Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Irfan And 3 Others vs State Of U.P. And Another
2023 Latest Caselaw 30092 ALL

Citation : 2023 Latest Caselaw 30092 ALL
Judgement Date : 31 October, 2023

Allahabad High Court
Irfan And 3 Others vs State Of U.P. And Another on 31 October, 2023
Bench: Dinesh Pathak




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:208245
 
Court No. - 90
 

 
Case :- APPLICATION U/S 482 No. - 14976 of 2022
 

 
Applicant :- Irfan And 3 Others
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Fakhruzzaman
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Dinesh Pathak,J.

1. Learned counsel for applicants has filed the certified copy of the compromise verification report dated 15.9.2022 and compromise verification order dated 12.9.2022 along with the supplementary affidavit, which is taken on record and served upon learned counsel for opposite party No.2.

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 charge sheet dated 12.2.2014 as well as entire criminal proceeding of S.T. No.53 of 2014 (State Vs. Irfan and others) arising out of Case Crime No. 57 of 2014, under Sections 452, 504, 506, 308 and 307 I.P.C., Police Station Konch, District Jalaun.

4. It is submitted that due to some misunderstanding occurred amongst family members, skuffle took lace between the parties which led filing of an FIR on behalf of opposite party No.2. During pendency of the proceeding both the parties have arrived at compromise and settled their dispute out of the Court. Having considered the amicable settlement between the parties, this Court, vide order dated 1.8.2022, has directed to court concerned to verify the compromise took place between the parties. For ready reference order dated 1.8.2022 is quoted herein below :-

"Heard learned counsel for the applicants, learned counsel for opposite party no.2 and learned A.G.A. for the State.

The present 482 Cr.P.C. application has been filed to quash the charge sheet dated 12.02.2014 along with order dated 05.06.2017 as well as entire proceeding in Case Crime No.57 of 2014, ST No.53 of 2014, under Sections 452, 504, 506, 308, 307 I.P.C., Police Station- Konch, District- Jalaun, pending in the court of learned Sessions Judge, Jalaun.

Learned counsel for the applicants submits that since summoning has been issued against the applicants on 05.06.2017, the parties have reconciled their differences and a compromise has been entered between them which has been reduced in writing, copy of compromise deed has been annexed as Annexure-8 to the affidavit.

Learned counsel for the opposite party does not dispute the correctness of the submissions so advanced by learned counsel for the applicant.

Accordingly, it is directed that the parties shall appear before the court below along with a certified copy of this order on the next date fixed and be permitted to file an application for verification of the original compromise document. It is expected that the trial court may fix a date for the verification of the compromise entered into between the parties and pass an appropriate order with respect to the verification within a period of two months from today. Upon due verification, the court below shall send a report to this Court along with verified compromise.

List this case on 16.11.2022 in the additional cause list.

Only till then no coercive action shall be taken against the applicants in the aforesaid case."

5. In pursuance of the order dated 01.08.2022 passed by this Court, learned Additional District & Sessions Judge/F.T.C./Crime Against Women, Jalaun at Orai has submitted his verification report dated 15.09.2022 along with application dated 26.08.2022 (Paper No.114 Kha) and copy of compromise (Pape No.118 Kha and 119 Kha) supported by an affidavit and copy of verification order dated 12.9.2022. Perusal of compromise verification report dated 15.9.2022 reveals that both the parties were appeared personally before the court and they have been identified by their respective counsels. Terms and conditions of the compromise has been spelled out to the parties who have admitted the factum of compromise. They stated that they voluntarily entered into compromise without any duress and prayed for quashing of the aforesaid criminal proceedings on the basis of compromise. Accordingly, the compromise has been verified.

6. Learned counsel for the applicants has submitted that, in the eventuality of settlement of dispute between the parties and the verification report submitted by the learned Additional District & Sessions Judge/F.T.C.(Crime Against Women), Jalaun at Orai verifying the compromise took place between the parties, 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.

7. 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.

8. In a 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 contended that he has no objection in deciding the matter on the basis of compromise which has been duly verified by the court concerned.

10. 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 applicant any more as no dispute remains between the parties.

11. 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 charge sheet dated 12.2.2014 as well as entire criminal proceeding of S.T. No.53 of 2014 (State Vs. Irfan and others) arising out of Case Crime No. 57 of 2014, under Sections 452, 504, 506, 308 and 307 I.P.C., Police Station Konch, District Jalaun is hereby quashed.

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

Order Date :- 31.10.2023

Md Faisal

 

 

 
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