Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prabhjeet Singh vs State & Ors
2014 Latest Caselaw 3914 Del

Citation : 2014 Latest Caselaw 3914 Del
Judgement Date : 26 August, 2014

Delhi High Court
Prabhjeet Singh vs State & Ors on 26 August, 2014
           $~1

           * IN THE HIGH COURT OF DELHI AT NEW DELHI

           + CRL.M.C. 3125/2014

               PRABHJEET SINGH                                  ..... Petitioner

                                      Through:     Mr. Ajit Kakkar, Advocate

                                      versus

               STATE & ORS                                      .... Respondents

                                      Through:     Mr. O. P. Saxena, APP with ASI
                                                   Rajender Singh and IO/HC Rajesh
                                                   Kumar PS Dwarka, South.
                                                   Complainant Vijay Kumar in
                                                   person.
           CORAM:
           HON'BLE MR. JUSTICE SUDERSHAN KUMAR MISRA

           % SUDERSHAN KUMAR MISRA, J. (ORAL)

This petition has been moved under Section 482 of the Code of Criminal Procedure, 1973, praying for quashing of FIR No. 54/2014 registered under Section 279 IPC at Police Station Dwarka South on 06.02.2014 on the ground that the petitioner, as well as the complainant, who is arrayed as the second respondent in this matter, have arrived at an amicable settlement.

Issue notice.

Counsel for the State, as well as the second respondent/complainant Mr. Vijay Kumar, enter appearance and accept notice.

Both the petitioner and the second respondent are also present in person. They are also identified by the Investigating Officer/HC Rajesh Kumar PS Dwarka, South.

The second respondent/complainant Mr. Vijay Kumar also states that he does not wish to pursue the matter any further, since he has amicably settled the same. Both parties also state that a quietus to the matter be given.

It is stated that the FIR came to be filed because the car of the petitioner/accused collided with that of the second respondent/complainant whereby causing some damage to the car of the second respondent/complainant. It is further stated that pursuant to the registration of the FIR, investigation was carried out and charge sheet has already been filed. However, the complainant and the petitioner/accused have since settled the matter amongst themselves after the petitioner is stated to have adequately compensated him for the damage and also tendered an apology. An affidavit of complainant/second respondent to this effect dated 10.07.2014 has also been annexed to this petition. The complainant confirms the contents of the aforesaid affidavit and states that he does not wish to pursue the matter any further and that he has settled his differences with the petitioner.

Counsel for the State also submits that looking to the overall facts and circumstances that have emerged in the matter, and also since the complainant himself is not interested in supporting the prosecution, no useful purpose would be served in continuing with the same. He further states that it would be in the fitness of the things that the petitioner is directed to pay some further costs/compensation.

Looking to the nature of the allegations in the FIR, counsel for the petitioner states, on instructions from the petitioner, that his client would be willing to pay any reasonable amount as suggested

by this Court.

Looking to the decisions of the Supreme Court in in Gian Singh v. State of Punjab, (2012) 10 SCC 303, which has referred to a number of matters for the proposition that even a non-compoundable offence can also be quashed on the ground of a settlement agreement between the offender and the victim, if the circumstances so warrant; and also Narinder Singh and Ors. v. State of Punjab and Anr. 2014(2) Crimes 67 (SC) where the Supreme Court held as follows:-

"29. In view of the aforesaid discussion, we sum up and lay down the following principles by which the High Court would be guided in giving adequate treatment to the settlement between the parties and exercising its power under Section 482 of the Code while accepting the settlement and quashing the proceedings or refusing to accept the settlement with direction to continue with the criminal proceedings:

29.1 Power conferred under Section 482 of the Code is to be distinguished from the power which lies in the Court to compound the offences under Section 320 of the Code. No doubt, under Section 482 of the Code, the High Court has inherent power to quash the criminal proceedings even in those cases which are not compoundable, where the parties have settled the matter between themselves. However, this power is to be exercised sparingly and with caution.

