Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ram Mohan Gupta & Anr. vs State & Anr.
2014 Latest Caselaw 5893 Del

Citation : 2014 Latest Caselaw 5893 Del
Judgement Date : 18 November, 2014

Delhi High Court
Ram Mohan Gupta & Anr. vs State & Anr. on 18 November, 2014
$~14
*    IN THE HIGH COURT OF DELHI AT NEW DELHI
+    CRL.M.C. 3550/2014 & CRL.M.A. NO. 12250/2014

        RAM MOHAN GUPTA & ANR.                ..... Petitioners
                    Through: Mr. Abhik Kumar, Advocate

                           versus
        STATE & ANR.                                      ..... Respondents
                           Through:     Mr. O.P. Saxena, APP for State
                                        Mr. Deepak Gandhi, Adv. for R-1

        CORAM:
        HON'BLE MR. JUSTICE SUDERSHAN KUMAR MISRA

% SUDERSHAN KUMAR MISRA, J. (ORAL)

1. This petition has been filed under section 482 Cr.P.C. for quashing of FIR No. 67/2012 registered at Police Station Connaught Place under Sections 409/420/120B IPC, and the proceedings emanating therefrom, allegedly on the ground that the matter has been settled.

2. It is stated that the aforesaid FIR came to be lodged at the instance of the complainant alleging defalcation of approximately Rs. 64 Lacs in the matter of handling certain shares that were entrusted to the petitioner No. 1, who is the Managing Director of Unicon Securities Pvt. Ltd., which is stated to be a company dealing with the trading of shares on behalf of various clients. In other words, the company had been entrusted with shares by the complainant and his wife as their broker/agent. After investigation, the chargesheet is stated to have been filed on 30.05.2012, and the matter is at a pre-charge stage before the trial court. It is stated that the parties have since compromised the matter after entering into a settlement on 09.05.2014. A

copy of the deed of settlement setting down the terms upon which the matter has been resolved between the parties has also been annexed to this petition. It is stated that the approximate value of the shares of the complainants at the time of the alleged offence was about Rs. 64 Lacs.

3. It is further stated that the matter has been settled with an overall payment of Rs. 84 Lacs to the complainant. The said amount is stated to have been paid in full. In addition, counsel for the petitioner, on instructions from the petitioner, which he has received during the lunch break today on the telephone, states that his client is also willing to pay a further sum of Rs. 3 Lacs towards costs in the matter.

4. Counsel for the complainant submits that the matter has been amicably settled and that his client has received the aforesaid amount of Rs.64 Lacs in full and final settlement of his claims and also the claims of his wife in the matter. He further states that the complainant has injured his backbone, and is therefore, totally bedridden and has been unable to come to the Court today. He further states that he has full instructions to settle the matter and to state on behalf of his client that he has no objection to the closing of the proceedings and that his client is no longer interested in pursuing the matter any further.

5. Counsel for the State submits that the matter concerns financial transactions of a substantial amount, which also require utmost good faith. Further the State has been put to extensive efforts in investigating the entire matter and consequently, whilst the matter may be allowed to be resolved in this manner, however, the petitioner should be put to substantial costs. He further states that since the complainant is no longer interested in supporting

the prosecution, the chances of its success have been greatly diminished.

6. 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 it is best to give a quietus to the matter at this stage itself since the parties have resolved their disputes amongst themselves after the payment of principal amount involved, along with compensation, to the complainant, and since the complainant is no longer interested in supporting the prosecution thereby reducing its chances

of success subject, of course, to the deposit of Rs. 3 Lacs as costs with the Indigent and Disabled Lawyers' Fund of the Bar Council of Delhi within one week from today. Proof of deposit of costs be filed within one week thereafter with the Registry with another copy to the Investigating Officer.

7. Consequently, the petition is allowed, and FIR No. 67/2012 registered at Police Station Connaught Place under Sections 409/420/120B IPC, and the proceedings emanating therefrom, are hereby quashed.

8. The petition, along with the accompanying application, stands disposed off.

SUDERSHAN KUMAR MISRA, J.

NOVEMBER 18, 2014 rd

 
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