Learned counsel for the opposite party No. 2 has nodded the factum of the 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 opposite party no. 2 does not wants to prosecute the present case against the applicant any more as no dispute remains between the parties.
9. Having considered the compromise took place between the parties 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 took place between the parties and duly verified by the court concerned, 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 :- 14.12.2023
VR
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!