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

Anushka Ashok And Anr vs The State Of Nct Of Delhi And Anr
2015 Latest Caselaw 7709 Del

Citation : 2015 Latest Caselaw 7709 Del
Judgement Date : 8 October, 2015

Delhi High Court
Anushka Ashok And Anr vs The State Of Nct Of Delhi And Anr on 8 October, 2015
Author: Suresh Kait
$~42
*    IN THE HIGH COURT OF DELHI AT NEW DELHI

                           Judgment delivered on: 8th October, 2015

+                         CRL.M.C. No.4152/2015


ANUSHKA ASHOK AND ANR                                     ..... Petitioners
            Represented by:            Mr. Amit Chauhan and Mr. Karan
                                       Sharma, Advocates with Petitioners
                                       in person.

                          Versus

THE STATE OF NCT OF DELHI AND ANR                ..... Respondents
              Represented by: Mr.Izhar Ahmad, Additional
                              Public Prosecutor for the State with
                              SI Hansraj Swami, P.S.Dwarka
                              North.
                              Ms.Srishti Sharma, Advocate for
                              Respondent No. 2.
                              Respondent No.2 with Complainant
                              Mr. Rampal in person.

CORAM:
HON'BLE MR. JUSTICE SURESH KAIT

SURESH KAIT, J. (Oral)

Crl. M.A.No.14873/2015 (for exemption) Exemptions allowed, subject to all just exceptions. Accordingly, the application is allowed.

CRL.M.C. No.4152/2015

1. By way of this petition filed under Section 482 of the Code of Criminal Procedure, 1973, petitioners seek quashing of FIR No.169/2013

registered at Police Dwarka North, Delhi, for the offences punishable under Sections 279/338 of the Indian Penal Code, 1860, Sections 3/181 and 5/180 of the Motor Vehicles Act, 1988 and the consequential proceedings emanating therefrom against them.

2. Learned counsel appearing on behalf of the petitioners submits that in the incident in question Master Rohit got injured and the aforesaid case was registered on the complaint of one Mr. Rampal, a relative of respondent No.2, father and natural guardian of the injured. However, the said complainant is not made party in the present case. Thereafter, the petitioners and the respondent No.2, father of the injured, entered into a compromise dated 11.09.2015 before the Mediation Centre, Dwarka Courts, New Delhi, whereby the petitioners agreed to pay an amount of Rs.2,00,000/- (Two Lacs) as compensation and the same has already been paid to the respondent No.2, father and natural guardian of the injured, which facts have not been disputed by the respondent No.2.

3. Learned counsel for the petitioners further submits that consequent to the said settlement respondent No.2 has received the agreed amount and has no objection if the present petition is allowed. Copy of the aforesaid settlement is annexed as Annexure A-2.

4. Respondent No.2 is personally present in the Court alongwith his son, Master Rohit and complainant Mr. Rampal. The said respondent does not dispute the submissions made by learned counsel for the petitioners and submits that the present matter has been amicably settled, the entire agreed amount has been received by him, therefore, he and the complainant have no objection if the present petition is allowed.

5. Learned Additional Public Prosecutor appearing on behalf of the State submits that the matter is at the initial stage of trial as cognizance is not yet taken. Since the father of the injured, i.e., respondent No.2 and the complainant do not wish to pursue the case further against the petitioners, no purpose would be served if the petitioners are directed to face trial. Therefore, the State has no objection, if this Court allows the present petition.

6. In view of the overall circumstances; and looking to the pronouncements of the Supreme Court in Gian Singh Vs. State of Punjab and Another, (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 & Ors. Vs. State of Punjab & Anr., (2014) 6 SCC 466, wherein 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 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 who are present in the Court today, approbate the aforesaid settlements dated 11.09.2015 and undertake to remain bound by the same.

8. In view of the law laid down by the Hon'ble Supreme Court in the cases of Gian Singh (supra) and Narinder Singh (supra) and the facts that matter stands settled between the parties and the complainant is no longer interested in supporting the prosecution because of which, its chances of success in the matter are now greatly diminished, 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.

9. Consequently, FIR No.169/2013 registered at Police Dwarka North, Delhi, for the offences punishable under Sections 279/338 of the Indian Penal Code, 1860, Sections 3/181 and 5/180 of the Motor Vehicles Act, 1988 and all proceedings emanating therefrom are hereby quashed qua the petitioners.

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

SURESH KAIT (JUDGE) OCTOBER 08, 2015 sb

 
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