Citation : 2025 Latest Caselaw 3726 ALL
Judgement Date : 21 January, 2025
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2025:AHC:10887 Court No. - 74 Case :- APPLICATION U/S 482 No. - 19689 of 2021 Applicant :- Ram Kunwar And 3 Others Opposite Party :- State Of U.P. And 3 Other Counsel for Applicant :- Varinder Singh,Vikrant Gupta Counsel for Opposite Party :- G.A. Hon'ble Dinesh Pathak,J.
1. Heard learned counsel for the applicants, learned AGA and perused the record. None is present on behalf of the opposite party Nos.2, 3 and 4.
2. The applicant has invoked the inherent jurisdiction of this Court under Section 482 Cr.P.C. to quash the charge sheet dated 25.10.2020 and impugned cognizance order dated 02.12.2020 as well as entire proceedings of Criminal Case No.543 of 2020, arising out of Case Crime No.340 of 2020, under Sections 308, 323, 504 IPC, Police Station Shahbad, District Rampur, pending in the court of learned Additional Chief Judicial Magistrate, Court No.2, Rampur.
3. It is submitted that during the pendency of the criminal proceedings, both parties are arrived at a compromise and settled their dispute amicably out of the Court. Having considered the amicable settlement arrived at between the parties, this Court, vide order dated 18.11.2021, has relegated the parties before the court below to get their compromise verified. For ready reference, the order dated 18.11.2021 is quoted hereinbelow:-
"Heard learned counsel for the applicants and learned A.G.A. for the State.
The present 482 Cr.P.C. application has been filed to quash the charge sheet dated 25.10.2020 and impugned cognizance order dated 02.12.2020 as well as entire proceedings of Criminal Case No.543 of 2020, arising out of Case Crime No.340 of 2020, under Sections 308, 323, 504 IPC, Police Station Shahbad, District Rampur, pending in the court of learned Additional Chief Judicial Magistrate, Court No.2, Rampur.
Learned counsel for the applicants submits that the parties have reconciled their differences and a compromise has been entered between them which has been reduced in writing.
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 30 days from today. Upon due verification, the court below may pass appropriate order in that regard and send a report to this Court.
List this case in the week commencing 11.01.2022.
Till then no coercive measure shall be taken against the applicants."
4. In pursuance of the order dated 18.11.2021 passed by this Court, learned Additional Chief Judicial Magistrate, Rampur has submitted verification report dated 16.12.2021 along with copy of verification order dated 15.12.2021. Certified copy of the compromise verification order dated 15.12.2021 has been filed as S.A.-1 along with supplementary affidavit dated 12.01.2022. Learned court concerned has unequivocally observed that both the parties were appeared before the court below and they were also identified by their respective counsels. The terms of the compromise have been spelled out to the parties concerned, who have admitted the factum of the compromise and, accordingly, compromise has been verified. For ready reference, the compromise verification order dated 15.12.2021 is quoted hereinbelow:-
"???????? ??? ????? ??????? ??????????,???????? ??? 2???????
?????? ???- 543/2020
CNR NO-UPRP040295162020
???? ???- 15028/2020
?????- ????- ???????? ???
????- 308,323,504 ?????????
????- ??????, ???? ??????
????????- 340/2020
15.12.2021
???????? ???????? ???? ????? ?? ???? ?????? ????? ????? ? ????? ??????? ? ??? ??? ?????????? ????????, ??? ????, ?????? ? ???? ?? ??????? ???????? ??????? ????
?????????? ?? ?? ?? ?????? ???? ???????? ?????? ???????? ???? ????????? ?????? 482 ?????? 19689/2021 ???????? ? ??? ???? ???? ????? ??? ?????? ? ??? ???? ??? ????? ???? ?????? 18.11.2021 ?? ???????? ???? ????????? ???????? ?? ????
????????? ?? ?? ?? ?????????/ ??????????, ?????? ???? ???????? ?????? ????????? ???? ??????? ???? 482 ?????? 19689/2021 ???????? ? ??? ???? ???? ????? ??? ?????? ? ??? ???? ????? ???? ?????? 18.11.2021 ?? ?????? ???????? ?? ?? ???????? ??? ?????????? ???????? ???? ??? ?????? ?? ??????? ???? ?? ????? ??? ???? ????? ???? ??? ?????? ???? ???????? ?? ???? ?? ??????? ??? ???? ?????? ????? ????? ? ????? ??????? ? ??? ??? ?????????? ????????, ??? ???? ?????? ? ???? ?? ?? ?? ?????????? ???????? 15.12.2021 ?? ?? ???? ???? ??????? ???????? ?? ????? ?? ????????? ??? ?? ??????? ????? ?????????? ??? ?? ?????? ???? ??? ?? ?? ???? ?????? ??? ?????????? ?? ???? ???? ?? ????????? ??? ????????? ???? ?? ?????? ??? ???? ?? ?? ????? ?? ??? ????? ??? ???? ??? ??? ???? ?????? ?? ???? ?? ???????? ??????? ???? ?? ????? ?? ??? ???
?????????? ????????? ?? ????????? ???????? ??? ???? ?????? ??? ???? ????????? ?????? ????? ?????? ???? ???? ????????? ?????? ?????? ???? ???????? ??? ???? ???? ?? ???? ??????? ???? ??????? ?????? ????? ????? ? ????? ??????? ? ??? ?? ??????? ???? ???????? ???? ???? ????? ???? ???? ??????? ??? ?????????? ????????, ??? ????, ?????? ? ???? ?? ??????? ???? ???????? ???? ??? ???? ??????? ?????? ?? ??? ??? ?????????? ???????? ?????? ?????????? ???????? ???? ???? ??? ??????? ????? ?????? ???? ???????? ?? ??????? ?? ?????
?? ??????
15.12.21
(?????? ????)
??? ????? ??????? ??????????
???????? ???2, ??????
ID NO. UP.2135"
5. Learned counsel for the applicants submits that, in the above eventuality of the compromise took place between the parties and the aforementioned compromise verification order, the instant application may be allowed and the criminal proceeding initiated against the present applicants may be quashed. It is further submitted that both the parties have buried the hatchet and there is no grudges between them against each other. To quash the cognizance order as well as criminal proceeding, learned counsel for the applicant 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.
6. 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 misdemeanour. The consequences of the act complained of upon the financial or economic system will weigh in the balance."
7. Learned AGA 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.
8. Having considered the aforementioned compromise verification report as well as the compromise verification order 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.
9. 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 entire criminal proceeding of the aforementioned case is hereby quashed.
10. Let a copy of the order be transmitted to the concerned lower Court for necessary action
Order Date :- 21.1.2025
Mini
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!