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

Mohd Shamsheed @ Shamsheer vs The State Govt Of Nct Of Delhi & Ors
2014 Latest Caselaw 5966 Del

Citation : 2014 Latest Caselaw 5966 Del
Judgement Date : 19 November, 2014

Delhi High Court
Mohd Shamsheed @ Shamsheer vs The State Govt Of Nct Of Delhi & Ors on 19 November, 2014
$~34
*    IN THE HIGH COURT OF DELHI AT NEW DELHI
+    CRL.M.C. 5238/2014

         MOHD SHAMSHEED @ SHAMSHEER            ..... Petitioner
                    Through: Mr. Rajiv Bajaj, Advocate

                            versus

         THE STATE GOVT OF NCT OF DELHI & ORS..... Respondents
                      Through: Ms. Nishi Jain, APP for State with
                                SI Ajay Kumar, PS Dabri
                                Mr. Sarbesh Wardha, Adv. for R-2-3

         CORAM:
         HON'BLE MR. JUSTICE SUDERSHAN KUMAR MISRA
                      ORDER

% 19.11.2014

1. This petition has been moved under Section 482 of the Code of Criminal Procedure, 1973, seeking quashing of FIR No. 827/2005 registered under Section 304A IPC at Police Station Dabri on 28.11.2005 on the ground that the matter has been settled between the parties.

2. Issue notice.

3. Counsel for the State, as well as counsel for respondent Nos. 2 and 3, enter appearance and accept notice. Both the complainants, Ram Kumar and Smt. Urmila, are present in person. The Investigating Officer, Sub-Inspector Ajay Kumar, Police Station Dabri, also identifies the complainants.

4. It is stated that the aforesaid FIR came to be lodged nearly nine years ago under Section 304-A IPC alleging that the infant son of the complainant

aged about 2½ months died due to the negligence of the petitioner, who was working as a compounder at Abhay Clinic, RZC-118 Vinod Puri, Vijay Enclave, Police Station Dabri, New Delhi, where he was taken by the complainants on 27.11.2005. When the complainants noticed that the condition of their son had deteriorated instead of improving, they withdrew their child from the nursing home and got him admitted in Deen Dayal Upadhyay Hospital in the evening at about 6.30 p.m. and ultimately at about 7 a.m. the next morning the child died.

5. The principle allegation against the petitioner was that he had administered medicine to the child fifteen days after the date of expiry of that medicine. After investigation, the chargesheet was also filed in the matter and the same is pending trial. Thereafter, both the parties are stated to have since arrived at an amicable settlement on terms which envisages the total payment of Rs. 70,000/- to the complainant in full and final settlement of their claim in this regard. In compliance thereto, the petitioner has handed over a Bank Draft No. 309411 dated 17.11.2014 for Rs. 50,000/- drawn on Union Bank of India favouring Ram Kumar, the second respondent/complainant, and another amount of Rs. 20,000/- in cash to the third respondent in Court today.

6. Both the complainants affirm the aforesaid settlement, as well as the receipt of the said amount, and state that they are not interested in pursuing the matter any further, and that the matter be closed.

7. Counsel for the State submits that looking to the overall circumstances, and since the matter has been settled between the parties and

the complainants are no longer interested in supporting the prosecution, no useful purpose would be served in continuing with the matter where the complainants have also been compensated by the petitioner.

8. 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 also of the considered opinion that it is best that a quietus be

given to the matter where the parties have amicably settled with each other and the petitioner has also compensated the complainants, and further since the complainants are not interested in supporting the prosecution thereby diminishing its chances of success.

9. Consequently, the petition is allowed, and FIR No. 827/2005 registered under Section 304A IPC at Police Station Dabri, and all proceedings emanating therefrom, are hereby quashed.

10. The petition is disposed off.

SUDERSHAN KUMAR MISRA, J.

NOVEMBER 19, 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter