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

Yogesh Awasthi vs State Of U.P Thru. Prin. Secy. Home ...
2024 Latest Caselaw 19846 ALL

Citation : 2024 Latest Caselaw 19846 ALL
Judgement Date : 30 May, 2024

Allahabad High Court

Yogesh Awasthi vs State Of U.P Thru. Prin. Secy. Home ... on 30 May, 2024

Author: Shamim Ahmed

Bench: Shamim Ahmed





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


?Neutral Citation No. - 2024:AHC-LKO:41064
 
Court No. - 27
 

 
Case :- APPLICATION U/S 482 No. - 5036 of 2024
 

 
Applicant :- Yogesh Awasthi
 
Opposite Party :- State Of U.P Thru. Prin. Secy. Home Deptt. Civil Secrt. Lko. And Another
 
Counsel for Applicant :- Mohd.Saulat Wasim,Taj Mohammad Tabish
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Shamim Ahmed,J.
 

Heard Mohd. Saulat Wasim, learned counsel for applicant, Shri Hari Shankar Bajpai, learned A.G.A-I, 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 proceeding of case no. 18727/2019 on the basis of charge sheet no. 1 of 2019 dated 20.3.2019 arising out of case crime no. 139/2018, under sections 498A, 323,504,506, I.P.C. and section 3/4 D.P. Act, police station Aashiyana, Lucknow pending before the learned Chief Judicial Magistrate, C.B.I. (A.P.) Lucknow as well as summoning order dated 09.4.2019 on the basis of compromise arrived between the parties,, during pendency of the present petition.

A co-ordinate Bench of this Court on 06.10.2023 has passed the following order in Application Under Section 482 No.222 of 2020:-

"1. Supplementary affidavit filed today by learned counsel for the applicant is taken on record.

2. Learned counsel for the applicant submits that he has annexed the certified copy of the compromise along with the supplementary affidavit. He has also submitted that he is giving the demand draft of Rupees Six Lakh to the learned counsel for opposite party no.2 in Court itself and the aforesaid demand draft has been received by Sri J. N. Mishra, learned counsel for opposite party no.2 in the Court itself.

3. Heard Sri Dhruv Srivastava, Advocate, holding brief of Sri Prabhat Kumar Tripathi, learned counsel for the applicant, Sri J. N. Mishra, learned counsel for opposite party no.2 , Sri V. N. Nishad, learned A.G.A. for the State and perused the record.

4. The instant application under Section 482 Cr.P.C. has been filed for setting aside the entire proceedings of Charge sheet dated 20.03.2019, arising out of F.I.R. dated 23.03.2018, in Case Crime No.0139 of 2018, u/s 498A, 323, 504, 506 I.P.C. & Section 3/4 D. P. Act, Police Station- Aashiyana, District- Lucknow, pending befoe the learned Chief Judicial Magistrate, C.B.I. (A.P.), Lucknow,

5. Learned counsel appearing for the applicant submits that the applicant is innocent and have falsely been implicated in the instant case. He next added that under some misunderstanding, the instant F.I.R. has been lodged against the applicant and thereafter, the parties have amicably compromised their dispute. The compromise deed has been reduced in writing on 19.08.2019, which has been annexed as annexure no. SA-1 to the instant application. He next added that now there is no grievance in between the parties with each other and the criminal proceedings against the applicant are the futile exercise as there is no fate of trial and that is amount to harassment of the applicant, therefore, the criminal proceedings against the applicant may be quashed.

6. On the other hand, learned counsel appearing for the opposite parties has supported the version of the learned counsel for the applicant and submits that the parties have settled their dispute amicably through a compromise deed and there is no further grievance of the opposite parties against the present applicant and the criminal proceedings against the applicant may be dropped.

7. Learned A.G.A. appearing for the State has no objection to the contentions aforesaid.

8. Now whether the parties have, in fact, compromised the matter or not, can best be ascertained by the court below as such compromise has to be duly verified in presence of the parties concerned before the Court.

9. Accordingly, this application is disposed of with a direction to the court concerned that if any such compromise is filed before it, it shall issue notices to all the signatories to the compromise requiring their personal presence and, thereafter, proceed to verify the compromise. If the aforesaid compromise is verified, a report to that effect shall be prepared by the court and the compromise will be made part of the record.

10. The court in that scenario will allow the parties to obtain certified copy of the report as well as compromise and it will be open to the applicants to approach this Court again for quashing of the proceedings.

11. For a period of one month, the proceedings initiated in respect of Case Crime No.0139 of 2018, shall remain stayed so far as applicant is concerned.

12. The trial Court is directed to examine the fact that whether all the parties against whom the chargesheet was filed, the party in the compromise and in this respect, it shall also sent a report along with the verification order.

13. Office is directed to return the certified copy(s)/ original compromise deed, if any, to the learned counsel for the applicant after retaining the photocopy of the same."

Learned counsel for the applicant submits that in compliance of the order passed by this Court, the applicant filed compromise deed before the learned trial court and the concerned court vide its order dated 14.05.2024 verified the said compromise in the presence of the applicant and opposite party no.2, copy of which is annexed as Annexure No.6 to the affidavit filed in support of application.

Learned A.G.A. for the State submitted that since the parties have entered into compromise, which has also been verified by thetrial court, 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 statement/compromise made by the applicant as well as opposite party no.2 and the observation made above, the entire proceeding of case no. 18727/2019 on the basis of charge sheet no. 1 of 2019 dated 20.3.2019 arising out of case crime no. 139/2018, under sections 498A, 323,504,506, I.P.C. and section 3/4 D.P. Act, police station Aashiyana, Lucknow pending before the learned Chief Judicial Magistrate, C.B.I. (A.P.) Lucknow as well as summoning order dated 09.4.2019 are hereby quashed so far as it relates to the instant applicant.

Order Date :- 30.5.2024

Piyush/-

 

 

 
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