Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohan Singh & Ors vs State & Anr
2014 Latest Caselaw 4113 Del

Citation : 2014 Latest Caselaw 4113 Del
Judgement Date : 3 September, 2014

Delhi High Court
Mohan Singh & Ors vs State & Anr on 3 September, 2014
$~20
*    IN THE HIGH COURT OF DELHI AT NEW DELHI

+      CRL.M.C. 3975/2014

       MOHAN SINGH & ORS                        ..... Petitioners
          Through  Mr. Gurbaksh Singh and Ms. Richa, Advocates.

                          versus
       STATE & ANR                                       ..... Respondents
           Through        Mr. O. P. Saxena, Additional Public Prosecutor.
                          SI Roshan Lal.
       CORAM:
       HON'BLE MR. JUSTICE SUDERSHAN KUMAR MISRA

%      SUDERSHAN KUMAR MISRA, J. (Oral)

Crl.M.A. No.13646/2014 Exemption, as prayed for, is allowed, subject to all just exceptions. This application is disposed off.

Crl.M.C. No.3975/2014

1. This petition has been filed under Section 482 Cr.P.C. seeks quashing of FIR No.124/2006 registered under Sections 498-A/406/34 IPC at police station Nangloi on 14.11.2006 on the ground that the parties have compromised the matter.

2. Issue notice.

3. Mr. O.P. Saxena, APP for the State accepts notice.

4. The complainant, who is arrayed as the second respondent, is present in person.

5. The Investigating Officer Sub Inspector Roshan Lal identifies the petitioners as well as the complainant.

6. It is stated that the FIR came to be registered by the complainant / second respondent as a result of certain matrimonial disputes that had arisen

out between her and her husband Sh. Rajpal Singh; as well as the petitioners herein. The complainant had also instituted proceedings under Section 12 of the Domestic Violence Act and the petition for maintenance under Section 125 Cr.P.C. Whilst hearing the aforesaid petitions, the matter was referred by the Metropolitan Magistrate to the Mediation Centre, Tis Hazari Courts, Delhi. A settlement was arrived at between the complainant and her husband Rajpal Singh setting down all the terms and conditions. It was also agreed that the parties shall take all necessary steps to have their marriage dissolved by mutual consent under Section 13 (B) (2) of the Hindu Marriage Act, 1955. A copy of the said settlement dated 19.02.2011 has been annexed this petition. Thereafter, on 15.05.2012, the matrimonial court granted the complainant and Sh. Rajpal Singh divorce by mutual consent under Section 12 (B) (2) of the Hindu Marriage Act.

7. It is stated that, unfortunately, Rajpal Singh died on 25.06.2012. A copy of the Death Certificate bearing No.C-3237236 issued by the Municipal Corporation of Delhi, has also annexed to this petition.

It is further stated that it is under these circumstances, the complainant and the petitioners herein thereafter executed a further Memorandum of Settlement on 31.07.2014 recording all the terms and conditions, upon which, the parties have now mutually settled their outstanding disputes.

8. Counsel for the petitioners states that, in terms of the aforesaid settlement, a balance amount of Rs.30,000/- is outstanding, which has been handed over to the complainant in Court today. The complainant / second respondent, who has since remarried, is present in Court along with her husband Sh. Gurdeep Singh. Both the complainant and her husband Gurdeep Singh approbate the aforesaid settlement as well as the aforesaid

Memorandum of Understanding, and reiterate their commitment to remain bound by the same. The complainant further states that she has no further grievances, and she does not wish to proceed with the matter, in which the charge sheet has since been filed, any further.

9. Counsel for the State submits that looking to the overall circumstances, where Rajpal Singh, erstwhile husband of the complainant, has already expired; and the complainant has remarried and is no longer interested in supporting the prosecution; no useful purpose will be served in continuing with these proceedings.

10. Consequently, and looking to the decision of the Supreme Court in 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; 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."

11. I am of the opinion that this matter deserves to be given a quietus

where the complainant / respondent No.2 has now remarried and is settled with her husband, and has also got the custody of her minor daughter born from her earlier marriage; and is desirous of an amicable resolution of all her disputes with the petitioners with a view to maintaining harmony within her family.

12. Consequently, the petition is allowed, and FIR No.124/2006 registered under Sections 498-A/406/34 IPC at police station Nangloi, and all proceedings emanating therefrom, are hereby quashed.

13. The petition is disposed off.

SUDERSHAN KUMAR MISRA Judge SEPTEMBER 03, 2014 dr

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter