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

Gaurav Mishra vs State Of U.P. Thru. Prin. Secy. ...
2023 Latest Caselaw 15136 ALL

Citation : 2023 Latest Caselaw 15136 ALL
Judgement Date : 15 May, 2023

Allahabad High Court
Gaurav Mishra vs State Of U.P. Thru. Prin. Secy. ... on 15 May, 2023
Bench: Shamim Ahmed



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

Neutral Citation No. - 2023:AHC-LKO:34002
 
Court No. - 14
 
Case :- APPLICATION U/S 482 No. - 1383 of 2022
 
Applicant :- Gaurav Mishra
 
Opposite Party :- State Of U.P. Thru. Prin. Secy. Home Civil Secrtt. And Another
 
Counsel for Applicant :- Arjun Singh Kalhans
 
Counsel for Opposite Party :- G.A.,Upendra Kumar Sagar
 
Hon'ble Shamim Ahmed,J.

1. Short counter affidavit filed by Shri Upendra Kumar Sagar, the learned counsel for the opposite party No. 2 is taken on record.

2. Heard Shri Arjun Singh Kalhans, the learned counsel for applicant, Ms. Jan Laxmi Senani Tiwari, the learned A.G.A.-I for the State as well as Shri Upendra Kumar Sagar, the learned counsel for the opposite party No. 2 and perused the record.

3. This application under Section 482 Cr.P.C. has been filed by the applicant-Gaurav Mishra, with the prayer to quash the charge sheet No. 01/2019 dated 09.05.2022 as well as summoning order dated 08.07.2021 passed by learned Chief Judicial Magistrate, Lucknow in Case No. 29576 of 2021, State Vs. Gaurav Mishra, arising out of Case Crime No. 529 of 2019, under Sections 498-A, 323, 504 I.P.C. read with Section 3/4 of Dowry Prohibition Act, Police Station P.G.I., District Lucknow.

4. Learned counsel for the applicant submits that vide order dated dated 30.03.2022 passed by a coordinate Bench of this Court, the matter was referred to the Mediation and Conciliation Centre, High Court, Lucknow for settlement between the parties, thereafter mediation took place, wherein parties have entered into an amicable settlement and the mediation was successful and as per the settlement agreement dated 27.02.2023 both the parties are living separately. In the said agreement of settlement it has been agreed by both the parties that all the cases which they have filed earlier against each other, shall withdraw in terms of the settlement. A copy of settlement agreement dated 27.02.2023 is on the record.

5. Learned counsel for the applicants further submits that in view of settlement arrived at between the parties now no dispute remains between the parties and nothing remains to be adjudicated by this Court in the aforesaid proceedings, therefore, no useful purpose would be served if the proceedings of the aforesaid case go on further.

6. Learned counsel for the opposite party No. 2 also supported the arguments as advanced by the learned counsel for the applicants and submits that the parties have entered into a settlement agreement on 27.02.2023 before the Mediation and Conciliation Centre of this Court. He further submits that in short counter affidavit filed by him today, in para-5 it has been clearly stated that parties have mutually agreed to dissolve their marriage and to live separately in future and have filed a divorce petition before the court of learned Principal Judge, Family Court, Lucknow bearing Suit No. 273 of 2023 under Section 13-B of Hindu Marriage Act as per the settlement arrived at between them, therefore, in terms of settlement no useful purpose would be served keeping the matter pending, and her client has no objection if the present proceedings are quashed.

7. Learned A.G.A.-I has submitted that since parties have entered into settlement agreement dated 27.02.2023 before the Mediation Centre of this Court, therefore, no useful purpose would be served if the proceedings of the aforesaid case go on further.

8. Learned counsel for the parties have drawn attention of this Court and placed reliance on the following judgments of Hon'ble Apex Court in support of their case.

(i) B.S. Joshi Vs. State of Haryana & 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.

9. Summarizing the ratio of all the above cases the latest judgment pronounced by Hon'ble Apex Court in the case of Parbatbhai Aahir @ Parbatbhai Bhimsinhbhai Karmur & Ors. Vs. State of Gujarat & Anr,; reported in (2017) 9 SCC 641 and in paragraph no.16, the Hon'ble Apex Court 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."

10. The Apex Court has also laid down the guidelines where the criminal proceedings could be interfered and quashed in exercise of its power by the High Court in the following cases:-(i) R.P. Kapoor Vs. State of Punjab, AIR 1960 S.C. 866, (ii) State of Haryana Vs. Bhajanlal, 1992 SCC (Crl.)426, (iii) State of Bihar Vs. P.P. Sharma, 1992 SCC (Crl.)192 and (iv) Zandu Pharmaceutical Works Ltd. Vs. Mohd. Saraful Haq and another, (Para-10) 2005 SCC (Cri.) 283.

11. From the aforesaid decisions the Apex Court has settled the legal position for quashing of the proceedings at the initial stage. The test to be applied by the court is to whether uncontroverted allegation as made prima facie establishes the offence and the chances of ultimate conviction is bleak and no useful purpose is likely to be served by allowing criminal proceedings to be continue. In S.W. Palankattkar & others Vs. State of Bihar, 2002 (44) ACC 168, it has been held by the Hon'ble Apex Court that quashing of the criminal proceedings is an exception than a rule. The inherent powers of the High Court under Section 482 Cr.P.C itself envisages three circumstances under which the inherent jurisdiction may be exercised:-(i) to give effect an order under the Code, (ii) to prevent abuse of the process of the court ; (iii) to otherwise secure the ends of justice. The power of High Court is very wide but should be exercised very cautiously to do real and substantial justice for which the court alone exists.

12. With the assistance of the aforesaid guidelines, keeping in view the nature and gravity and the severity of the offence which are more particularly is matrimonial dispute and differences it is deem proper and meet to the ends of justice. The proceeding of the aforementioned case be quashed.

13. The present 482 Cr.P.C. application stands allowed. Keeping in view the law laid down by the Hon'ble Apex Court in the above referred judgment and in view of the settlement agreement arrived at between the parties before the Mediation and Concilliation Centre of this Court dated 27.02.2023 and also keeping in view the statements made by the learned counsel for the applicants, learned A.G.A.-I for the State as well as the learned counsel for the opposite party No. 2 and the observation made above, the entire proceedings of Case No. 29576 of 2021, State Vs. Gaurav Mishra, arising out of Case Crime No. 529 of 2019, under Sections 498-A, 323, 504 I.P.C. read with Section 3/4 of Dowry Prohibition Act, Police Station P.G.I., District Lucknow, are hereby quashed.

14. The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad or certified copy issued from the Registry of the High Court, Allahabad.

15. The concerned Court/Authority/Official shall verify the authenticity of such computerized copy of the order from the official website of High Court Allahabad and shall make a declaration of such verification in writing.

Order Date :- 15.05.2023

Mustaqeem

 

 

 
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