Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hariram @ Hariram Nishad And ... vs State Of U.P. Thru. Prin. Secy. ...
2023 Latest Caselaw 5198 ALL

Citation : 2023 Latest Caselaw 5198 ALL
Judgement Date : 16 February, 2023

Allahabad High Court
Hariram @ Hariram Nishad And ... vs State Of U.P. Thru. Prin. Secy. ... on 16 February, 2023
Bench: Shree Prakash Singh



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 27
 

 
Case :- APPLICATION U/S 482 No. - 1527 of 2023
 

 
Applicant :- Hariram @ Hariram Nishad And Others
 
Opposite Party :- State Of U.P. Thru. Prin. Secy. Home Civil Secrett. Lko. And Others
 
Counsel for Applicant :- Santosh Kumar Srivastava
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Shree Prakash Singh,J.

Sri Harsh Vardhan Singh, Advocate, has put in appearance by way of filing Vakalatnama on behalf of opposite parties nos. 2 to 5 and the same is taen on record.

Heard learned counsel for the applicants, Sri Harsh Vardhan Singh, learned counsel for opposite parties no. 2 to 5, Sri Sushil Kumar Pandey, learned A.G.A. for the State and perused the record.

The instant application under Section 482 Cr.P.C. has been filed for quashing of the entire proceedings of S.C./S.T. Case No. 18 of 2015, arising out of Case Crime No. 101 of 2014, under sections 147,323,452,504,506,427,325 I.P.C. and Section 3(1)(x) of S.C./S.T. Act, Police Station-Bashkari, District-Amnbedkar Nagar as well as impugned chargesheet no. 20/2014 dated 23.10.2014 submitted against applicant nos. 1 to 6.

Learned counsel appearing for the applicants submits that the applicants are innocent and have falsely been implicated in the instant case. He next added that due to some misunderstanding, the instant F.I.R. has been lodged against the applicants. He submits that the applicants as well as opposite parties no. 2 to 5 are neighbours and are residing in the same village and because of anonymity, the present applicants have been named in the F.I.R. . The applicants have never ever committed any offence and when the truthfulness came into the knowledge, the opposite, they sat together and they have settled their dispute and that too has been reduced in writing as compromise deed dated 07-01-2023 and the same has been annexed as Annexure No. 4 with this application. Adding his arguments, he submits that now the parties have put their all disputes at rest by way of executing the compromise deed and thus, further criminal proceedings against the present applicants would be a futile exercise and amount to harassment of the applicants.

In support of his contentions, he has placed reliance in the case of Ramawatar Vs The State of Madhya Pradesh,2021 SCC Online SC 966 and has referred paragraph nos. 9,10,11 & 16, which are extracted hereinunder:-

"9. Having heard learned Counsel for the parties at some length, we are of the opinion that two questions fall for our consideration in the present appeal. First, whether the jurisdiction of this Court under Article 142 of the Constitution can be invoked for quashing of criminal proceedings arising out of a 'noncompoundable offence? If yes, then whether the power to quash proceedings can be extended to offences arising out of special statutes such as the SC/ST Act ?

10. So far as the first question is concerned, it would be ad rem to outrightly refer to the recent decision of this Court in the case of Ramgopal & Anr. V. The State of Madhya Pradesh, wherein, a two Judge Bench of this Court consisting of two of us (N.V. Ramana, CJI & Surya Kant, J) was confronted with an identical question. Answering in the affirmative, it has been clarified that the jurisdiction of a Court under Section 320 Cr.P.C cannot be construed as a proscription 3 (1999) 5 SCC 238 4 (2005) 1 SCC 343 5 Criminal Appeal No. 1489 of 2012 against the invocation of inherent powers vested in this Court under Article 142 of the Constitution nor on the powers of the High Courts under Section 482 Cr.P.C. It was further held that the touchstone for exercising the extraordinary powers under Article 142 or Section 482 Cr.P.C., would be to do complete justice. Therefore, this Court or the High Court, as the case may be, after having given due regard to the nature of the offence and the fact that the victim/complainant has willingly entered into a settlement/compromise, can quash proceedings in exercise of their respective constitutional/inherent powers.

11. The Court in Ramgopal (Supra) further postulated that criminal proceedings involving nonheinous offences or offences which are predominantly of a private nature, could be set aside at any stage of the proceedings, including at the appellate level. The Court, however, being conscious of the fact that unscrupulous offenders may attempt to escape their criminal liabilities by securing a compromise through brute force, threats, bribes, or other such unethical and illegal means, cautioned that in cases where a settlement is struck post conviction, the Courts should, interalia, carefully examine the fashion in which the compromise has been arrived at, as well as, the conduct of the accused before and after the incident in question. While concluding, the Court also formulated certain guidelines and held:

"19? Nonetheless, we reiterate that such powers of wide amplitude ought to be exercised carefully in the context of quashing criminal proceedings, bearing in mind: (i) Nature and effect of the offence on the conscious of the society; (ii) Seriousness of the injury, if any; (iii) Voluntary nature of compromise between the accused and the victim; & (iv) Conduct of the accused persons, prior to and after the occurrence of the purported offence and/or other relevant considerations." [Emphasis Applied]

16. On the other hand, where it appears to the Court that the offence in question, although covered under the SC/ST Act, is primarily private or civil in nature, or where the alleged offence has not been committed on account of the caste of the victim, or where the continuation of the legal proceedings would be an abuse of the process of law, the Court can exercise its powers to quash the proceedings. On similar lines, when considering a prayer for quashing on the basis of a compromise/settlement, if the Court is satisfied that the underlying objective of the Act would not be contravened or diminished even if the felony in question goes unpunished, the mere fact that the offence is covered under a 'special statute' would not refrain this Court or the High Court, from exercising their respective powers under Article 142 of the Constitution or Section 482 Cr.P.C."

Referring the aforesaid, he submits that the case of the present applicants is squarely covered with the ratio of the aforesaid Judgment.

On the other hand, learned counsel appearing for the opposite parties nos. 2 to 4 has supported the version of the learned counsel for the applicants and submits that the parties have settled their dispute through the compromise deed and thus, the criminal proceedings against the applicants may be dropped.

Learned A.G.A. appearing for the State has no objection to the contentions aforesaid.

Now whether the parties have, in fact, compromised the matter or not, can best be ascertained by the court below as such compromise has to be duly verified in presence of the parties concerned before the Court.

Accordingly, this application is disposed of with a direction to the court concerned that if any such compromise is filed before it, it shall issue notices to all the signatories to the compromise requiring their personal presence and, thereafter, proceed to verify the compromise. If the aforesaid compromise is verified, a report to that effect shall be prepared by the court and the compromise will be made part of the record.

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.

For a period of one month, the proceedings initiated in pursuance of S.C./S.T. Case No. 18 of 2015, arising out of Case Crime No. 101 of 2014, under sections 147,323,452,504,506,427,325 I.P.C. and Section 3(1)(x) of S.C./S.T. Act, Police Station-Bashkari, District-Amnbedkar Nagar as well as impugned chargesheet no. 20/2014 dated 23.10.2014 submitted against applicant nos. 1 to 6, shall remain stayed so far as applicants are concerned.

Office is directed to return the original compromise deed to the learned counsel for the applicants, if any, after taking the photocopy of the same.

Order Date :- 16.2.2023

AKS

 

 

 
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