Citation : 2023 Latest Caselaw 19798 ALL
Judgement Date : 31 July, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:153729 Court No. - 90 Case :- APPLICATION U/S 482 No. - 29264 of 2017 Applicant :- Nandani And 4 Others Opposite Party :- State of U.P. and Another Counsel for Applicant :- Jitendra Pal Singh Chauha,Bhanu Pratap Dhakray,Rajesh Kumar Srivastava,Virendra Kumar Srivastava Counsel for Opposite Party :- G.A.,Arvind Agrawal,Pandey Balkrishna,Vinod Kumar Hon'ble Dinesh Pathak,J.
1. Heard learned counsel for the applicants, and learned counsel for opposite party No.2 as well as learned AGA.
2. The applicants have invoked the inherent jurisdiction of this Court under Section 482 Cr.P.C. for quashing the impugned cognizance/summoning order dated 5.8.2017 passed by Chief Judicial Magistrate, Kasganj and entire criminal proceeding in Case No. 2456 of 2017, under Sections 386, 504 and 506 I.P.C.
3. Criminal proceeding has been initiated on the protest petition filed on behalf of the first informant against the final report submitted by the Investigating Officer in Case Crime No. 0030 of 2017. Accordingly, protest petition was allowed and final report was rejected. Further, matter was ordered to be proceeded as State case under Sections 386, 504 and 506 I.P.C. In pursuance of the order dated 31.3.2023 passed by this Court parties were relegated before the trial court for verification of the compromise. For ready reference the order dated 31.3.2021 is quoted herein below :-
"In compliance of order of this Court dated 14.3.2023, the applicant no.1 Nandani (wife) and her husband, namely, Jitendra Singh are present before this Court in person and duly identified by their counsel.
Learned counsel for the applicants submitted that the parties had entered into compromise in the matter, copy of the same is annexed as Annexure No.1 to the supplementary affidavit and parties are living together as husband and wife and as such present proceedings have no legs to stand and they had filed compromise affidavit before the court below.
In the circumstances, the parties are directed to appear before the court below on 10.4.2023 and the court below after verifying the compromise, in case the same is filed before it, submit its report about verification of compromise to this Court by the next date of listing.
List this case on 27.4.2023.
Interim order, granted earlier, shall continue till the next date of listing."
4. In pursuance of the order dated 31.3.2023, learned Chief Judicial Magistrate, Kasganj has passed the verification order dated 10.4.2023 which was subsequently corrected by order dated 24.5.2023 and, accordingly, submitted the verification report dated 03.06.2023. As per the verification order dated 10.4.2023 both the parties were identified by their respective counsels who have admitted the factum of compromise (Paper No. 27Aa/1-2) supported by affidavit (Paper No. 28/8-2).
5. Learned counsel for the applicants, in light of the compromise and the verification report submitted by the court below concerned, verifying the compromise took place between the parties has submitted that instant application may be allowed and and criminal proceedings may be quashed. It is further submitted that now parties have buried the hatchet and there is no grudges against each other.
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 cognizance/summoning order dated 5.8.2017 passed by Chief Judicial Magistrate, Kasganj and entire criminal proceeding of Criminal Case No. 2541 of 2019 (Old Case No. 2456 of 2017), under Sections 386, 504 and 506 I.P.C., Police Station Kasganj, District Kasganj are hereby quashed.
12. Let a copy of the order be transmitted to the concerned lower Court for necessary action.
Order Date :- 31.7.2023
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!