Citation : 2023 Latest Caselaw 25105 ALL
Judgement Date : 18 September, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:180279 Court No. - 90 Case :- APPLICATION U/S 482 No. - 24613 of 2021 Applicant :- Sanjay And 3 Others Opposite Party :- State of U.P. and Another Counsel for Applicant :- Sushil Kumar Pandey Counsel for Opposite Party :- G.A. 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 and perused the record on board.
2. The applicants have invoked the inherent jurisdiction of this Court under Section 482 Cr.P.C. for quashing the charge sheet dated 02.11.2020 as well as entire criminal proceeding of Case No.823 of 2021 (State Vs. Sanjay & others) arising out of Case Crime No. 312 of 2020, under Sections 452, 323, 324, 504, 506 I.P.C., Police Station Bhopa, District Muzaffarnagar and also to quash the cognizance order dated 20.01.2021, pending in the Court of Judicial Magistrate, Court No.1, Muzaffarnagar.
3. Opposite party No.2 has lodged an FIR levelling allegation of molestation, abuse and beaten her up. During pendency of trial, both the parties have amicably settled their dispute out of the Court and entered into the compromise. Applicants have approached before this Court to quash the entire criminal proceedings on the basis of compromise. Considering the prayer as made by learned counsel for the applicants this Court has passed the order dated 07.12.2021 referring the matter before the trial court for verification of compromise, which is quoted herein below :-
"Sri Sanjay Kumar Srivastava, Advocate files vakalatnama on behalf of O.P. No. 2, taken on record.
Heard learned counsel for the applicants, Sri Sanjay Kumar Srivstava, O.P. No. 2 and learned A.G.A. for the State.
The present 482 Cr.P.C. application has been filed praying for quashing of proceedings in terms of compromise in Case No. 823 of 2021 (State Vs. Sanjay & others), case crime no. 312 of 2020, under sections 452, 323, 324, 504, 506 IPC, PS. Bhopa, District Muzaffar Nagar pending in the court of Judicial Magistrate, Court no. 1, Muzaffar Nagar and charge sheet dated 2.11.2020 and cognizance date 20.1.2021.
Learned counsel for the applicants submits that since the charge sheet has been issued, the parties have reconciled their differences and a compromise has been entered between them which has been reduced in writing.
Learned counsel appearing for the opposite party no. 2 does not dispute the correctness of the dispute.
Accordingly, it is provided 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 may pass appropriate order in that regard and send a report to this Court.
List after two months.
Till then no coercive measure shall be taken against the applicants."
4. In pursuance of the order dated 07.12.2021 learned Judicial Magistrate, Muzaffarnagar has submitted her verification report dated 20.01.2022 along with compromise verification order dated 20.01.2022, which has been endorsed on the reverse side of the first page of the compromise application. Perusal of the compromise verification order dated 20.01.2022 and verification report dated 20.01.2022 reveals that both the parties were present and and they have been identified by their respective counsels. It is observed in the order that contents of the compromise has been spelled out to the parties who have voluntarily admitted the factum of compromise and, accordingly, compromise has been verified.
5. 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 Judicial Magistrate 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 both the parties have entered into the compromise on their own volition without any duress and 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 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.
7. 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."
8. 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.
9. 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.
10. 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.
11. 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 02.11.2020 as well as entire criminal proceeding of Case No.823 of 2021 (State Vs. Sanjay & others) arising out of Case Crime No. 312 of 2020, under Sections 452, 323, 324, 504, 506 I.P.C., Police Station Bhopa, District Muzaffarnagar and cognizance order dated 20.01.2021, pending in the Court of Judicial Magistrate, Court No.1, Muzaffarnagar is hereby quashed.
12. Let a copy of the order be transmitted to the concerned lower Court for necessary action.
Order Date :- 18.9.2023
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!