Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Subhash S/O. Manohar Ghuge vs The State Of Maharashtra And Anr
2022 Latest Caselaw 419 Bom

Citation : 2022 Latest Caselaw 419 Bom
Judgement Date : 12 January, 2022

Bombay High Court
Subhash S/O. Manohar Ghuge vs The State Of Maharashtra And Anr on 12 January, 2022
Bench: V.K. Jadhav, Sandipkumar Chandrabhan More
                                                      964-CriAppln-905-2020
                                     -1-

            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        BENCH AT AURANGABAD

                964 CRIMINAL APPLICATION NO. 905 OF 2020

                     SUBHASH S/O. MANOHAR GHUGE
                                  VERSUS
               THE STATE OF MAHARASHTRA AND ANOTHER
                                    .....
                 Advocate for Applicant : Mr. Thombre S. S.
               APP for Respondent No.1-State : Mr. S. D. Ghayal
               Advocate for Respondent No.2 : Mr. R. G. Hange
                                    .....

                                  WITH
                   CRIMINAL APPLICATION NO. 451 OF 2020

                      SUSHILA W/O MOTIRAM RAKH
                                  VERSUS
              THE STATE OF MAHARASHTRA AND ANOTHER
                                      .....
             Advocate for Applicant : Mr. Dnyaneshwar B. Pokale
              APP for Respondent No.1-State : Mr. S. D. Ghayal
              Advocate for Respondent No.2 : Mr. R. G. Hange
                                     .....


                                  WITH
                  CRIMINAL WRIT PETITION NO. 203 OF 2020

                       1. RAMESH SHIVAJI KHANDARE
                   2. JAGANNATH RAMBHAU KHANDARE
                       3. MARUTI VITTHAL KHANDARE
                        4. SHIVAJI VITHAL KHANDARE
                      5. PARMESHWAR LAHU KHANARE
                      6. HARIBHAU VITHAL KHANDARE
                                   VERSUS
               THE STATE OF MAHARASHTRA AND ANOTHER
                                      .....
                  Advocate for Petitioners : Mr. N. R. Thorat
               APP for Respondent No.1-State : Mr. S. D. Ghayal
               Advocate for Respondent No.2 : Mr. R. G. Hange
                                      .....



::: Uploaded on - 14/01/2022                  ::: Downloaded on - 14/01/2022 23:44:36 :::
                                                      964-CriAppln-905-2020
                                    -2-




                                   WITH
                    CRIMINAL APPLICATION NO. 95 OF 2020

                     TEJAS S/O SUBHASH NEHARKAR
                                  VERSUS
              THE STATE OF MAHARASHTRA AND ANOTHER
                                      .....
             Advocate for Applicant : Mr. Dnyaneshwar B. Pokale
              APP for Respondent No.1-State : Mr. S. D. Ghayal
              Advocate for Respondent No.2 : Mr. R. G. Hange
                                     .....



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

DATED : 12th JANUARY, 2022

PER COURT:-

1. Leave to carryout amendment in the prayer clause in Criminal

Writ Petition No. 203 of 2020, so also leave to add the Sessions Case

number in the prayer clause in Criminal Application No. 95 of 2020

and Criminal Application No. 451 of 2020.

2. The applicants/petitioners in all these four applications/writ

petition are seeking quashing of the FIR bearing crime no. 325 of

2019 registered with Beed (Rural) Police Station for the offence

punishable under Sections 306, 506 r/w 34 of IPC and also seeking

quashing of the proceedings bearing Sessions Case No. 178 of 2021

964-CriAppln-905-2020

pending before the Additional Sessions Judge, Beed, on the ground

that the parties have arrived at an amicable settlement.

3. Learned counsel for the applicants/petitioners in all these four

matters submits that the deceased was the husband of respondent

no.2-informant and he had allegedly committed suicide on account of

harassment caused to him by the applicants/petitioners on various

occasions. Learned counsel appearing for the applicants/petitioners

submit that the allegations are vague. Firstly, it has been alleged that

there were serious allegations about commission of rape against the

cousin of deceased, namely, Dnyaneshwar Khandare and in

connection with the said crime, the relatives of the victim girl had

repeatedly insisted the husband of respondent no.2-informant to

cause mediation in that matter and settle the same by giving certain

amount to them. It is also alleged in the complaint that those relatives

of the victim girl were also threatening the deceased husband of

respondent no.2-informant that in case he would not try for the

settlement, he will also be arraigned as an accused person in

connection with the said crime. Thus, deceased husband of

respondent no.2-informant was taking stress about the said incident.

Secondly, there are also allegations in the complaint that the

deceased husband of respondent no.2 was taking stress in respect of

964-CriAppln-905-2020

measurement of the agricultural land and that his uncle and uncle's

sons used to give him threats by making a phone call in connection

with the said measurement of the agricultural land. The deceased

husband of respondent no.2 was also taking stress of that. It is also

alleged in the complaint that deceased husband of respondent no.2

was getting frequent threatening calls from one unknown number and

therefore, he was also taking stress of that. Learned counsel appearing

for the applicants/petitioners submit that the suicide note though

mentioned the names of all the applicants/petitioners, however, it is

not clear from the allegations made in the said suicide note as to who

is actually responsible for the suicidal death of deceased husband of

respondent no.2.

