Citation : 2023 Latest Caselaw 17552 ALL
Judgement Date : 17 July, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:142617 Court No. - 90 Case :- APPLICATION U/S 482 No. - 40493 of 2019 Applicant :- Krishna Kant @ K.K. And 4 Ors Opposite Party :- State of U.P. and Another Counsel for Applicant :- Rajendra Kumar Singh Counsel for Opposite Party :- G.A.,Shabana Nizam Hon'ble Dinesh Pathak,J.
1. Supplementary affidavit filed on behalf of the applicants, is taken on record.
2. Heard learned counsel for the applicants and learned counsel for opposite party No.2 as well as learned AGA and perused the record on board.
3. The applicants have invoked the inherent jurisdiction of this Court under Section 482 Cr.P.C. for quashing the summoning order dated 20.6.2016 passed by Special Judge, D.A.A. Act, Agra as well as entire proceedings of Complaint Case No.337 of 2014 (Arjun Singh Vs. Krishan Kant and others), under Sections 147, 148, 323, 395, 307, 504, 506 I.PC., Police Station Shamshabad, District Agra, pending in the court of Special Judge, D.A.A. Act, Agra, on the basis of compromise.
4. Learned trial court has passed the summoning order dated 20.6.2016 on the basis of complaint moved on behalf of the opposite party No.2. During pendency of the case parties have filed the compromise application before this Court to quash the entire criminal proceedings on the basis of compromise. This Court, vide order dated 19.5.2023, has preferred the matter before the trial court for verification of the compromise. In pursuance of the order dated 19.5.2023 learned Additional Sessions Judge/Special Judge Dacoity affected area Court No.13, Agra has submitted its report dated 8.6.2023 to the fact that the compromise filed on behalf of the parties has been verified in accordance with law. For ready reference order dated 19.5.2023 is quoted herein below :
"Learned counsel for the applicants and learned counsel for the opposite party no. 2 are present.
According to them, parties have arrived at a compromise. As some of the sections involved are non-compoundable, hence, prayer is made to get the compromise verified by the trial court. For Section 307 IPC, it is said that it is no injury case. The dispute is personal.
As the parties have arrived at a compromise and some of the sections involved are non-compoundable, the parties are directed to appear before the trial court within 15 days from today and file their compromise in the trial court. If the parties submit their compromise within the time stipulated, the trial court shall verify the compromise deed, pass a verification order thereon and transmit the certified copy of the verified compromise deed and the certified copy of the verification order passed thereon, to this court within 15 days thereafter.
List on 17.07.2023.
Interim order, if any, is extended till the next date of listing.
Learned counsel for the applicants submits that he has moved the amendment application on 07.02.2020 but the same is not on record.
Office is directed to trace out the amendment application and place the same on record."
5. Learned counsel for the applicants has filed the order dated 8.6.2023 (Annexure S.A-1) passed by the court concerned verifying the compromise in presence of both the parties before whom conditions of compromise has been spelled out and they have admitted the factum of compromise. Learned counsel for applicant in pursuance of the verification order dated 8.6.2023, submits that now the parties have buried the hatchet and settled their dispute and living peacefully, therefore, present application may be allowed and criminal proceedings may be quashed. It is further submitted that in the matter of Narendra Kumar Singh & Others Vs. State of Punjab, (2014) 6 SCC 466 Hon'ble Supreme Court has quashed the criminal proceedings even under Section 307 I.P.C.
6. 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.
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 misdemeanour. The consequences of the act complained of upon the financial or economic system will weigh in the balance."
8. Learned counsel for the opposite party no. 2 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 opposite party no. 2 does not wants to prosecute the present case against the applicants any more as no dispute remains between the parties.
9. 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 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 summoning order dated 20.6.2016 passed by Special Judge, D.A.A. Act, Agra as well as entire proceedings of Complaint Case No.337 of 2014 (Arjun Singh Vs. Krishan Kant and others), under Sections 147, 148, 323, 395, 307, 504, 506 I.PC., Police Station Shamshabad, District Agra, pending in the court of Special Judge, D.A.A. Act, Agra are hereby quashed.
11. Let a copy of the order be transmitted to the concerned lower Court for necessary action.
Order Date :- 17.7.2023
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!