Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Satya Pal And 2 Others vs State Of U.P. And Another
2023 Latest Caselaw 6511 ALL

Citation : 2023 Latest Caselaw 6511 ALL
Judgement Date : 1 March, 2023

Allahabad High Court
Satya Pal And 2 Others vs State Of U.P. And Another on 1 March, 2023
Bench: Rahul Chaturvedi



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 67
 

 
Case :- APPLICATION U/S 482 No. - 7554 of 2023
 

 
Applicant :- Satya Pal And 2 Others
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Shanti Dhar Dwivedi
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Rahul Chaturvedi,J.

Learned counsel for the applicant is permitted to amend the prayer only.

Sri Sandeep Tripathi, Advocate has filed vakalatnama on behalf of opposite party no.2 as well as counter affidavit today which is taken on record.

Heard Sri Shandi Dhar Dwivedi, learned counsel for the applicants, Sri Sandeep Tripathi, learned counsel for the opposite party no.2.

By means of the present application, the applicants are assailing the charge sheet dated 27.04.2013 as well as entire proceeding of S.T. No.1103 of 2014 arising out of case crime no. 27A/174A/13, under Sections 323, 324, 504 IPC, P.S. Jhijhana, District Shamli pending in the court of Additional Sessions Judge, Court No.1, Kairana, Shamli.

Contention raised by the counsel that for the same incident there are cross FIR and outside the court the parties have come to terms. In the proceeding of S.T. No. 1102 of 2014 arising out of case crime no. 27/174/13 under Sections 323, 324, 504, 506 IPC, which has already been quashed in Application 482 No. 4595 of 2023 has already been allowed by order dated 23.02.2023.

Since the parties has already come to terms and compromise deed dated 12.09.2022 annexed as Annexure-6 to the affidavit accompanying the application duly supported by affidavit of Ram Mehar Singh, the injured.

The counter affidavit sworn by Ram Mehar Singh, opposite party no.2. In paragraph 10, he has acknowledged the compromise between the parties and submits that he is no more interested in prosecuting the applicant in S.T. No. 1103 of 2014.

It is submitted by the learned counsel for the applicant that though the applicant is charge sheeted under Section 354 IPC and Section 9/10 POCSO Act, P.S. Nigohi, District Shahjahanpur. It is contended by the learned counsel for the applicant that the parties since the contesting parties have buried their difference and disputes and therefore, there is no useful purpose to be served to keep the matter alive and pending. The learned counsel for the applicant has drawn my attention to the affidavit a compromise/affidavit dated 29.08.2017 arises between the contesting parties by which both the parties has sorted out their differences and dispute out side the court. This fact of compromise has been confirmed and nodded in affirmative by the counsel for the opposite parties and has been jointly submitted that there would be no harm and error it would be the interest of justice that the proceedings may be quashed in the light of the compromise.

Therefore, under these changed circumstances, the entire proceeding pending against the applicants may be quashed in the light of compromise jotted down between the parties.

Learned counsel for the applicants has drawn my attention to the relevant paragraphs of judgments:-

1. B.S. Joshi and others Vs. State of Haryana and another (2003) 4 SCC 675

2. Nikhil Merchant Vs. Central Bureau of Investigation[2008)9 SCC 677]

3. Manoj Sharma Vs. State and others (2008) 16 SCC 1

4. Shiji @ Pappu and Others VS. Radhika and Another, (2011) 10 SCC 705

5. Gian Singh Vs. State of Punjab (2012) 10 SCC 303

6. K. Srinivas Rao Vs. D.A Deepa, (2013) 5 SCC 226

7. Dimpey Gujral and others Vs. Union Territory through Administrator, U.T. Chandigarh and others, (2013) 11 SCC 497

8. Narindra Singh and others Vs. State of Punjab ( 2014) 6 SCC 466

9. Yogendra Yadav and Ors. Vs. State of Jharkhand and another (2014) 9 SCC 653

10. C.B.I. Vs. Maninder Singh (2016) 1 SCC 389

11. C.B.I. Vs. Sadhu Ram Singla and Others, (2017) 5 SCC 350

12. Parbatbhai Aahir @ Parbatbhai Bhimsinhbhai Karmur and Others Vs. State of Gujarat and another, (2017) 9 SCC 641

13. Anita Maria Dias and Ors. Vs. State of Maharashtra and Others, (2018) 3 SCC 290

14. Social Action Forum For Manav Adhikar and Another Vs. Union of India and others, (2018) 10 SCC, 443 (Constitution Bench)

15. State of M.P. VS. Dhruv Gurjar and Another, (2019) 5 SCC 570

16. State of M.P. V/s Laxmi Narayan & Ors., (2019) 5 SCC 688

17. Rampal Vs. State of Haryana, AIR online 2019 SC 1716

18. Arun Singh and Others VS. State of U.P. and Another (2020) 3 SCC 736

19. Criminal Appeal No. 1489 of 2012 (Ramgopal and Another Vs. The State of M.P.), 2021 SCC OnLine SC 834.

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 "PARBATBHAI 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."

With the assistance of the aforesaid guidelines, keeping in view the nature and gravity and the severity of the offence which are more particularly in private dispute and difference, the Court deems it proper and to meet the ends of justice that the proceeding of the aforementioned case be quashed.

The present 482 Cr.P.C. application stands ALLOWED. Keeping in view the compromise arrived at between the parties, the impugned charge sheet as well as entire proceeding of the aforesaid case pending against the applicants, are hereby quashed.

Let a copy of the order may be transmitted to the concerned lower court within 20 days.

Order Date :- 1.3.2023

Abhishek Sri.

 

 

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter