Citation : 2021 Latest Caselaw 5536 AP
Judgement Date : 28 December, 2021
THE HONOURABLE SRI JUSTICE D.RAMESH
CRIMINAL REVISION CASE No.277 of 2021
ORDER:
The petitioner is alleged to be accused in C.C.No.86/2013 on
the file of the Special Magistrate, Nandyal, Kurnool District for the
offence u/Section 138 and 142 of Negotiable Instruments Act and the
same was ended in conviction vide order dated 12.9.2017 and the
same was confirmed in Crl.Appeal No.243/2017 on 15.3.2021 by the
III Additional District & Sessions Judge, Kurnool at Nandyal.
Aggrieved by the same, the petitioner approached this court praying
to set aside the same.
2. In view of the joint memo filed by both the parties stating that
they have entered into a compromise and seeking permission to
compound the offence and to set aside the order as mentioned supra
and to acquit the accused for the said offence, this Court directed for
appearance of both the parties.
3. On 28.12.2021 both the parties appeared before this Court, the
identity of the parties has been verified. The petitioner/accused
submitted that he paid Rs.6,00,000/- to the respondent/complainant
towards full and final settlement and the respondent/complainant
submitted that he received the same and accepted for compromise and
for acquitting the petitioner/accused. The complainant i.e. R1 submitted
that the well wishers and elders on both sides was pleased to amicably
settle the dispute and therefore both the parties had settled the dispute
and requested to close the proceedings by recording the compromise.
4. Heard learned counsel appearing for the petitioner/accused as well
as learned counsel appearing for R1 and learned Assistant Public
Prosecutor for R2-State.
5. The learned counsel for the petitioner submitted that there was a
misunderstanding in relation to the money transaction and the parties
having arrived at compromise, the defacto complainant not desires to
proceed with the complaint and in view of the settlement, a joint memo
has been filed, thereby sought for acquitting the petitioner/accused by
recording the compromise.
6. Learned counsel further relied upon the observations of the Hon'ble
Apex Court, in Gian Singh Vs. State of Punjab and Another1, while
adjudicating the inherent power of the High Court under section 482 of
Criminal Procedure Code, 1973 [for short Cr.P.C.] in quashing the
criminal proceedings against an offender, who has settled his dispute
with the victim of the crime, but the crime in which he is allegedly
involved is not compoundable under section 320 Cr.P.C., it was observed
that -
"In a very recent judgment decided by this Court in the month of July, 2012 in Jayrajsinh Digvijaysinh Rana v. State of Gujarat2, this Court was again concerned with the question of quashment of an FIR alleging offences punishable under Sections 467, 468, 471, 420 and 120-B IPC. The High Court refused to quash the criminal case under Section 482 of the Code. The question for consideration was that inasmuch as all those offences, except Section 420 IPC, were non- compoundable offences under Section 320 of the Code, whether it would be possible to quash the FIR by the High Court under Section 482 of the Code or by this Court under Article 136 of the Constitution of India. The Bench elaborately considered the decision of this Court in Shiji3 and by invoking Article 142 of the Constitution quashed the criminal proceedings. It was held as under:- (Jayrajsinh' case, SCC paras-13-15) :-
"13. In the light of the principles mentioned above, inasmuch as Respondent No. 2 - the Complainant has filed an affidavit highlighting the stand taken by the appellant (Accused No. 3) during the pendency of the appeal before this Court and the terms of settlement as stated in the said affidavit, by applying the same analogy and in order to do complete justice under Article 142 of the Constitution, we accept the terms of settlement in so far as the Appellant herein (Accused No. 3) is concerned.
14. In view of the same, we quash and set aside the impugned FIR No. 45 of 2011 registered with Sanand Police Station, Ahmedabad for offences punishable Under Sections 467, 468, 471, 420 and 120-B of IPC insofar as the Appellant (Accused No. 3) is concerned.
(2012) 10 Supreme Court Cases 303
(2012) 12 SCC 401
Shiji V.Radhika, (2011) 10 SCC 705: (2012) 1 SCC (Cri) 101
15. The appeal is allowed to the extent mentioned above."
7. It is further held in the above judgment that -
"61. .......... However, before exercise of such power, the High Court must have due regard to the nature and gravity of the crime. Heinous and serious offences of mental depravity or offences like murder, rape, dacoity, etc. cannot be fittingly quashed even though the victim or victim's family and the offender have settled the dispute. Such offences are not private in nature and have serious impact on society. Similarly, any compromise between the victim and offender in relation to the offences under special statutes like Prevention of Corruption Act or the offences committed by public servants while working in that capacity etc; cannot provide for any basis for quashing criminal proceedings involving such offences. But the criminal cases having overwhelmingly and pre- dominatingly civil flavour stand on different footing for the purposes of quashing, particularly the offences arising from commercial, financial, mercantile, civil, partnership or such like transactions or the offences arising out of matrimony relating to dowry, etc. or the family disputes where the wrong is basically private or personal in nature and the parties have resolved their entire dispute. In this category of cases, High Court may quash criminal proceedings if in its view, because of the compromise between the offender and victim, the possibility of conviction is remote and bleak and continuation of criminal case would put accused to great oppression and prejudice and extreme injustice would be caused to him by not quashing the criminal case despite full and complete settlement and compromise with the victim. In other words, the High Court must consider whether it would be unfair or contrary to the interest of justice to continue with the criminal proceeding or continuation of the criminal proceeding would tantamount to abuse of process of law despite settlement and compromise between the victim and wrongdoer and whether to secure the ends of justice, it is appropriate that criminal case is put to an end and if the answer to the above question(s) is in affirmative, the High Court shall be well within its jurisdiction to quash the criminal proceeding."
8. In view of the above observations laid down by the Hon'ble Apex
Court, in Gian Singh Vs. State of Punjab and Another4, with regard to
the inherent power of the High Court under section 482 of Cr.P.C. in
relation to non-compoundable offences, and having carefully considered
the facts and circumstances of the case, and in view of the joint memo
filed by the parties, permission is granted to compound the offence and
compromise is recorded.
9. Accordingly, the Criminal revision is allowed by setting aside the
calendar and judgment dated 12.9.2017 in C.C.No.86/2013 on the file of
the Special Magistrate, Nandyal, Kurnool District for the offence
u/Section 138 and 142 of Negotiable Instruments Act which was
confirmed vide order dated 12.9.2017 in Crl.Appeal No.243/2017 on
(2012) 10 Supreme Court Cases 303
15.3.2021 by the III Additional District & Sessions Judge, Kurnool at
Nandyal, and the petitioner/accused is acquitted for the said offence.
As a sequel, pending miscellaneous petitions, if any, shall stand closed.
______________________ JUSTICE D.RAMESH Dated: 28.12.2021 RD
THE HON'BLE SRI JUSTICE D.RAMESH
CRIMINAL REVISION CASE No.277 of 2021
Dated: 28.12.2021
RD
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!