29.2 When the parties have reached the settlement and on that basis petition for quashing the criminal proceedings is filed, the guiding factor in such cases would be to secure:

(i) ends of justice, or

(ii) to prevent abuse of the process of any Court. While exercising the power the High Court is to form an opinion on either of the aforesaid two objectives. 29.3 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. 29.4 On the other hand, those criminal cases having overwhelmingly and pre-dominantly civil character, particularly those arising out of commercial transactions or arising out of matrimonial relationship or family disputes should be quashed when the parties have resolved their entire disputes among themselves. 29.5 While exercising its powers, the High Court is to examine as to whether the possibility of conviction is remote and bleak and continuation of criminal cases would put the accused to great oppression and prejudice and extreme injustice would be caused to him by not quashing the criminal cases.

29.6 Offences under Section 307 Indian Penal Code would fall in the category of heinous and serious offences and therefore is to be generally treated as crime against the society and not against the individual alone. However, the High Court would not rest its decision merely because there is a mention of Section 307 Indian Penal Code in the FIR or the charge is framed under this provision. It would be open to the High Court to examine as to whether incorporation of Section 307Indian Penal Code is there for the sake of it or the prosecution has collected sufficient evidence, which if proved, would lead to proving the charge under Section 307 Indian Penal Code. For this purpose, it would be open to the High Court to go by the nature of injury sustained, whether such injury is inflicted on the vital/delegate parts of the body, nature of weapons used etc. Medical report in respect of injuries suffered by the victim can generally be the guiding factor. On the basis of this prima facie analysis, the High Court can examine as to whether there is a strong possibility of conviction or the chances of conviction are remote and bleak. In the former case it can refuse to accept the settlement and quash the criminal proceedings whereas in the later case it would be

permissible for the High Court to accept the plea compounding the offence based on complete settlement between the parties. At this stage, the Court can also be swayed by the fact that the settlement between the parties is going to result in harmony between them which may improve their future relationship.

29.7 While deciding whether to exercise its power under Section 482 of the Code or not, timings of settlement play a crucial role. Those cases where the settlement is arrived at immediately after the alleged commission of offence and the matter is still under investigation, the High Court may be liberal in accepting the settlement to quash the criminal proceedings/investigation. It is because of the reason that at this stage the investigation is still on and even the charge sheet has not been filed. Likewise, those cases where the charge is framed but the evidence is yet to start or the evidence is still at infancy stage, the High Court can show benevolence in exercising its powers favourably, but after prima facie assessment of the circumstances/material mentioned above. On the other hand, where the prosecution evidence is almost complete or after the conclusion of the evidence the matter is at the stage of argument, normally the High Court should refrain from exercising its power under Section 482 of the Code, as in such cases the trial court would be in a position to decide the case finally on merits and to come a conclusion as to whether the offence under Section 307 Indian Penal Code is committed or not. Similarly, in those cases where the conviction is already recorded by the trial court and the matter is at the appellate stage before the High Court, mere compromise between the parties would not be a ground to accept the same resulting in acquittal of the offender who has already been convicted by the trial court. Here charge is proved under Section 307 Indian Penal Code and conviction is already recorded of a heinous crime and, therefore, there is no question of sparing a convict found guilty of such a crime."

And the judgment of this Court in Basara and Ors. v. State and Anr. in Crl. M.C. No. 6621-24/2006 decided on 3rd September, 2007, wherein it was, inter alia, held as under:-

"14. .......Peace has been brought in the locality with the intervention of the well wishers of the locality. When there is peace in locality, there will be peace in the town. When there is peace in town, there will be peace in city. When there is peace in city, there will be peace in State. When there is peace in State, there will be peace in country.....

15. The petition is according allowed. FIR No.4/2005 registered against the petitioners under Section 307 read with Section 34 IPC with Police station Samay Pur Badli is quashed and all consequent proceedings pursuant thereto are also ordered to be dropped."

I am also of the considered opinion that since the parties have amicably settled the matter amongst themselves and matter, which involves road accident where there is no injury caused to anybody and where the parties have settled the matter amongst themselves, the proceedings deserve to be closed subject to the petitioner's depositing a sum of Rs.25,000/- to Delhi High Court Bar Association Lawyers Social Security and Welfare Fund within one week form today. Proof of deposit shall be filed in this Court within one week thereafter with copy to the Investigating Officers.

Consequently, the petition is allowed and FIR No. 54/2014 dated 06.02.2014, registered under Section 279 IPC at Police Station Dwarka South, and all the proceedings emanating therefrom, are hereby quashed.

The petition stands disposed off in the above terms.

Dasti.

SUDERSHAN KUMAR MISRA, J.

AUGUST 26, 2014 An

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter