Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohd. Yusuf vs Krishan Kumar Gupta And Anr.
2001 Latest Caselaw 1784 Del

Citation : 2001 Latest Caselaw 1784 Del
Judgement Date : 8 November, 2001

Delhi High Court
Mohd. Yusuf vs Krishan Kumar Gupta And Anr. on 8 November, 2001
Equivalent citations: 95 (2002) DLT 229, 2002 (61) DRJ 234
Author: K.S.Gupta
Bench: K Gupta

JUDGMENT

K.S.Gupta, J.

1. In this petition under Section 482 Cr.P.C., the petitioner-accused seeks quashment of FIR No. 266/98 under Section 448/380/34 IPC as also criminal proceedings emanating there from pending before a Metropolitan Magistrate.

2. Copy of said FIR No. 266/98 lodged by respondent No. 1 is placed at pages 37 and 38 on the file. It is, interalia, alleged therein that the complaint Along with his brother had been running cloth business in Shop Nos. 351-52, Bazar Delhi Gate, New Delhi; Hari Kishan Dass is that landlord/owner of the shop which the accused claims to have purchased but he has not made available any document of title to the complainant; when the complaint on 7th May 1998 around 9 AM went to the roof over the shop for keeping waste cardboards, he found that dandas, cardboards, bamboos stored inside the tinshed as also tinshed had been removed; on enquiry it was disclosed by Lalit Kumar Satija that said articles after removal from roof, were taken away in a riskshaw by the men of accused at the instance of accused on the night intervening 6th/7th May 1998. After completing investigation, chargesheet was filed against the accused.

3. Submission advanced by Sh. Vimal Shankra for respondent No. 1 and Ms. Sudha Varshney for petitioner was that as the parties have arrived at a settlement out of court, the criminal proceedings are not likely to result in conviction of the petitioner under Sections 380/448/34 IPC and the FIR in question as also criminal proceedings emanating there from, thus, deserve to be quashed under Section 482 Cr.P.C. Indisputably, offence under Section 380 IPC is non-compoundable. In the decisions in Ram Lal and Anr. v. State of J & K, which was quoted with approval by a three Judge Bench in the decision in S.N. Mohanty and Anr. v. State of Orissa, JT 1999 (3) SC 408 it was held by the Supreme Court that an offence which law declares to be non-compoundable even with permission of court, cannot be compounded. In the decision in Madhu Limaye v. State of Maharashtra, it was held that power under Section 482 should not be exercised as against the express bar of law engrafted in any other provision of the Code. Similar is the ratio of the decisions in Simirkhia v. Dolly Mukherjee, AIR 1999 SC 1605; Sooraj Devi v. Pyarelal, ; Dharampal v. Ramshri, and Satya Narayan Sharma v. State of Rajasthan, . Sub-section (9) of Section 320 Cr.P.C. says that no offence shall be compounded except as provided by that section. In case quashment of FIR and criminal proceedings in regard to offence under Section 380 IPC is permitted, it would run in the teeth of statutory prohibition as contained in said Sub-section (9) of Section 320 Cr.P.C. Obviously, case is not covered of the categories enumerated in the decision in State of Haryana and Ors. v. Ch. Bhajan Lal and Ors., . Amicable settlement between the parties, thus, cannot be validly made the basis for granting the reliefs prayed for in the petition.

4. Accordingly, the petition is dismissed.

 
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