Citation : 2025 Latest Caselaw 3162 ALL
Judgement Date : 9 January, 2025
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2025:AHC:5498 Court No. - 74 Case :- APPLICATION U/S 528 BNSS No. - 40055 of 2024 Applicant :- Karan Chand Bansal And Others Opposite Party :- State of U.P. and Another Counsel for Applicant :- Shyam Surat Shukla Counsel for Opposite Party :- G.A. Hon'ble Dinesh Pathak,J.
1. Heard learned counsel for the applicants as well as learned A.G.A. for the State and perused the record on board. None is present for the opposite party no.2.
2. In view of the peculiar facts and circumstances of the present case and order proposed to be passed herein under, this Court proceeds to decide the instant application finally without putting notice to the opposite party no.2 with a liberty that, in case, any fact or detail of the case, as averred in this application, is found incorrect, contesting respondent may file recall application against the order of the date.
3. The applicants have invoked the inherent jurisdiction of this Court under Section 482 Cr.P.C. for quashing the entire proceedings of Complaint Case No.2543 of 2013 (Kunwar Singh v. Vijay Laxmi and others), under Sections 420, 467, 468 & 471 of I.P.C., Police Station- Modi Nagar, District- Ghaziabad, pending in the court of learned Additional Chief Judicial Magistrate-V, Ghaziabad.
4. During the pendency of the criminal proceedings, both the parties have amicably settled their dispute out of the Court and arrived at compromise. Having considered the amicable settlement took place between the parties, this Court, vide its order dated 27.08.2024 passed in Criminal Misc. Writ Petition No.10719 of 2014 (Karam Chand Bansal And 2 others v. State of UP and Another), has relegated the parties before the court below to get their compromise verified and permitted the petitioners to file a fresh application for quashing the criminal proceedings on the basis of the compromise verification. For ready reference, order dated 27.08.2024 is quoted herein below:
"Heard learned counsel for both the parties and perused the record.
This application under section 482 Cr.P.C has been filed by the applicants with a prayer to stay the proceedings of Crl. Complaint Case No. 2543 of 2013, under sections 420,467,468 and 471 I.P.C, P.S Modi Nagar, District Ghaziabad.
It is submitted by the learned counsel for the applicants that in this case the parties have settled their dispute amicably regarding which they have filed certified copy of compromise with supplementary affidavit which is on record, therefore, request to quash the entire proceedings of the case in terms of compromise between them.
Learned A.G.A has no objection in this regard.
Considering the facts and circumstances of the case, submissions made by learned counsel for the applicants the parties are directed to appear before the learned trial court within a period of 30 days from today and to file fresh compromise which shall be verified by the learned trial court and after verification, the parties may file fresh application with certified copy of compromise before this Court.
Accordingly, the application under section 482 Cr.P.C is disposed of.
In the meantime no coercive action shall be taken against the applicants."
5. In pursuance of the order dated 27.08.2024 passed by this Court, learned Additional Chief Judicial Magistrate, Court No.5, Ghaziabad has passed the compromise verification order dated 20.09.2024 with an observation that both the parties were identified by their respective counsels and on their consent, compromise has been verified. Both parties have stated that they entered into compromise on their own volition without any duress and coercion. Certified copy of the compromise application and the affidavit of the parties are collectively filed as Annuexure-6 to this application. Order dated 20.09.2024 is endorsed at the rear side of the second page of the compromise. For ready reference, order dated 20.09.2024 is quoted herein below :-
"???????? ??? ????? ??????? ?????????? ????? ?????? 5, ??????????
??????? 20.09.2024
???????? ?????? ???? ???????? ?? ???? ?????? 27.08.2024 ?? ?? ??????????? ?????? ?????? 10719/2014 ???????? ???? ? ?? ???? ???? ????? ?? ???? ? ???? ??? ????? ??, ?? ??????? ???? ??? ?????
?????? ???? ???????? ?? ???? ?? ??????? ?????? ???? ????
?????? ???? ???????? ?? ?????? ?? ?????? ?? ?? ?????? ???????? ?????? ????????? ?? ?? ???????? ??? ????????? ?????? ?????? 2543/2013 ???? 420,467,468,471 ????????? ???? ??????? ????????? ?? ???????? ??? ?????????? ???????? ???? ??? ???????? ?????????? ?? ??????? ???????? ?????? ?????? ???? ???? ???? ????????? ???? ??? ??
?????? ???? ???????? ?? ???? ?? ??????? ???? ?? ????????? ??????? ????? ???? ????? ? ?????????? ??????? ???? ??????? ????? ???????? ????, ???????? ???? ????? ???? ????????? ? ?????? ????? ???? ????? ???????? ???? ???? ???? ???????? ?????????? ? ????? ?????????? ?? ??? ????????? ??? ?? ???????? ??? ??????? ???? ????????? ?????? ?????????? ????? ???? ???? ?????????? ?? ????????? ?????? ???? ??? ??????????? ??? ????? ??? ??????????? ?? ??????? ?? ??????? ???????? ???? ????????? ??? ???? ??????????? ??? ???? 2194/1981 ?????? ??? 383 ????? ????? ????????? ??? ?????????? ?? ??????? ???????? ???? ????? ????, ??????????? ??? ???? 2462/2001 ?????? ??? 24, ????? ????? ????????? ????? ???????? ???? ???? ?????????? ???? ?????? ????????? ?? ????? ?? ???? ?? ?? ?????? 20.09.2024 ?? ???? ???????? ??? ?????? ???? ????
(?????? ????)
??? ????? ??????? ??????????
????? ?????? 5, ??????????"
6. It is submitted by learned counsel for the applicants that in the above eventuality of amicable settlement took place between the parties, instant application may be allowed and the entire criminal proceedings may be quashed. It is further submitted that both the parties have entered into compromise out of their own volition without any duress and buried the hatchet. There is no grudges between them against each other. To quash the cognizance 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 recent 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 misdemeanor. The consequences of the act complained of upon the financial or economic system will weigh in the balance."
8. Learned A.G.A. has no objection, in case, the instant application is decided by this Court on the basis of compromise took place between the parties, which is duly verified by the court concerned.
9. Having considered the compromise took place between the parties and 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.
10. In view of the aforesaid pronouncements of the Hon'ble Apex Court and in the light of the compromise took place between the parties, duly verified by the court concerned, the present application under Section 482 Cr.P.C. is hereby allowed. The entire criminal proceeding of the aforementioned case is hereby quashed.
11. Let a copy of the order be transmitted to the concerned lower Court for necessary action.
Order Date :- 9.1.2025
Rama Kant
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!