Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sakib vs State Of U.P.And Another
2023 Latest Caselaw 35761 ALL

Citation : 2023 Latest Caselaw 35761 ALL
Judgement Date : 19 December, 2023

Allahabad High Court

Sakib vs State Of U.P.And Another on 19 December, 2023

Author: Dinesh Pathak

Bench: Dinesh Pathak





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:240516
 
Court No. - 90
 

 
Case :- APPLICATION U/S 482 No. - 45446 of 2023
 

 
Applicant :- Sakib
 
Opposite Party :- State Of U.P.And Another
 
Counsel for Applicant :- Zafeer Ahmad
 
Counsel for Opposite Party :- G.A.,Hemant Kumar
 

 
Hon'ble Dinesh Pathak,J.
 

1. Heard learned counsel for the applicant, learned counsel for respondent no.2 as well as learned A.G.A. and perused the record.

2. The applicant has invoked inherent jurisdiction of this Court under Section 482 Cr.P.C. for quashing the proceedings of Case No. 7492 of 2021 (State vs. Shakib) in S.T. No.347 of 2022 arising out of Case Crime No.0128 of 2021, under Section 452, 376, 504, 506 I.P.C., P.S. Shahjad Nagar, District Rampur, pending in the court of Chief Judicial Magistrate, Rampur.

3. Respondent no.2 (wife) has lodged an F.I.R. being Case Crime No.0128 of 2021 against the present applicant levelling allegations of house trespass, rape and criminal intimidation. During trial, respondent no.2 has deposed in her examination-in-chief that she married with the applicant (accused) and blessed with a child aged about 5 years. Having considered the amicable settlement took place between the parties and the changed scenario wherein both the parties have solemnized marriage, a Coordinate Bench of this Court in Application under Section 482 Cr.P.C. No.34355 of 2023 (Sakib vs. State of U.P. & Another) has referred the matter before the court below to verify the compromise and it was left open to the present applicant to approach before this Court again for quashing of the proceedings. For ready reference, order dated 05.10.2023 is quoted herein below :-

"1. Heard learned counsel for the applicants and learned A.G.A. for the State and perused the record.

2. This application under Section 482 Cr.P.C. has been filed by the applicants to quash the charge sheet dated 27.08.2021 and cognizance order dated 14.09.2021 and the entire proceedings of Case No. 7492 of 2021 (State vs. Shakib) in S.T. No.347 of 2022 arising out of Case Crime No. 128 of 2021, under Section 452, 376, 504, 506 I.P.C., P.S. Shahjad Nagar, District Rampur, pending in the court of Chief Judicial Magistrate, Rampur.

3. Learned counsel for the applicants submits that the parties have reconciled their differences and a compromise has been entered between them. Therefore, no useful purpose would be served in continuing the proceedings before the Court below and the same is not only sheer wastage of time of the Court but also abuse of process of law.

4. Learned A.G.A., however, submits that it is the concerned court below, which has to verify the fact as to whether the parties have entered into compromise, hence the applicants may approach the concerned court below and move an application with respect to compromise between the parties, which will be decided in accordance with law.

5. In view of above, without expressing any opinion on the merit of the case, both the parties are directed to appear before the Court below and file compromise deed before the court below as well certified copy of this order within two weeks from today. It is expected that Court below may fix a date for the verification of the compromise and after ensuring the presence of the parties, pass an appropriate order with respect to the same in accordance with law, as expeditiously as possible, preferably within a period of two months from the date of production of a certified copy of this order, if there is no other legal impediment. While passing the order verifying the compromise, the Court concerned shall also record the statements of the parties as to whether all the terms and conditions mentioned in the original compromise deed, so filed, have been fulfilled or not?

6. The Court in that scenario will allow the parties to obtain certified copy of the report as well as compromise and it will be open to the applicants to approach this Court again for quashing of the proceedings.

7. For a period of two months, no coercive action shall be taken against the applicants in the aforesaid case.

8. With the aforesaid directions, this application is finally disposed of."

4. In pursuance of the order dated 05.10.2023, Additional Sessions Judge/F.T.C. Court No.1 (C.A.W) has passed the compromise verification order dated 21.10.2023. Certified copy of the order dated 21.10.2023 has been filed as Annexure-3 to the instant application. It has been observed by the court below that Hina and Sakib have appeared before the court as CW-1 and CW-2 respectively, who have admitted the factum of compromise and, accordingly, the compromise has been verified.

5. Counsel for the applicant has drawn attention of the Court towards the deposition of PW-1-first informant (Hina) wherein she has admitted the marital relations with the applicant and birth of child aged about 5 years. Birth certificate of child has been annexed as Annexure-9 to this application wherein date of birth of child has been shown as 21.10.2022.

6. 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.

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 misdemeanor. The consequences of the act complained of upon the financial or economic system will weigh in the balance."

8. 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.

9. 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.

10. 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.

11. 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.

12. Let a copy of the order be transmitted to the concerned lower Court for necessary action.

Order Date :- 19.12.2023

VR

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter