Citation : 2014 Latest Caselaw 6628 Del
Judgement Date : 10 December, 2014
$~37
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ CRL.M.C. 5619/2014
ARVIND &ORS ..... Petitioners
Through: Mr. Ajay Sinha, Advocate with
petitioners in person
versus
STATE (NCT OF DELHI) & ANR ..... Respondents
Through: Ms. Nishi Jain, APP for State with
W/ASI Prem Lata, PS Narela
CORAM:
HON'BLE MR. JUSTICE SUDERSHAN KUMAR MISRA
% SUDERSHAN KUMAR MISRA, J. (ORAL)
CRL.M.A. 19180/2014 Exemption, as prayed for, is allowed subject to all just exceptions. The application stands disposed off.
CRL.M.C. 5619/2014 % SUDERSHAN KUMAR MISRA, J. (Oral)
1. This petition under Section 482 Cr.P.C. seeks quashing of FIR No. 626/2012 registered under Sections 498-A/406/34 IPC at Police Station Narela on 19.11.2012, on the ground that the matter has been amicably settled between the parties.
2. Issue notice.
3. Counsel for the State, as well as counsel for the second respondent/ complainant, enter appearance and accept notice. The complainant is present in person. She is also identified by the Investigating Officer W/ASI Prem Lata, Police Station Narela.
4. It is stated that the aforesaid FIR came to be lodged at the instance of the complainant as a result of certain domestic and family disputes that had arisen consequent upon her marriage to the first petitioner, Arvind, on 14.07.2010. In addition, proceedings under Section 12 of the Protection of Women from Domestic Violence Act, 2005, as well as under Section 125 Cr.P.C. were also initiated by the complainant.
5. During the course of the aforesaid proceedings under Section 125 Cr.P.C., the parties arrived at a settlement on mutually acceptable terms which were duly recorded by the court of Shri Dilbag Singh: Judge-01, Family Court, Rohini Courts, Delhi, on 30.05.2013. A copy of the said order, setting down all the terms and conditions, has been attached to this petition. The case number of that proceeding is illegible in the copy annexed by counsel for the petitioner. However, both parties affirm this fact and state that the fact of the matter, having been settled in this manner on 02.04.2013, has also been noticed by the Family Court in a joint statement of the complainant and the first petitioner recorded on 30.05.2013 in HMA No. 275/2013.
6. In terms of the settlement, it was agreed that the first petitioner shall pay a total sum of Rs. 2,50,000/- to the complainant in full and final settlement of all her claims and dues against the petitioner. It was also agreed that both parties shall move the family court in a joint petition seeking divorce by mutual consent under Sections 13 B(1) and 13B(2) of the Hindu Marriage Act, 1955, and that all pending proceedings initiated by the complainant, including the aforesaid proceedings under Section 12 of the Protection of Women from Domestic Violence Act, as well as under Section 125 Cr.P.C., shall be withdrawn.
7. Thereafter, in compliance with the settlement between the parties, the marriage between the complainant and the first petitioner, Arvind, was dissolved by a decree of divorce by mutual consent on 28.01.2014 in HMA No. 68/2014. A copy of the judgment dated 28.01.2014 has also been annexed to the petition.
8. Out of the agreed amount of Rs. 2,50,000/-, 1,90,000/- stands paid and the remaining amount of Rs.60,000/- has been handed over to the complainant by way of a Demand Draft No. 129141 dated 17.11.2014 drawn on Punjab National Bank. The proceedings under Section 125 Cr.P.C. and Section 12 of the Protection of Women from Domestic Violence Act, are also stated to have been duly withdrawn.
9. The complainant approbates the aforesaid settlement, and states that with the receipt of Rs. 60,000/- in Court today, she has received the full amount of Rs. 2,50,000/-, as agreed in the settlement between the parties, and that she has no further grievance against the petitioners. She further states that she does not wish to continue with the proceedings and the same be closed.
10. Counsel for the State submits that looking to the overall circumstances, and since the matter has arisen primarily out of domestic and matrimonial differences and where the parties have settled their differences on terms and have also obtained divorce by mutual consent, and where the complainant is no longer interested in pursuing the matter, no useful purpose would be served in continuing with the same.
11. Looking to the decision of the Supreme Court 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 basis of a settlement between the offender and the victim, if the circumstances so warrant; by observing as under:
"58. ....However, certain offences which overwhelmingly and predominantly bear civil flavour having arisen out of civil, mercantile, commercial, financial, partnership or such like transactions or the offences arising out of matrimony, particularly relating to dowry, etc. or the family dispute, where the wrong is basically to the victim and the offender and the victim have settled all disputes between them amicably, irrespective of the fact that such offences have not been made compoundable, the High Court may within the framework of its inherent power, quash the criminal proceeding or criminal complaint or FIR if it is satisfied that on the face of such settlement, there is hardly any likelihood of the offender being convicted and by not quashing the criminal proceedings, justice shall be casualty and ends of justice shall be defeated."
And also in 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 specifically in respect of matrimonial disputes in Jitendra Raghuvanshi & Ors. v. Babita Raghuvanshi & Anr. (2013) 4 SCC 58, where the Supreme Court held as follows:-
"15. In our view, it is the duty of the courts to encourage genuine settlements of matrimonial disputes, particularly, when the same are on considerable increase. Even if the offences are non-compoundable, if they relate to matrimonial disputes and the Court is satisfied that the parties have settled the same amicably and without any pressure, we hold that for the purpose of securing ends of justice, Section 320 of the Code would not be a bar to the exercise of power of quashing of FIR, complaint or the subsequent criminal proceedings.
16. There has been an outburst of matrimonial disputes in recent times. They institution of marriage occupies an important place and it has an important role to play in the society. Therefore, every effort should be made in the
interest of the individuals in order to enable them to settle down in life and live peacefully. If the parties ponder over their defaults and terminate their disputes amicably by mutual agreement instead of fighting it out in a court of law, in order to do complete justice in the matrimonial matters, the courts should be less hesitant in exercising their extraordinary jurisdiction. It is trite to state that the power under Section 482 should be exercised sparingly and with circumspection only when the Court is convinced, on the basis of material on record, that allowing the proceedings to continue would be an abuse of process of court or that the ends of justice require that the proceedings ought to be quashed...."
I am of the considered opinion that the matter deserves to be given a quietus at this stage itself, since the parties have settled what was primarily a domestic and matrimonial dispute, on terms, and have also obtained divorce by mutual consent and where the complainant is no longer interested in supporting the prosecution thereby reducing its chances of success.
12. Consequently, the petition is allowed, and FIR No. 626/2012 registered under Sections 498-A/406/34 IPC at Police Station Narela, and all proceedings emanating therefrom, are hereby quashed.
13. The petition stands disposed off.
SUDERSHAN KUMAR MISRA, J.
DECEMBER 10, 2014 rd
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!