Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohd Usman And Ors vs State And Ors
2015 Latest Caselaw 6202 Del

Citation : 2015 Latest Caselaw 6202 Del
Judgement Date : 24 August, 2015

Delhi High Court
Mohd Usman And Ors vs State And Ors on 24 August, 2015
Author: Suresh Kait
$~33
*    IN THE HIGH COURT OF DELHI AT NEW DELHI

                           Judgment delivered on: 24th August, 2015

+                         CRL.M.C. No.3335/2015

       MOHD USMAN AND ORS
                                                            ..... Petitioners
                          Represented by:    Mr.Javed Ashraf Khan, Adv
                                             with petitioners in person.
                    versus
       STATE AND ORS
                                                          ..... Respondents
                          Represented by:    Mr. Ravi Nayak, APP for the
                                             State with SI Sanjay Lal, PS
                                             Shakarpur, Delhi in person.
                                             Mr.Suhail Shariq, Adv
                                             for respondent Nos.2 to 4
                                             with all three respondents in
                                             person.
CORAM:
HON'BLE MR. JUSTICE SURESH KAIT

SURESH KAIT, J. (Oral)

Crl. M.A.No.11897/2015 (for exemption) Exemptions allowed, subject to all just exceptions. Accordingly, the application is allowed. Crl. M.A.No.11896/2015 (for delay) In view of the averments made in the application, the delay of 34 days in re-filing the petition noted above is condoned.

Accordingly, the application is allowed. CRL.M.C. No.3335/2015

1. By way of this petition filed under Section 482 of the Code of

Criminal Procedure, 1973, petitioners seek quashing of FIR No.1023/2013 registered at Police Station Shakarpur, Delhi for the offences punishable under Sections 452/308/506/34 of the IPC and the consequential proceedings emanating therefrom.

2. Learned counsel for petitioners submit that aforesaid case was registered on the complaint of respondent No.2 Haji Badruddin. In the aforesaid scuffle apart from respondent No.2, respondent Nos.3 & 4 also received injuries.

3. It is pertinent to mention here that in the said scuffle, cross FIR bearing No.1022/2013 was also lodged between the parties. The said FIR has already been quashed vide Crl.M.C.No.3320/2015 today itself.

4. Since, respondent Nos.2 to 4 do not want to pursue this case and they have no objection, if the present petition is allowed.

5. Respondent Nos.2 to 4 are personally present in the Court through their learned counsel Mr.Suhail Shariq. They have been duly identified by the Investigating Officer of the case SI Sanjay Lal. On instructions, learned counsel submits that aforesaid respondents have settled their disputes with the petitioners due to intervention of common friends and respectable members of the society. Therefore, if the present petition is allowed, the said respondents have no objection.

6. Leaned APP appearing on behalf of State submits that in the said scuffle there are two FIRs noted above were registered and matter is at the stage of investigations and as both the sides have compromised the matter amicably just to maintain peace and tranquillity in the locality, the State

has no objection, if the present petition is allowed.

7. In 'Gian Singh Vs State of Punjab' (2012) 10 SCC 303, Apex Court has recognized the need of amicable resolution of disputes in cases like the instant one, by observing as under:-

" Resolution of a dispute by way of a compromise between two warring groups, therefore, should attract the immediate and prompt attention of a court which should endeavour to give full effect to the same unless such compromise is abhorrent to lawful composition of the society or would promote savagery.

Where the High Court quashes a criminal proceeding having regard to the fact that the dispute between the offender and the victim has been settled although the offences are not compoundable, it does so as in its opinion, continuation of criminal proceedings will be an exercise in futility and justice in the case demands that the dispute between the parties is put to an end and peace is restored; securing the ends of justice being the ultimate guiding factor."

8. The aforesaid view has been affirmed by the Apex Court in the case of Narinder Singh & Ors. Vs. State of Punjab & Anr. 2014 6 SCC 466 wherein held as under:-

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 to 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 the 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 predominantly 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 IPC would fall in the category of heinous and serious offences and therefore are 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 IPC 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 307 IPC 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 IPC. 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 latter 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 to a conclusion as to whether the offence under Section 307 IPC 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 IPC 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."

9. In view of the law discussed above, considering the settlement arrived at between the parties, the fact that the injured persons do not want to pursue the case further and the statement of the learned Additional Public Prosecutor for the State, I am of the considered opinion that this matter deserves to be given a quietus as continuance of proceedings arising out of the FIR in question would be an exercise in futility.

10. Consequently, FIR No.1023/2013 registered at Police Station

Shakarpur, Delhi, for the offences punishable under Sections 452/308/ 506/34 of the IPC and all proceedings emanating therefrom are hereby quashed.

11. In view of the above, the present petition is allowed with no order as to costs.

12. A copy of this order be given dasti to the learned counsel for the parties.

SURESH KAIT (JUDGE) AUGUST 24, 2015 M

 
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