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

Smt Santosh Sharma & Anr vs State & Anr
2014 Latest Caselaw 4682 Del

Citation : 2014 Latest Caselaw 4682 Del
Judgement Date : 22 September, 2014

Delhi High Court
Smt Santosh Sharma & Anr vs State & Anr on 22 September, 2014
$~24
*    IN THE HIGH COURT OF DELHI AT NEW DELHI

+       CRL.M.C. 3806/2014

        SMT SANTOSH SHARMA & ANR                         ..... Petitioners
            Through  Mr. Rajiv Bajaj, Advocate


                          versus


        STATE & ANR                                     ..... Respondents

Through Mr. P.K. Mishra, Additional Public Prosecutor.

Ms. Ginni Sehgal, Advocate with R2.

Sub Inspector Vikrant Sharma.

CORAM:

HON'BLE MR. JUSTICE SUDERSHAN KUMAR MISRA

% SUDERSHAN KUMAR MISRA, J.(Oral)

1. This petition under Section 482 Cr.P.C. seeks quashing of FIR No.333/2013 registered on 01.11.2013 under Sections 380/448 IPC at police station Paschim Vihar at the instance of the second respondent; on the ground that the parties have settled the matter.

2. Issue notice.

Mr. P.K. Mishra, Additional Public Prosecutor for the State, and Ms. Ginni Sehgal, Advocate for the second respondent / complainant, enter appearance and accept notice. The petitioners as well as the complainant are also identified by the Investigating Officer, Sub Inspector Vikrant Sharma.

3. It is stated that the aforesaid FIR came to be lodged by the

complainant alleging criminal trespass and ransacking of the rented premises of her late husband Prahlad Narayan Kalra, who was a practicing Advocate and had passed away on 26.11.2011. It is also alleged that the petitioners, who are accused in the matter, have apparently purchased this property from the erstwhile landlord and thereafter committed these acts with a view to taking over the property while defeating the tenancy rights created in the property in favour of her husband. Thereafter, the petitioners applied for and obtained anticipatory bail from the court of District and Sessions Judge on 17.02.2014, and the matter is still pending investigation. Ultimately, a compromise is stated to have been entered into between the parties on 17.02.2014, whereby the petitioners had paid a total sum of Rs.5 lakhs to the complainant in full and final settlement of all her claims and dues. A copy of the Compromise Deed has also been annexed to this petition.

4. The complainant also approbates the settlement, and states that she does not wish to pursue the matter any further and the same be closed.

5. Counsel for the petitioner, on instructions from the petitioners, who are present in person, states that the petitioners are also willing to pay such further amount towards costs as this Court may direct in the matter.

6. Counsel for the State submits that looking to the overall circumstances, and since the complainant and the petitioners have settled the matter between themselves, and the complainant does not wish to support the prosecution any further; no useful purpose will be served in continuing with these proceedings.

7. Consequently, 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 opinion that since the parties have amicably settled the matter on acceptable terms, including compensation which has been duly received by the complainant, and the complainant is no longer interested in supporting the prosecution; it is best if the matter is given a quietus, subject to the petitioners paying a further amount of Rs.50,000/- to the complainant. The said amount has been paid by the petitioners to the complainant by way of a Banker's cheque bearing No.485761, dated 20.09.2014, drawn on State Bank of India, in Court today.

8. Under the circumstances, the petition is allowed, and FIR No.333/2013 registered under Sections 380/448 IPC at police station

Paschim Vihar, and all proceedings emanating therefrom, are hereby quashed.

9. The petition is disposed off.

SUDERSHAN KUMAR MISRA Judge SEPTEMBER 22, 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter