Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Satyender Verma & Ors vs State Of Nct Of Delhi & Ors
2014 Latest Caselaw 4073 Del

Citation : 2014 Latest Caselaw 4073 Del
Judgement Date : 2 September, 2014

Delhi High Court
Satyender Verma & Ors vs State Of Nct Of Delhi & Ors on 2 September, 2014
$~30
*    IN THE HIGH COURT OF DELHI AT NEW DELHI

+         CRL.M.C. 3963/2014
          SATYENDER VERMA & ORS                      ..... Petitioners
                          Through Mr Pawan Yadav, Adv.
                          versus

          STATE OF NCT OF DELHI & ORS                ..... Respondents
                        Through Ms Nishi Jain, APP with SI Jagdish
                        Chander, PS Palam Village
                        Mr Vinay Kumar, Adv. for R-2
          CORAM:
          HON'BLE MR. JUSTICE SUDERSHAN KUMAR MISRA

%         SUDERSHAN KUMAR MISRA, J. (Oral)

Crl.M.A.13588/2014(Delay)

For the reasons stated in the application the delay in re-filing the petition is condoned.

The application stands disposed off.

CRL.M.C. 3963/2014

1. This petition under Section 482 of the Code of Criminal Procedure, 1973 has been moved by petitioners seeking quashing of FIR No.27/2012 under section 498A/406/34 IPC dated 10.2.2012 registered at Police Station Palam Village on the ground that the matter has been settled between the parties.

2. Issue notice. Counsel for the State as well counsel for complainant, who is arrayed as respondent No.2, enter appearance and accepts notice.

3. The complainant - Deepti Verma as well as the petitioners are present in person. They are identified by the IO-Jagdish Chander. It is stated that the aforesaid FIR came to be registered at the instance of the complainant on

the ground of matrimonial disputes arising between the complainant and the petitioners. The complainant was married to the petitioner - Satyender Verma on 7.4.2007. The matter has been settled between the parties before the Mediation Centre, Dwarka Courts, New Delhi, on 11.9.2012 where the matter was referred in connection with proceedings under the Domestic Violence Act in CC 1077/01. A copy of the settlement arrived at before the Mediation Centre has been annexed to the petition. In addition it is stated that the complainant as well as petitioner - Satyender Verma, have also obtained a decree of divorce in HMA 767/2012 by mutual consent on 30 th May, 2013.

4. Certified copies of the proceedings and orders passed by the Family Court in the aforesaid petition have also been handed over by the counsel for the complainant in Court today. The same are taken on record. It is also stated that in terms of the agreement between the parties, the first petitioner was to pay Rs.3,10,000/- to complainant as full and final settlement of all claims and dues. The complainant approbates that settlement and terms as recorded before the Mediation Centre and also before the Family Courts and states that she has received the entire amount of Rs.3,10,000/- envisaged thereunder; and further, that no grievance remains and that she does not wish to continue with the proceedings and prays that the matter be closed.

5. Counsel for the State submits that charge sheet has been filed but charges are yet to be framed. She submits that looking to the circumstances and since the matter arises out of a domestic dispute, and the fact that the complainant is no longer interested in supporting the prosecution, no useful purpose will be served in continuing with the proceedings. The complainant further states that she does not wish to pursue the matter any further and that the FIR in question be quashed as prayed.

7. Under the circumstances and looking to the decision of the judgment of the Supreme Court in the case of 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; 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."

8. 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 opinion that since the matter has been amicably settled between the parties and where the complainant and the first petitioner have jointly obtained a decree of divorce by mutual consent, and the complainant is not interested in supporting the prosecution, no useful purpose will be served and it is best to give a quietus to the matter. Consequently, the FIR No.27/2012 IPC under section 498A/406/34 dated 10.2.2012 registered at Police Station Palam Village and all the proceedings emanating therefrom are quashed.

The petition stands disposed off.

SUDERSHAN KUMAR MISRA Judge SEPTEMBER 02, 2014 vld

 
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 Newsletter