Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rupesh And 3 Ors vs State Of U.P. And Another
2025 Latest Caselaw 10192 ALL

Citation : 2025 Latest Caselaw 10192 ALL
Judgement Date : 4 September, 2025

Allahabad High Court

Rupesh And 3 Ors vs State Of U.P. And Another on 4 September, 2025





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


Neutral Citation No. - 2025:AHC:156434
 

 
HIGH COURT OF JUDICATURE AT ALLAHABAD 
 
APPLICATION U/S 482 No. - 14749 of 2014   
 
   Rupesh And 3 Ors    
 
  .....Applicant(s)   
 
 Versus  
 
   State of U.P. and Another    
 
  .....Opposite Party(s)       
 
   
 
  
 
Counsel for Applicant(s)   
 
:   
 
Arun Kumar Tripathi   
 
  
 
Counsel for Opposite Party(s)   
 
:   
 
Govt. Advocate   
 
     
 
 Court No. - 79
 
   
 
 HON'BLE AVNISH SAXENA, J.      

1. Supplementary affidavit filed today in the Court, which is taken on record.

2. Sri Lavkush Kumar Bhatt, learned counsel appears for and applicants and submits that there is some matrimonial dispute, wherein accused-applicants and opposite party no.2 entered into compromise. Learned counsel has drawn attention of this Court towards page no.6 showing that the opposite party no.2 has moved an application before the trial court that there is a compromise between the parties. The applicant no.1 and opposite party no.2 are continuing their marriage, having child. The matter is of the year 2013.

3. Sri Sahroj Khan, learned Advocate holding brief of learned counsel for the opposite party no.2 has admitted that there is a compromise between the parties. Further, admits that the opposite party no.2 has moved an application before the trial court for dropping the proceedings, which is compoundable offence.

4. Learned A.G.A. accepts notice on behalf of the State.

5. This fact of compromise has been confirmed and nodded in affirmative by the counsel for the opposite parties and has been jointly submitted that there would be no harm and error if in the interest of justice the proceedings may be quashed in the light of the compromise.

6. Learned counsel for the applicants has drawn my attention to the relevant paragraphs of judgment:-

(i) B.S. JOSHI VS. STATE OF HARYANA AND OTHERS 2003 (4) ACC 675.

(ii) GIAN SINGH 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.

7. Summarizing the ratio of all the above cases the latest judgment pronounced by Hon'ble Apex Court in Criminal Appeal No. 1723/2017 arising out of SLP (Crl.) No. 9549/2016, the Full Bench of the Hon'ble Apex Court in the case of DPARBATBHAI AAHIR @ PARBATBHAI BHIMSINHBHAI KARMUR AND OTHERS. VS. STATE OF GUJARAT AND ANOTHER, decided on 4th October, 2017, Hon'ble Dr. D.Y. Chandrachud J. delivering the judgment on behalf of the Full Bench 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."

7. Taking the help of these guidelines, keeping in view the nature and gravity and the severity of the offence which are more particularly is a private dispute. Thus, the impugned charge sheet No.43/13 dated 11.12.2013 as well as entire proceedings of Case No.65 of 2014 (State Vs. Rupesh and others), arising out of Case Crime No.43 of 2013, under Sections 323, 504, 506 IPC and Section 3/4 of D.P. Act, is hereby quashed.

8. The present 482 application stands allowed.

9. Let copy of this order may be transmitted to the concerned court within twenty days.

(Avnish Saxena,J.)

September 4, 2025

Mini

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter