Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Roshan Vijay Kokulwar vs The State Of Maharashtra And ...
2022 Latest Caselaw 4450 Bom

Citation : 2022 Latest Caselaw 4450 Bom
Judgement Date : 27 April, 2022

Bombay High Court
Roshan Vijay Kokulwar vs The State Of Maharashtra And ... on 27 April, 2022
Bench: V.K. Jadhav, Sandipkumar Chandrabhan More
                                                                    cran3735.19-
                                     -1-


               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          BENCH AT AURANGABAD

                 934 CRIMINAL APPLICATION NO. 3735 OF 2019

             SUNITA W/O. LATE VIJAY KOKULWAR AND OTHERS
                                VERSUS
               THE STATE OF MAHARASHTRA AND ANOTHER
                                   .....

                                 AND
               934 CRIMINAL APPLICATION NO. 1517 OF 2022

                   ROSHAN S/O VIJAY KOKULWAR
                                VERSUS
           THE STATE OF MAHARASHTRA AND ANOTHER
                                   .....
            Advocate for Applicants : Mr. Vasmatkar Amol G.
              APP for Respondent-State : Mr. S. S. Dande
         Advocate for Respondent No.2 : Mr. B.N. Gadegaonkar
                                  .....

                               CORAM : V. K. JADHAV AND
                                       SANDIPKUMAR. C. MORE, JJ.

DATED : 27th APRIL, 2022

PER COURT:-

1. Leave to add R.C.C. number and the name of the Court before

which the case is now pending in prayer clause "B" of criminal

application No. 3735 of 2019.

2. By consent of the parties, heard finally at admission stage.

3. The applicants accused persons in both the matters are

seeking quashing of F.I.R. bearing crime No.238 of 2019 registered

with Vimantal Police Station, Nanded for the offences punishable

under sections 498-A, 323, 504, 506 r.w. 34 of I.P.C. and also

cran3735.19-

consequential criminal proceedings bearing R.C.C. No. 65 of 2020

pending before the Chief Judicial Magistrate, Nanded, on the ground

that the parties have arrived at amicable settlement.

4. Learned counsel for the applicants and learned counsel

appearing for respondent No.2 submit that though respondent No.2

has initially contested the matter by filing affidavit in reply, however,

at present the parties have settled their dispute amicably. Learned

counsel appearing for the parties submit that respondent No.2 has

initiated proceedings under Section 12 of the Protection of Women

from Domestic Violence Act, 2005 bearing PWDAV No. 23 of 2020

and also filed present complaint bearing F.I.R. No. 238 of 2019 as

referred to above. However, during pendency of various proceedings,

the parties have realized that there is no possibility of reconciliation

and because of intervention by the elderly persons and relatives, the

parties have settled the dispute amicably. Learned counsel

appearing of the parties submit that even the applicant Roshan in

criminal application No. 1517 of 2022 (husband of respondent No.2)

and respondent No.2 have filed a joint petition bearing HMP No. F-29

of 2022 for a decree of divorce by mutual consent in terms of the

provisions of Section 13-B of the Hindu Marriage Act. Learned

counsel submits that the applicant Roshan (husband of respondent

No.2) has deposited an amount of Rs.3,00,000/- (Rupees Three

Lakh) towards past and future maintenance before the Family Court

in the pending matter and it is agreed between the parties that after

cran3735.19-

the decree of divorce is passed by the Family Court, respondent

No.2 will be entitled to withdraw the said amount.

5. We have also heard the learned A.P.P. for the respondent

No.1-State in both the matters.

6. It appears that due to intervention of elderly persons and the

relatives, the parties have arrived at amicable settlement.

Accordingly, the applicant Roshan (husband of respondent No.2) and

respondent No.2 have approached the Family Court, Nanded by

filing joint HMP No. F-29 of 2022 for a decree of divorce by mutual

consent in terms of provisions of Section 13-B of the Hindu Marriage

Act. Copy of the said petition is placed before us. Further, care has

also been taken to pay certain amount towards future maintenance.

In view of the same, we are satisfied that the parties have arrived at

amicable settlement voluntarily.

7. In the case of Gian Singh Vs. State of Punjab and others,

reported in (2012) 10 SCC 303, the Supreme Court in para 48 has

referred the view taken by the five-Judge Bench of the Punjab and

Haryana High Court in Kulwinder Singh Vs. State of Punjab (2007)

4 CTC 769 and particularly quoted para 21 and referred the

guidelines framed by the five-Judge Bench for quashing of the

proceedings on the basis of settlement. Guideline under clause 21(a)

which is relevant for the present discussion reads as under :

cran3735.19-

"21. .....

(a) Cases arising from matrimonial discord, even if other offences are introduced for aggravation of the case."

8. Thus, the Supreme Court in para No.61 of the judgment in the

case of Gian Singh vs. State of Punjab and others (supra) has

made the following observations:-

"61. The position that emerges from the above discussion can be summarised thus :-

The power of the High Court in quashing a criminal proceeding or FIR or complaint in exercise of its inherent jurisdiction is distinct and different from the power given to a criminal court for compounding the offences under Section 320 of the Code. Inherent power is of wide plenitude with no statutory limitation but it has to be exercised in accord with the guideline engrafted in such power viz; (i) to secure the ends of justice or (ii) to prevent abuse of the process of any Court. In what cases power to quash the criminal proceeding or complaint or F.I.R may be exercised where the offender and victim have settled their dispute would depend on the facts and circumstances of each case and no category can be prescribed. 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

cran3735.19-

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."

9. In view of above and in terms of the ratio laid down by the

Supreme Court in the above cited case, we proceed to pass the

following order :-

ORDER

I. Criminal application No. 3735 of 2019 is allowed in terms of

prayer clauses "B".

cran3735.19-

II. Criminal application No. 1517 of 2022 is allowed in terms of

prayer clauses "B" and "C".

III. Both the criminal applications are disposed of accordingly.

(SANDIPKUMAR. C. MORE, J.) (V. K. JADHAV, J.)

rlj/

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter