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

Bhushan Kumar Karn & Anr vs State & Anr
2014 Latest Caselaw 4841 Del

Citation : 2014 Latest Caselaw 4841 Del
Judgement Date : 26 September, 2014

Delhi High Court
Bhushan Kumar Karn & Anr vs State & Anr on 26 September, 2014
$~26
*    IN THE HIGH COURT OF DELHI AT NEW DELHI

+         CRL.M.C. 3815/2014
          BHUSHAN KUMAR KARN & ANR                  ..... Petitioners
                          Through Mr. Ajay Saroya and Ms. Nisha
                                  Mohandas, Advocates with petitioner
                                  in person.
                          versus

          STATE & ANR                                      .....Respondents
                           Through     Mr. O.P. Saxena, Additional Public
                                       Prosecutor for the State with ASI
                                       Sham Sudeer, P.S. Defence Colony
                                       Complainant in person.

          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.476/2007 under Sections 380/420/467/468/471/511/120B IPC registered

at Police Station Defence Colony, on 9th August, 2007, on the ground that

the matter has been settled between the parties.

2. It is stated that the aforesaid FIR came to be instituted by the

complainant Shilpi S. Saxena against the petitioners, alleging forgery and

misuse of a cheque and which was allegedly attempted to be encashed

illegally from the banker of the complainant. Out of them, the first

petitioner, Sh. Bhushan Kumar Karn, was that point of time employed by

her. After due investigation, the charge sheet has also been filed in the

matter. It is stated that thereafter, a settlement has been recorded between

the complainant and the accused on 6th December, 2013. A true copy of the

same has also been annexed with the petition. In addition, the counsel for

the petitioners has also offered a sum of Rs.50,000/- to be paid by each of

the petitioners to the complainant towards compensation. The complainant,

who is present in person, approbates the aforesaid settlement, and states that

the same is acceptable to her.

3. Consequently, two demand drafts have been handed over to the

complainant in Court today for Rs.50,000/- each bearing Nos.775804 and

796290, both issued by the State Bank of India, dated 25 th September, 2014.

The same has been accepted by the complainant, who further states that she

does not wish to continue with the proceedings any further, and prays that

the matter be closed.

4. Learned counsel for the State submits that looking into the overall

circumstances, and since the complainant is not interested in supporting the

prosecution; and where the matter has been settled on terms with the

complainant, no useful purpose would be served in continuing the

prosecution. He further submits since the matter has been under

investigation, and he State machinery has been engaged for this purpose for

almost 7 years; some costs be also imposed on the petitioners in this behalf.

5. Learned counsel for the petitioners states, on instructions, that the

petitioners are willing to pay any reasonable costs that this Court may direct.

6. 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; 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 of the considered opinion that since the complainant has

amicably settled the matter with the petitioners who have adequately

compensated her, no useful purpose would be served in continuing

the prosecution, and the matter deserves to be given a quietus, subject

to the payment of Rs.15,000/- each with Indigent and Disabled

Lawyers Fund of the Bar Council of Delhi within one week from

today. The proof of deposit be also filed in the Registry of this Court

within one week thereafter, with a copy to the Investigating Officer.

7. Consequently, the petition is allowed and the aforesaid FIR

No.476/2007 under Sections 380/420/467/468/471/511/120B IPC

registered at Police Station Defence Colony, and all proceedings

emanating therefrom, are hereby quashed.

8. The petition is disposed off.

9. Dasti.

SUDERSHAN KUMAR MISRA, J

SEPTEMBER 26, 2014 rb

 
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