Citation : 2025 Latest Caselaw 10169 ALL
Judgement Date : 4 September, 2025
HIGH COURT OF JUDICATURE AT ALLAHABAD
Neutral Citation No. - 2025:AHC:156943
HIGH COURT OF JUDICATURE AT ALLAHABAD
APPLICATION U/S 482 No. - 35547 of 2023
Sheru And Another
.....Applicant(s)
Versus
State of U.P. and Another
.....Opposite Party(s)
Counsel for Applicant(s)
:
Gaurav Srivastav, Mukesh Ray, Rajesh Kumar Srivastava
Counsel for Opposite Party(s)
:
G.A.
Court No. - 73
HON'BLE DINESH PATHAK, J.
1. Heard learned counsel for the applicants, learned counsel for respondent no.2 as well as learned A.G.A. for the State-respondent and perused the record on board.
2. The applicants have invoked the inherent jurisdiction of this Court under Section 482 Cr.P.C. for quashing the entire proceedings including summoning order dated 25.01.2019 in Misc. Case No. 114/2019 (State Versus Sheru & Others), under Sections 354-Ka, 323, 504, 506 IPC, Police Station Lohamandi, District Agra, pending in the court of Additional Chief Judicial Magistrate, Court No.4, Agra.
3. It is submitted that during pendency of the criminal proceeding, both the parties have settled their dispute amicably out of the Court and arrived at compromise. Having considered the amicable settlement between the parties, this Court, vide order dated 18.10.2023, has relegated the parties before the court below to get their compromise verified. For ready reference, order dated 18.10.2023 is quoted herein below :-
"1. Heard Sri Rajesh Kumar Srivastava, learned counsel for the applicants, Sri Arvind Kumar, learned AGA for the State.
2. The present 482 Cr.P.C. application has been filed to quash the summoning order dated 25.01.2019 as well as entire proceedings of Misc. Case No.114 of 2019, under Sections-354-Ka, 323, 504, 506 IPC, Police Station-Lohamandi, District-Agra, State Vs Sheru & Others, pending in the court of learned Additional Chief Judicial Magistrate, Court No.4, Agra.
3. Contention of learned counsel for the applicants is that both the parties have settled their dispute amicably and which was also reduced into written compromise dated 25.05.2022 and copy of the same has already been filed before the learned Additional Chief Judicial Magistrate, Court No.4, Agra. It is also informed that the aforesaid case has been transferred in the court of learned Additional Chief Judicial Magistrate, Court No.4, Agra.
4. Considering the aforesaid submission, learned Additional Chief Judicial Magistrate, Court No.4, Agra is directed to verify the aforesaid compromise entered into between the parties, after summoning the parties, and thereafter, on verification of the same, send report along with a copy of the verified compromise to this court, before the next date fixed.
5. List in the week commencing 11.12.2023 before the appropriate Bench.
6. Till the next date of listing, no coercive action be taken against the applicants in Misc. Case No.114 of 2019, under Sections-354-Ka, 323, 504, 506 IPC, Police Station-Lohamandi, District-Agra, State Vs Sheru & Others, pending in the court of learned Additional Chief Judicial Magistrate, Court No.4, Agra.
7. Matter shall not be treated as tied up or part heard to this Bench."
4. In compliance of the order dated 18.10.2023, learned Additional Chief Judicial Magistrate, Court No.5, Agra, has submitted the compromise verification report dated 30.08.2024 and compromise verification order dated 30.08.2024 and the copy of statement of the parties. As per compromise verification order, the prosecutrix herself has appeared before the court below and stated that she does not want to press the criminal proceedings against the present applicants. Both the parties have appeared before the court concerned and they have been identified by their respective counsels. They have admitted the factum of compromise and stated that they have entered into a compromise out of their own volition without any duress. Accordingly, compromise application has been verified.
5. 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 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 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 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."
7. Learned A.G.A. has no objection, in case, the instant application is finally decided by this Court on the basis of compromise took place between the parties, which is duly verified by the court concerned.
8. Learned counsel for the opposite party no.2 has nodded the factum of the compromise entered into between the parties and he has no objection, if the instant application is decided finally on the basis of the said compromise. He also submits that compromise was verified in presence of both the parties, who have voluntarily entered into compromise and opposite party no.2 does not want to prosecute the present case against the applicants any more as no dispute remains between the parties.
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.
(Dinesh Pathak,J.)
September 4, 2025
VR
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!