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

Sunny Chauhan And 3 Others vs State Of U.P. Thru. Prin. Secy. Deptt. ...
2024 Latest Caselaw 17147 ALL

Citation : 2024 Latest Caselaw 17147 ALL
Judgement Date : 15 May, 2024

Allahabad High Court

Sunny Chauhan And 3 Others vs State Of U.P. Thru. Prin. Secy. Deptt. ... on 15 May, 2024

Author: Shamim Ahmed

Bench: Shamim Ahmed





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


?Neutral Citation No. - 2024:AHC-LKO:37302
 
Court No. - 27
 

 
Case :- APPLICATION U/S 482 No. - 10271 of 2023
 

 
Applicant :- Sunny Chauhan And 3 Others
 
Opposite Party :- State Of U.P. Thru. Prin. Secy. Deptt. Home, Lucknow And Another
 
Counsel for Applicant :- Rishabh Raj,Hanumant Lal Srivastava,Radhika Singh
 
Counsel for Opposite Party :- G.A.,Atul Kumar Chauhan
 

 
Hon'ble Shamim Ahmed,J.
 

Heard Shri Rishabh Raj, learned counsel for applicants, Shri Vedant Bhargav, holding brief of Sri Atul Kumar Chauhan, learned counsel for the opposite party no.2 and Ms. Ankita Tripathi, learned A.G.A., for the State as well as perused the record.

This application u/s 482 Cr.P.C. has been filed with the prayer to quash the entire proceedings of Case Crime No.0053 of 2022, under Sections 406, 420, 323, 504, 506 I.P.C. and Section 3/4 of Dowry Prohibition Act, Police Station Gazipur, District Lucknow pending in the court of learned Special Chief Judicial Magistrate (Custom), Lucknow.

A co-ordinate Bench of this Court had passed the following order on 18.10.2023:-

"Heard Sri Rishabh Raj, learned counsel for the applicants as well as learned A.G.A. for the State and perused the record.

Instant application has been filed with the prayer to stay the entire proceeding of Case Crime No.0053 of 2022 under Sections 406, 420, 323, 504, 506 IPC and Sections 3/4 of the Dowry Prohibition Act, 1961, Police Station Gazipur, District Lucknow, pending before the learned Special Chief Judicial Magistrate (Custom), Lucknow.

It is submitted by learned counsel for the applicants that the allegation against the applicants is that after obtaining a certain amount of money for the engagement of the applicant no.1 and the opposite party no.2, the wedding was called off, because certain demands could not be met by the family of the opposite party no.2, thereafter an FIR was lodged against the applicants u/s 406, 420, 323, 504, 506 IPC and Section 3/4 D.P. Act, 1961, alleging therein that they have committed cheat and fraud with the opposite party no.2 and her family members.

He argued that in fact no such incident has ever taken place so as to commit any cheat and fraud, on the contrary, from the report of the Mediator dated 07.07.2022, it is apparent that the amount, if any, stated to be taken by the applicant no.1 was returned back to the opposite party no.2 in her bank account, therefore, the ingredients of Section 406 & 420 of IPC do not attract in the present case. He further added that in fact the dispute, if any, is between the applicant no.1 and the opposite party no.2 and that too is civil in nature and therefore, there is possibility of amicable settlement between the parties, therefore, his submission is that the matter may be referred to the Mediation and Conciliation Centre of this Court.

In view of the above, it is directed that applicants shall deposit a sum of Rs.15,000/- within two weeks from today, with the Mediation Centre of this Court, out of which Rs.10,000/- shall be paid to the opposite party no.2, on the date fixed, for her appearance before the Mediation Centre and Rs. 5000/- shall be retained by the Mediation Centre as mediation fee.

The matter is remitted to the Mediation Centre with the direction that after deposit of such amount, by the applicants, it shall issue notice to the parties fixing some date for mediation and shall make all possible efforts to conclude the mediation and conciliation proceedings expeditiously, preferably within a period of three months.

List after expiry of aforesaid period before the appropriate Bench along with the report of Mediation Centre.

Till the next date of listing, further proceedings of the aforementioned Case in respect of the applicants shall remained stayed.

It is made clear that in case there occurs default by the applicants either in depositing the amount or in appearing before the Mediation Centre on the date fixed, the interim order shall cease to operate and the Mediation Centre shall immediately communicate with the office which in turn shall list the case within a week before the appropriate Bench for passing orders in the matter. "

Learned counsel for the applicants submits that in compliance of the order passed by this Court, the applicants as well as the opposite party no.2 have appeared before the Mediation and Conciliation Centre of this Court, wherein the parties have arrived at a settlement. A report of the learned Mediator dated 01.02.2024 has also been received, which is placed on record. Both the parties have signed on the report. As per para 6 and 7 of the report, the parties have settled their dispute amicable.

Learned A.G.A.-I for the State as well as learned counsel for the opposite party no.2 have submitted that since the parties have arrived at an amicable settlement through process of mediation and even report of the learned Mediator dated 01.02.2024 has also been placed on record, therefore, no useful purpose would be served if the proceedings of the aforesaid case go on further.

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

(i) B.S. Joshi Vs. State of Haryana & Others 2003 (4) ACC 675.

(ii) Gian Ssingh 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.

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."

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.

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 continued. 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.

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 private dispute and differences it is deem proper and meet to the ends of justice. The proceeding of the aforementioned case be quashed.

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 para nos.6 & 7 of the report of the Mediator dated 01.02.2024, wherein it has been mentioned that the parties have arrived at an amicable settlement and the observation made above, the entire proceedings of Case Crime No.0053 of 2022, under Sections 406, 420, 323, 504, 506 I.P.C. and Section 3/4 of Dowry Prohibition Act, Police Station Gazipur, District Lucknow pending in the court of learned Special Chief Judicial Magistrate (Custom), Lucknow are hereby quashed so far as it relates to the instant applicants. The report of the learned Mediator dated 01.02.2024 shall also form a part of this order.

Order Date :- 15.5.2024

Saurabh

 

 

 
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