Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sarafat And 3 Others vs State Of U.P. And Another
2023 Latest Caselaw 26927 ALL

Citation : 2023 Latest Caselaw 26927 ALL
Judgement Date : 4 October, 2023

Allahabad High Court
Sarafat And 3 Others vs State Of U.P. And Another on 4 October, 2023
Bench: Dinesh Pathak




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:191293
 
Court No. - 90
 

 
Case :- APPLICATION U/S 482 No. - 16211 of 2023
 

 
Applicant :- Sarafat And 3 Others
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Brijesh Kumar Pandey
 
Counsel for Opposite Party :- G.A.,Vachaspati Panday
 

 
Hon'ble Dinesh Pathak,J.

1. Heard learned counsel for the applicants, learned AGA for the State as well as learned counsel for the opposite party no.2 and perused the record.

2. The present applicants have invoked the inherent power of this Court under Section 482 Cr.P.C. beseeching the quashing/setting aside the order dated 31.08.2013 passed by Additional Chief Judicial Magistrate as well as entire proceeding of Case No.813 of 2013 (Ali Hasan Vs. Sarafat and others) on the basis of compromise.

3. Owing to the suicidal death of son of opposite party no.2, he has moved an application under Section 156 (3) Cr.P.C., which was treated as a complaint. Learned Magistrate has issued process against the present applicants under Section 306 I.P.C. vide order impugned dated 31.08.2013. During the pendency of the case, both the parties have arrived at compromise and settled their dispute amicably out of the Court. Considering the compromise took place between the parties, this Court has passed the order dated 06.06.2023 directing the court concerned to verify the compromise took place between the parties. For ready reference, the order dated 06.06.2023 is quoted hereinbelow:-

"1. This application has been filed for quashing the order dated 31.08.2013 passed by Additional Chief Judicial Magistrate, Court No.1, Rampur in Case No.813 of 2013 (Ali Hasan Vs. Sarafat and others) as well as for quashing of the entire proceedings of the aforesaid case.

2. Learned counsel for the parties submit that the parties have settled the disputes amongst themselves and a compromise has already been entered into in between them. A copy of such compromise has been filed as Annexure No.4 to the affidavit supporting the application, however, learned AGA submits that the same has not been filed before the court below as yet.

3. In view of the above, the parties are directed to file compromise before the court below.

4. The Magistrate concerned shall verify the compromise after calling upon the parties on 14.07.2023 and after due verification shall submit his report before this Court along with a copy of the compromise duly verified on or before the next date fixed.

5. Put up this case as fresh on 27.07.2023 before appropriate Bench.

6. Till the next date of listing, no coercive action shall be taken against the applicants in the aforesaid case."

4. Due to some personal difficulties parties could not appear to get their compromise verified. Consequently, on the request made on behalf of the parties, this Court has passed the order dated 27.07.2023 issuing a fresh direction for the verification of the compromise.

5. In pursuance of the order dated 27.07.2023 passed by this Court, learned First Additional Civil Judge, Senior Division/ Additional Chief Judicial Magistrate, Rampur has submitted the compromise verification report dated 11.08.2023 along with the copy of the compromise and the compromise verification order dated 09.08.2023.

6. Perusal of the compromise verification order dated 09.08.2023 reveals that applicants and the complainant have appeared before the court concerned personally and have been identified by their respective counsels. Terms and conditions of the compromise has been spelt out to the parties, who have admitted the factum of compromise and stated that they voluntarily arrived at compromise without any duress and coercion. Accordingly, compromise has been verified.

7. Learned counsel for the applicants submits that, in the above eventuality of the compromise took place between the parties and the compromise verification order dated 09.08.2023, the instant application may be allowed and the criminal proceeding initiated against the present applicants may be quashed. It is further submitted that both the parties have buried the hatchet and there is no grudges between them against each other. To quash the cognizance order as well as criminal proceeding, learned counsel for the applicants 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.

8. 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."

9. Learned AGA has no objection, in case, the instant application is decided by this Court on the basis of compromise took place between the parties, which is duly verified by the court concerned.

10. Learned counsel for the opposite party No. 2 has nodded the factum of the 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.

11. Having considered the compromise verification order dated 09.08.2023, compromise application and 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.

12. 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 entire criminal proceeding of the aforementioned case is hereby quashed.

13. Let a copy of the order be transmitted to the concerned lower Court for necessary action.

Order Date :- 4.10.2023

Jitendra

 

 

 
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