Citation : 2023 Latest Caselaw 1866 ALL
Judgement Date : 18 January, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 67 Case :- APPLICATION U/S 482 No. - 1210 of 2023 Applicant :- Tanveer Opposite Party :- State Of U.P. And Another Counsel for Applicant :- Arvind Prabodh Dubey,Ashok Kumar Giri Counsel for Opposite Party :- G.A.,Naushad Alam Hon'ble Rahul Chaturvedi,J.
Heard learned counsel for the applicants, learned counsel for the opposite party no. 2 as well as learned A.G.A for the State and perused the record.
The present application under Section 482 Cr.P.C. has been filed for quashing the entire proceeding of Special Trial No.1005 of 2016(State Vs. Tanveer) arising out of case crime no.0358 of 2016, under sections 363, 366 IPC and Section 7/8 of POCSO Act, Police station-Gorakhnath, District-Gorakhpur as well as cognizance order dated 03.11.2016.
Submission made by learned counsel for the applicant is that the applicant is facing prosecution under the aforesaid sections of IPC. It is further contended that daughter of opposite party no.2 got married with the applicant and usual allegation of kidnapping was levelled against the applicant and police, after holding superficial investigation in the matter, has submitted the charge sheet. After recovery of the girl, she has never admitted herself for any internal or external examination so as to establish any sexual assault upon her. She is major girl of 21 years. It is next contended that applicant and opposite party no.2 are got married. The Nikaahnama is annexed as Annexure-8 to the application. The most startling issue of this matter is that the affidavit of the present 482 Cr.P.C. application is none other than the victim Mehrunnisha herself which clearly indicates that she does not want that her husband may be prosecuted for the offence.
Learned counsel for the opposite party no.2 has opposed the prayer but could not dispute the aforesaid facts.
Taking into account that the daughter of opposite party no.2 is now happily married wife of the applicant and this wedlock has given a birth to one baby, who is now one year old.
Learned counsel for the applicant has drawn my attention to the relevant paragraphs of judgment:-
(i) B.S. JOSHI VS. STATE OF HARYANA AND OTHERS 2003 (4) ACC 675.
(ii) GIAN SINGH VS. STATE OF PUNJAB 2012 (10) SCC 303.
(iii) DIMPEY GUJRAL AND OTHERS VS. UNION TERRITORY THROUGH ADMINISTRATOR 2013 (11) SCC 697.
(iv) NARENDRA SINGH AND OTHERS VS. STATE OF PUNJAB AND OTHERS 2014 (6) SCC 466.
(v) YOGENDRA YADAV AND OTHERS VS. STATE OF JHARKHAND 2014 (9) SCC 653.
Summarizing the ratio of all the above cases the latest judgment pronounced by Hon'ble Apex Court in Criminal Appeal No. 1723/2017 arising out of SLP (Crl.) No. 9549/2016, the Full Bench of the Hon'ble Apex Court in the case of "DPARBATBHAI AAHIR @ PARBATBHAI BHIMSINHBHAI KARMUR AND OTHERS. VS. STATE OF GUJARAT AND ANOTHER", decided on 4th October, 2017, Hon'ble Dr. D.Y. Chandrachud J. delivering the judgment on behalf of the Full Bench has summarized the broad principles with regard to exercise of powers under Section 482 Cr.P.C. in the case of compromise/settlement between the parties. Which emerges from precedent of the subjects as follows:-
i. "Section 482 preserves the inherent powers 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 recognizes 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 complaint 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 the 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 appropriately 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 in so far as the exercise of the inherent power to quash is concerned;
viii. Criminal cases involving offences which arises 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."
Under the circumstances, it is sheer criminal wastage of time of the sessions trial. With the consent of learned counsel for the opposite party no.2, the proceeding of the aforementioned case is liable to be quashed.
The present 482 Cr.P.C. application stands allowed. The entire proceeding of Special Trial No.1005 of 2016(State Vs. Tanveer) arising out of case crime no.0358 of 2016, under sections 363, 366 IPC and Section 7/8 of POCSO Act, Police station-Gorakhnath, District-Gorakhpur as well as cognizance order dated 03.11.2016 is hereby quashed.
Let a copy of the order may be transmitted to the concerned lower court within 20 days.
Order Date :- 18.1.2023
Sumit S
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!