Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Amrit Parasar And Another vs State Of U.P. And Another
2024 Latest Caselaw 16298 ALL

Citation : 2024 Latest Caselaw 16298 ALL
Judgement Date : 9 May, 2024

Allahabad High Court

Amrit Parasar And Another vs State Of U.P. And Another on 9 May, 2024

Author: Krishan Pahal

Bench: Krishan Pahal





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2024:AHC:83601
 
Court No. - 76
 

 
Case :- APPLICATION U/S 482 No. - 37675 of 2022
 

 
Applicant :- Amrit Parasar And Another
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Anand Ji Mishra,Kaushal Kumar Pandey,Kuldeep Kumar
 
Counsel for Opposite Party :- G.A.,Manoj Kumar Tiwari,Sunil Kumar Gaur
 

 
Hon'ble Krishan Pahal,J.
 

1. List has been revised.

2. Heard Sri Kuldeep Kumar, learned counsel for the applicants, Sri Rahul Jain holding brief of Sri Sunil Kumar Gaur, learned counsel for the informant as well as Sri Yogesh Mishra, learned A.G.A for the State and perused the record.

3. The prayer sought by means of the present application u/s 482 Cr.P.C. is to quash the entire criminal proceedings as well as the cognizance order dated 20.09.2022 in Case No.4555 of 2022 (State Vs. Amrit Parasar), arising out of Case Crime No.991 of 2021, under Sections 498A, 323, 504, 506 I.P.C. and Section 3/4 D.P. Act, Police Station Modi Nagar, District Ghaziabad pending before the Additional Chief Judicial Magistrate, Court No.5, Ghaziabad and quash the charge sheet dated 23.02.2022.

4. On the earlier occasion, this Court vide order dated 10.04.2024 had directed the parties to appear before the concerned court along with the compromise deed and get the compromise verified. In compliance of the aforesaid order, the compromise was filed in the court of ACJM, Court No.5, Ghaziabad.

5. As per the report of the Additional Chief Judicial Magistrate, Court No.5, Ghaziabad dated 25.04.2024, the court after calling upon both the contesting parties has verified the compromise deed, its covenants and its signatories by order dated 10.04.2024 in the presence of their respective counsels. Order of verification of compromise dated 25.04.2024 with the said report is annexed as Annexure SA1 to the supplementary affidavit filed in Court today.

6. 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.

7. 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.

8. Summarizing the ratio of all the above cases the latest judgment pronounced by the Full Bench of Supreme Court in the case of "PARBATBHAI AAHIR @ PARBATBHAI BHIMSINHBHAI KARMUR AND OTHERS. VS. STATE OF GUJARAT AND ANOTHER", (2017) 9 SCC 641, has laid down 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."

9. 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, the Court deems it proper and to meet the ends of justice that the proceeding of the aforementioned case be quashed.

10. The present 482 Cr.P.C. application stands ALLOWED. Keeping in view the compromise arrived at between the parties, the cognizance order as well as entire proceedings of the aforesaid case pending against the applicants- Amrit Parasar and Kamala Devi, are hereby quashed.

11. Let a copy of the order be transmitted to the Trial Court concerned within 20 days.

Order Date :- 9.5.2024

Priya

(Krishan Pahal, J.)

 

 

 
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