Citation : 2014 Latest Caselaw 4036 Del
Judgement Date : 1 September, 2014
$~34
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ CRL.M.C 3941/2014
LIYAKAT ALI & ORS. ..... Appellant
Through Mr. Sunil Kumar, Advocate.
versus
THE STATE & ORS. ..... Respondents
Through Mr. P.K. Mishra, Additional Public Prosecutor.
Sub Inspector Meghraj.
Mr. Sanjeev Kumar, Advocate with R 2 and 3.
CORAM:
HON'BLE MR. JUSTICE SUDERSHAN KUMAR MISRA
% SUDERSHAN KUMAR MISRA, J. (Oral)
Crl.M.A. No.13498/2014 Exemption, as prayed for, is allowed, subject to all just exceptions. This application is disposed off.
Crl.M.C. No.3941/2014
1. This petition under Section 482 Cr.P.C. seeks quashing of FIR No.859/2006 registered at police station Badarpur, which was originally filed under Section 324 IPC; and in respect whereof, charge sheet was thereafter filed by the Investigating Agency under Sections 451/323/509/147/149 IPC; and all proceedings arising therefrom, on the ground that that the parties have amicably settled the matter.
2. Issue notice.
Mr. P.K. Mishra, Additional Public Prosecutor for the State, and Mr. Sanjeev Kumar, Advocate for the respondents 2 and 3, enter appearance and accept notice.
3. The Investigating Officer Sub Inspector Meghraj identifies the petitioners as well as respondents 2 and 3.
4. It is stated that the incident complained of arose out of an altercation between neighbours who were all residing in Budh Vihar, Badarpur, New Delhi, which escalated. After the aforesaid FIR came to be lodged, the police is stated to have investigated the matter, and ultimately, filed the charge sheet under Sections 451/323/509/147/149 IPC, and the matter is pending for recording of prosecution evidence. It is further stated that on a reference by the trial court, the matter has been amicably settled on terms before the Mediation Centre, Saket Court, New Delhi on 18.07.2014. A copy of the Settlement, setting down the terms and conditions thereof, has also been annexed to this petition.
5. According to counsel for the complainants Rekha and Satender Singh, the matter has been amicably settled. Both the complainants, who are present in person, approbate the aforesaid settlement and state that they do not wish to continue with the prosecution after having received a demand draft in the name of the second respondent Rekha bearing No.018832, for Rs.50,000/-, dated 30.08.2014, drawn on Central Bank of India, in Court today.
6. Counsel for the State also submits that looking to the aforesaid overall circumstances, and also the fact that it was a dispute between the neighbours, all of whom have settled the matter on terms; and where the complainants are not interested in supporting the prosecution any further; no
useful purpose will be served in continuing with these proceedings. He, however, states that looking to the overall circumstances, and since the State machinery is engaged in the matter for the last seven years or so, it will be appropriate that the petitioners be obliged to pay some costs.
7. Counsel for the petitioners fairly states that the petitioners are willing to pay any reasonable costs as may be indicated by this Court.
8. Under the circumstances, and looking to the decisions 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 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 of the considered opinion that the interest of justice would be best served in giving the matter a quietus, specially where the complainants are not interested in supporting the prosecution any further, thereby reducing the chances of its success; subject to the petitioners paying a sum of Rs.10,000/- as costs. Costs to be paid within 10 days from today with the Indigent and Disabled Lawyers' Fund of Bar Council of Delhi. Proof of payment of costs will be filed in the Registry of this Court within one week thereafter, with a copy to be furnished to the Trial Court.
9. Counsel for the petitioners, on instructions from the petitioners, who are present in Court, undertakes to deposit the aforesaid costs of Rs.10,000/- within the time granted.
10. Under the circumstances, the petition is allowed and FIR No.859/2006 registered at police station Badarpur under Section 451/323/509/147/149 IPC, and all proceedings arising therefrom, are hereby quashed.
11. The petition stands disposed off.
SUDERSHAN KUMAR MISRA, J
SEPTEMBER 01, 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!