Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kailash Chand vs The State & Ors.
2009 Latest Caselaw 4690 Del

Citation : 2009 Latest Caselaw 4690 Del
Judgement Date : 18 November, 2009

Delhi High Court
Kailash Chand vs The State & Ors. on 18 November, 2009
Author: V. K. Jain
*     IN THE HIGH COURT OF DELHI AT NEW DELHI

+                            Crl.M.C.No.3755/2009


%                            Reserved on:        5th November, 2009

                             Date of Decision: 18th November, 2009


#     KAILASH CHAND                                 ..... Petitioner
!                                Through: Mr.Rakesh Malhotra, Adv.
                             versus

$     THE STATE & ORS.                         ..... Respondents
^                                Through: Mr. R.N. Vats, Addl.P.P.
                                          for the State.


*     CORAM:
      HON'BLE MR. JUSTICE V.K. JAIN

      1.    Whether the Reporters of local papers
            may be allowed to see the judgment?                        Yes

      2.    To be referred to the Reporter or not?                     Yes

      3.    Whether the judgment should be
            reported in the Digest?                                    Yes

: V.K. JAIN, J.

1. This is a petition u/s 482 of the Code of Criminal Procedure for

quashing FIR No.817/2009 registered at police station SultanPuri u/s

304-A of Indian Penal Code. It has been stated in the petition that the

matter has been compromised between the petitioner and respondent

No.2 and it has been agreed that the petitioner would pay a sum of

Rs.3.5 lakhs to respondent No.2 against all her claims. Out of that

amount, a sum of Rs.2.5 lakhs has already been paid to respondent

No.2 and the remaining amount is to be paid after quashing of FIR.

2. The FIR in this case was lodged by one Purshotam, alleging therein

that deceased Rajnish was working in a factory situated at C-15,

Sharma Colony, Budh Vihar where clutch-brakes and allied products

are manufactured with a machine run on electricity. The machine was

not repaired despite several complaints. In the intervening night of

28th / 29th May, 2005, current flow from the machine hurt his brother,

deceased Rajnish Pati Ram, who was declared dead, when taken to

hospital.

3. In para 3 of the petition, the petitioner has, inter alia, stated as under:-

D. It has been further alleged that the husband of the respondent No.2 deceased Rajnish under the instructions of the petitioner was operating and working on his defective and fault "BATAI KI MACHINE"

and the husband of the respondent No.2 told the petitioner several times to get it repaired, but the petitioner did not care for the repeated requests of the deceased workman Sh. Rajnish. Even the husband of the respondent No.2 several times told the petitioner that there is a great danger as the high voltage electric current may spread in the machine which may cause the death to the workman Sh. Rajnish, but the petitioner did not care at all the repeated requests of the husband of the respondent No.2 and on this the petitioner threatened to the husband of the respondent No.2 that if he will not operate the faulty and defective machine, then his services would be terminated illegally, unlawfully and forcibly.

E. It has been further alleged that on unfortunate day on 27.05.2005 the petitioner ordered workman Rajnish to operate the defective and faulty Machine and the petitioner forced the husband of the respondent No.2 to operate the faulty and defective machine and as soon as workman Sh. Rajnish started working and operating the said defective and faulty machine under the threatening order of the petitioner, then immediately high voltage electric current was spread in the said defective and faulty machine and the husband of the respondent No.2 Rajnish was caught by the High Voltage electric current and the husband of the respondent No.2 Sh. Rajnish died on the spot while he was working under the orders, control, supervision and employment of the petitioner the petitioner killed the husband/workman Rajnish of the respondent No.2.

4. In Criminal Case No.3447/09, 3712/09 and WP(Crl.) 858/09, all

decided on November 5, 2009, this court examined the proposition of

law in respect of quashing of FIR and criminal proceedings pursuant

to compromise and after considering various decisions of the Hon'ble

Supreme Court as well as of this court, summarised the legal position

as under:-

"The proposition of law which emerges from these cases is that (i) the embargo placed by Section 320 of the Code of Criminal Procedure against compounding of certain offences does not come in the way of the court quashing an FIR or a criminal complaint and the proceedings arising therefrom, in exercise of its inherent powers u/s 482 of the Code of Criminal Procedure. Vesting of such a power in the High Court cannot be denied in view of use of the

expression "nothing in this Code shall be deemed to limit or affect the inherent powers of the High Court," the only other requirement being that the power should be exercised to give effect to any order made under the Code of Criminal Procedure or to prevent abuse of the process of a court or otherwise to secure the ends of justice; (ii) an FIR or a criminal complaint and the proceedings arising therefrom can be quashed on the basis of a compromise if, taking into consideration the nature of the offence alleged to have been committed, the circumstances in which the offence was committed and the overall facts of the case, the court is of the view that quashing of the criminal proceedings would meet the ends of justice or is otherwise necessary to prevent an abuse of the process of the court."

5. It was also held by this court that every case has to be decided on its

own facts and no hard and fast rule can be laid down as regards the

cases which deserve quashing by the High Court in exercise of powers

u/s 482 of the Code of Criminal Procedure or Article u/s 226/227 of

the Constitution. It was further held that the court has to apply its

mind to the facts and circumstances of each case that comes up before

it for quashing, note the special features, if any justifying quashing of

the prosecution and then come to an appropriate conclusion.

6. In the context of compromise by the parents or other family members

of a deceased woman with her husband and/or in-laws, it was noted

that it would neither be in consonance with public policy nor in the

interest of the society at large to allow the family members of a

deceased woman to enter into a compromise with her husband and/or

in-laws and then come to the court seeking quashing of the criminal

proceedings pursuant to such a compromise. This court, inter alia,

observed as under:-

In fact, quashing criminal proceedings in such cases, after death of victim of the crime may in some cases, encourage the accused persons to win over the family members of the deceased for considerations which may not necessarily be brought on record. To put it rather bluntly, this may encourage the accused of such offences to offer lucrative amounts in the form of compensation or otherwise to the family members of the deceased, particularly if they happen to come from rather poor strata of the society. Having already lost their daughter/sister, they may not always find any incentive to continue the criminal proceedings, if they are compensated in monetary terms or are otherwise persuaded to enter in to a settlement. Therefore, in my view, it would be contrary to public interest if the criminal proceedings are quashed pursuant to a compromise between the accused persons on one hand and family members of the deceased on the other hand.

7. The view taken by this court as regards compromise by the family

members of a deceased woman equally applies in case of compromise

by the family members of a person who has died on account of

criminal negligence on the part of an accused. Having lost the bread-

earner of the family, they may not anymore be interested in bringing

the accused to justice, if they are otherwise suitably compensated in

monitory terms. This is more likely, if they come from an

economically weaker section of the society. If such petitions are

allowed, that would only encourage such accused to buy liberty on the

strength of money power by offering monetary compensation to the

family of the victim. Compromise by the victim himself cannot in any

manner be treated at par with compromise by the family members of

the victim of the crime. If the person, who has suffered at the hands

of the accused, himself settles with him and comes forward to forgive

him, the court may be favourably inclined to accede to the request

made by him for quashing the criminal proceedings initiated by him.

But, the same considerations are not available when the victim has

died and such a request is made by his family members.

8. In Kulvinder Singh Vs. State of Punjab & Anr., 2007 (4) CTC 769, a

Five Judges Bench of Punjab & Haryana High Court examined the

scope of the power of the High Court u/s 482 of the Code of Criminal

Procedure to quash the proceedings in non-compoundable offences.

Sh. R.S. Cheema, Sr. Advocate, who assisted the Bench as Amicus

Curiae, placed certain guidelines before the High Court for

consideration. These guidelines, inter alia, recommended as under:-

"The offences against human body 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."

9. The learned counsel for the petitioner has referred to the order of a

learned single Judge of this court in Lalit Gupta Vs. State 2009 (2)

JCC 890 where an FIR u/s 304-A of IPC was quashed pursuant to a

compromise between the accused and the widow of the deceased. As

noted earlier, every case has to be decided on its own facts and

circumstances and merely because the FIR registered under the same

provision of Indian Penal Code has been quashed in a particular case

does not by itself warrant quashing of the FIR in every other case

registered under the same provision of Indian Penal Code.

10. For the reasons given in the preceding paragraphs, I am of considered

view that it would not be in the interest of justice to quash the criminal

proceedings pursuant to compromise between the petitioner and

respondent No.2. The petition is, therefore, dismissed.

(V.K.JAIN) JUDGE NOVEMBER 18, 2009 sk

 
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