Citation : 2014 Latest Caselaw 6930 Del
Judgement Date : 18 December, 2014
$~19
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ CRL.M.C. 5603/2014
RIZWAN PERWEZ & ORS ..... Petitioners
Through Mr. Krishna Kumar & Mr. Harish Kumar,
Advocates with petitioners.
Versus
STATE(GOVT OF NCT DELHI) & ANR ..... Respondents
Through Mr. P.K.Mishra, Additional Public Prosecutor.
Mr. S. S. Dahiya & Mr. L. K. Dahiya,
Advocates with R2/complainant.
Sub Inspector Kamlesh Kumar, P.S. Aman Vihar.
CORAM:
HON'BLE MR. JUSTICE SUDERSHAN KUMAR MISRA
% SUDERSHAN KUMAR MISRA, J. (Oral)
CRL.M.A. 19141/2014
Exemption, as prayed for, is allowed, subject to all just exceptions. The application stands disposed off.
CRL.M.C. 5603/2014
1. This petition under Section 482 Cr.P.C. seeks quashing of FIR No.189/2013, registered under Sections 420, 468, 471, 34 IPC at police station Aman Vihar on 11.05.2013, on the ground that the matter has been settled between the parties.
2. Issue notice.
3. Mr. P.K. Mishra, Additional Public Prosecutor for the State and Mr. S. S. Dahiya, Advocate for respondent No.2/ complainant, enter appearance and accept notice. The second respondent / complainant, who is present in
person, is also identified by the Investigating Officer, Sub Inspector Kamlesh Kumar.
4. It is stated that the first petitioner, Rizwan Perwez, happens to be son of the second respondent / complainant, Yusuf Perwaij, and the FIR in question came to be lodged due to certain domestic disputes within the family whilst the complainant was working in Saudi Arabia. It is also stated that the complainant divorced the mother of the first petitioner and re- married thereafter. Apart from the aforesaid FIR, following litigations are also stated to have commenced between the parties;
"1. Civil suit titled as Yusu Parvez v. Rizwan Parvez, pending in the Court of Sh. Gagandeep, Ld. ACJ, NDOH (28-05-2014).
2. Complaint u/s 156(3) Cr.P.C. titled as Mohd. Yusuf Parwez v. Mohd. Rizwan Parwez, pending in the Court of Sh. Sushil Anuj Tyagi, Ld. MM (NW), Rohini (NW), Rohini Courts, Delhi (NDOH 12-08-2014).
3. Pending of maintenance, titled as Suifia Sabnam v.
Mohd. Yusuf Parwez, pending in the Court of Ms. Bimla Kumar, Ld. Judge Family Court, Rohini Courts, Delhi."
5. Thereafter, during the hearing of a bail application moved by the second petitioner, Mohd. Mahmud Aalam, the parties were referred to mediation by the concerned Metropolitan Magistrate and, ultimately, on 05.05.2014, the parties arrived at a settlement on terms before the Mediation Centre, Rohini District Courts, Delhi. A copy of the Settlement Agreement has been annexed to this petition.
6. It is stated that all amounts due; as well as the transfer of the property, mentioned in the settlement, have been handed over to the second respondent / complainant.
7. Further, the proceedings with regard to the civil suit titled as Yusu Parvez v. Rizwan Parvez; as well as maintenance proceedings, titled as Suifia Sabnam v. Mohd. Yusuf Parwez, already stand withdrawn.
8. The complainant further undertakes to this Court to withdraw the remaining complaint under Section 156(3) Cr.P.C. titled Mohd. Yusuf Parwez v. Mohd. Rizwan Parwez, which is pending before the concerned Metropolitan Magistrate, Rohini District Courts, Delhi. This undertaking is accepted by this Court and the second respondent / complainant shall remain bound by the same.
9. The complainant approbates the aforesaid settlement and states that he has no further grievance against the petitioners; and he does not wish to proceed with the matter any further, and that the same be closed.
10. Counsel for the State submits that looking to the overall circumstances, where the matter appears to have arisen largely out of domestic and family disputes over some property, and where the parties have now settled the same on terms; and the complainant is no longer interested in pursuing the matter, no useful purpose will be served in continuing with these proceedings.
11. Consequently, and 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."
I am of the considered opinion that the matter deserves to be given a quietus at this stage itself since the parties, who are closely related to each other and the complaint was substantially filed by the second respondent against his own son, have now settled their differences on terms; and the complainant is no longer interested in supporting the matter.
12. Consequently, the petition is allowed and FIR No.189/2013, registered under Sections 420, 468, 471, 34 IPC at police station Aman Vihar on 11.05.2013, and all proceedings emanating therefrom, are hereby quashed.
13. The petition is disposed off.
SUDERSHAN KUMAR MISRA, J.
DECEMBER 18, 2014 dr
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!