4. Learned counsel appearing for the applicants/petitioners in all

the four matters and the learned counsel appearing for respondent

no. 2 submit that the parties have now arrived at an amicable

settlement. Respondent no.2 has also filed an affidavit-in-reply to that

effect. Learned counsel for respondent no.2 submits that the

applicants/petitioners and respondent no.2 are relatives of each other

and due to intervention of respectable persons from the village

Karegavan and the relatives of both the parties, the matter has been

amicably settled in order to keep good relations between them in

964-CriAppln-905-2020

future. Thus, respondent no.2 do not want to prosecute the case

further and she has no objection to quash the proceedings bearing

R.C.C. No. 177/2020 (Sessions Case No. 178 of 2021).

5. We have also heard learned APP for the respondent-State.

6. It appears that respondent no.2-informant has made the

allegations mainly on the basis of the suicide note. A reference has

been given in the complaint about the said suicide note and the

possibility of suicide of the husband of respondent no.2 on three

counts. It thus appears that the allegations are somewhat vague in

nature and on the basis of such allegations, the possibility of

conviction is very bleak. Furthermore, the parties have arrived at an

amicable settlement due to intervention of the respectable persons of

their village and also for the reason that the applicants/petitioners

and respondent no.2 are relatives. In order to maintain good relations

in future, the parties have arrived at an amicable settlement. It

appears that the parties have arrived at the settlement voluntarily.

7. In the case of Narinder Singh and others v. State of Punjab and

others, reported in (2014) 6 SCC 466 [MANU/SC/0235/2014], in

para no. 31, the Supreme Court after referring various decisions on

964-CriAppln-905-2020

the subject, laid down the principles by which the High Courts would

be guided in giving adequate treatment to the settlement between the

parties and exercising its power under Section 482 of Cr.P.C. while

accepting the settlement and quashing the proceedings or refusing to

accept the settlement with direction to continue with the criminal

proceeding. The said principles are sumed up in para 31, Clause (III)

of which is relevant for the present discussion and reproduced herein

below:

"31(III) Such a power is not be exercised in those prosecutions which involve heinous and serious offences of mental depravity or offences like murder, rape, dacoity, etc. Such offences are not private in nature and have a serious impact on society. Similarly, for offences alleged to have been committed under special statute like the Prevention of Corruption Act or the offences committed by Public Servants while working in that capacity are not to be quashed merely on the basis of compromise between the victim and the offender."

In terms of the said clause (III), the Supreme Court has laid

down that such a power of quashing of the proceedings on settlement

is not to be exercised in those prosecutions which involve heinous and

serious offences of mental depravity, murder, rape, dacoity etc. Such

964-CriAppln-905-2020

offences are not private in nature and have serious impact on the

society. In the instant case, the offence does not fall in the said

category and appears to be private in nature having no serious impact

on the society.

8. In the case of State of Maharashtra through CBI v. Vikram

Anantrai Doshi, reported in (2014) 15 SCC 29, while considering the

issue of quashing on the basis of settlement of dispute between the

parties, the Supreme Court has given weightage to the nature and

gravity of the offence and its societal impact. The Supreme Court has

also referred the principles laid down in the case of Gian Singh vs.

State of Punjab and another, reported in (2012) 10 SCC 303.

9. In the case of Gian Singh vs. State of Punjab and another,

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

quoted para 21 of the judgment of the five-Judge Bench of the

Punjab and Haryana High Court delivered in Kulwinder Singh v.

State of Punjab (2007) 4 CTC 769 . Clause 21(e) which is relevant

for the present discussion is reproduced herein below:

"21. ..... (e). The offences against human body

964-CriAppln-905-2020

other than murder and culpable homicide where the victim dies in the course of transaction would fall in the category where compounding may not be permitted. Heinous offences like highway robbery, docoity or a case involving clear-cut allegations of rape should also fall in the prohibited category. Offences committed by public servants purporting to act in that capacity as also offences against public servant while the victims are acting in the discharge of their duty must remain non-compoundable. Offences against the State enshrined in Chapter VII (relating to army, navy and air force) must remain non-compoundable ."

10. Thus, considering the entire aspect of the case, we are satisfied

that the parties have arrived at an amicable settlement voluntarily in

order to keep good relations between them in future. They are

relatives inter se. In view of the same and the ratio laid down by the

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

following order:

ORDER

I. Criminal Application No. 905 of 2020 is allowed in terms of prayer clauses "B" and "C-1".

II. Criminal Application No. 451 of 2020 is allowed in

964-CriAppln-905-2020

terms of prayer clauses "B" and "F".

III. Criminal Writ Petition No. 203 of 2020 is allowed in terms of prayer clause "B".

IV. Criminal Application No. 95 of 2020 is allowed in terms of prayer clauses "B" and "F".

V. All the four matters are disposed off accordingly.

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




 vre





 

 
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