Citation : 2015 Latest Caselaw 9227 Del
Judgement Date : 11 December, 2015
$~37
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Judgment delivered on: 11th December, 2015
+ CRL.M.C. 5029/2015
RAVINDER & ORS. ..... Petitioners
Represented by: Mr. Neeraj Dahiya, Adv.
versus
THE STATE (NCT OF DELHI) & ANR ..... Respondents
Represented by: Mr. Ravi Nayak, APP for State.
CORAM:
HON'BLE MR. JUSTICE SURESH KAIT
SURESH KAIT, J. (Oral)
1. By way of the present petition filed under Section 482 Cr.P.C.; petitioners seek directions thereby quashing of FIR No. 111/2011 registered at PS-Chhawla for the offences punishable under Sections 307/34 IPC against them.
2. Learned counsel appearing on behalf of the petitioners submits that the aforesaid case was registered on the complaint of respondent No.2, namely Surjeet due to some quarrel took place on 27.08.2011 in which he received injuries. He further submits that petitioners and respondent no.2 are the first cousin and from the same village and due to some misunderstanding the aforesaid case was registered. In addition to above FIR no. 181/2011 was registered against respondent no.2 for the offence punishable under Sections under Sections 307/341/147/148/149/120B/34 IPC at the same police station. Thereafter, due to the intervention of the
respectable members of the locality and the relatives, both the parties have inter se settled their disputes in both the FIRs mentioned above vide settlement dated 04.12.2015. Thus, respondent no.2 does not want to pursue the case further against the petitioners.
3. Respondent no. 2 is personally present in the Court. For his identification, he has produced his Aadhar Card no. 345656245944 issued by Govt. of India. Original seen and returned. Respondent no.2 does not dispute whatever stated by the Counsel for the petitioners and submits that matter has been settled between the parties and he is no more interested to pursue the case further against the petitioners. Thus, if the present petition is allowed, he has no objection.
4. Learned Additional Public Prosecutor appearing on behalf of the State submits that after investigation, police has filed the chargesheet, however, the charges are yet to be framed. He further submits that though the parties being the close relatives from the same village and just to maintain cordiality in the village have inter se settled their disputes, however in this process, the Govt. machinery has put into motion and precious public time of the Court has been consumed. Thus, if this Court is inclined to quash the FIR mentioned above, heavy cost be imposed upon the petitioners.
5. Under the circumstances and looking to the decision of the Supreme Court in the case of Gian Singh Vs. State of Punjab and Another (2012) 10 SCC 303, wherein the Apex Court 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."
6. While recognizing the need of amicable resolution of disputes in cases like the instant one, the aforesaid dictum has been affirmed by the Apex Court in a recent judgment in Narinder Singh & Ors. Vs. State of Punjab & Anr. 2014 6 SCC 466. The pertinent observations of the Apex Court are 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."
7. Both the parties are present in the Court approbate to the settlement dated 04.12.2015 and undertake to remain bound by the same.
8. Keeping in view the settlement arrived at between the parties, statement of respondent no.2 and ld. APP for the State and the settled legal position, FIR No. 111/2011 registered at PS-Chhawla for the offences punishable under Sections 307/34 IPC and all proceedings emanating therefrom are hereby quashed against the petitioners.
9. Before parting with the instant petition, though I find force in the
submission of ld. APP for the State, however, keeping in view the financial position, I am not inclined to impose cost upon them.
10. Accordingly, the petition is allowed with no order as to costs.
SURESH KAIT (JUDGE)
DECEMBER 11, 2015 jg
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!