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

Sandeep Kumar vs The State & Anr
2015 Latest Caselaw 7736 Del

Citation : 2015 Latest Caselaw 7736 Del
Judgement Date : 9 October, 2015

Delhi High Court
Sandeep Kumar vs The State & Anr on 9 October, 2015
Author: P. S. Teji
*   IN THE HIGH COURT OF DELHI AT NEW DELHI
+   CRL.M.C. 2491/2014
                                   Date of Decision: October 09th, 2015
    SANDEEP KUMAR                                   ..... Petitioner
                Through            Mr.Neeraj Sharma, Adv.

                         versus

    THE STATE & ANR                                  ..... Respondents
                  Through          Mr.Arun K. Sharma, APP for the
                                   State.
                                   SI Manu Sahrawat, PS Pandav Nagar.
                                   Mr.Manish Sharma, Adv. with
                                   Mr.Kuldeep, R-2 in person.

           CORAM:
           HON'BLE MR. JUSTICE P.S.TEJI

    P.S.TEJI, J.

1. The present petition under Section 482 Cr.P.C. has been filed

by the petitioner, namely, Sandeep Kumar for quashing of FIR

No.271/2004 dated 03.05.2004, under Sections 336/34 IPC read with

Sections 27/54/59 of the Arms Act registered at Police Station Pandav

Nagar, Delhi on the basis of the affidavit dated 15.05.2014 of the

respondent No.2/complainant Sh. Kuldeep.

2. Learned Additional Public Prosecutor for respondent-State

submitted that the respondent No.2, present in the Court has been

identified by SI Manu Sahrawat.

3. Respondent No.2 submitted that the dispute between the parties

has been amicably resolved as per the compromise brought before the

respectable member of the society on 08.11.2013. Further, it has been

mentioned in the petition that the respondent no.2 has also undertaken

to co-operate with the petitioner in quashing of the instant FIR and

consequent proceedings. Respondent no.2 has no grievances against

the petitioner. Respondent No.2 affirms the contents of the present

petition and of his affidavit dated 15.05.2014 supporting this petition.

All the disputes and differences have been resolved through mutual

consent. Now no dispute with petitioner survives and so, the

proceedings arising out of the FIR in question be brought to an end.

Statement of the respondent No.2 has been recorded in this regard in

which he stated that he has entered into a compromise with the

petitioner and has settled all the disputes with him. He further stated

that he has no objection if the FIR in question is quashed.

4. In Gian Singh v. 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:-

"61. In other words, the High Court must consider whether it would be unfair or contrary to the interest of justice to continue with the criminal proceedings

or continuation of criminal proceedings would tantamount to abuse of process of law despite settlement and compromise between the victim and the wrongdoer and whether to secure the ends of justice, it is appropriate that criminal case is put to an end and if the answer to the above question(s) is in the affirmative, the High Court shall be well within its jurisdiction to quash the criminal proceedings."

5. The aforesaid dictum stands reiterated by the Apex Court in a

recent judgment in Narinder Singh v. State of Punjab (2014) 6 SCC

466. The relevant observations of the Apex Court in Narinder Singh

(Supra) 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."

6. The inherent powers of the High Court ought to be exercised to

prevent the abuse of process of law and to secure the ends of justice.

In the present case, the parties have reconciled all their disputes

without any pressure, coercion or inducement. As the matter has

already been compromised, there would be an extraordinary delay in

the process of law if the legal proceedings between the parties are

carried on. The parties have already settled down the matter. So, this

Court is of the considered opinion that this is a fit case to invoke the

jurisdiction under Section 482 Cr.P.C. to prevent the abuse of process

of law and to secure the ends of justice.

7. The incorporation of inherent power under Section 482 Cr.P.C.

is meant to deal with the situation in the absence of express provision

of law to secure the ends of justice such as, where the process is

abused or misused; where the ends of justice cannot be secured;

where the process of law is used for unjust or unlawful object; to

avoid the causing of harassment to any person by using the provision

of Cr.P.C. or to avoid the delay of the legal process in the delivery of

justice. Whereas, the inherent power is not to be exercised to

circumvent the express provisions of law.

8. In the facts and circumstances of this case and in view of

statement made by the respondent No.2, the FIR in question warrants

to be put to an end and proceedings emanating thereupon need to be

quashed.

9. Accordingly, this petition is allowed and FIR No.271/2004

dated 03.05.2004, under Sections 336/34 IPC read with Sections

27/54/59 of the Arms Act registered at Police Station Pandav Nagar,

Delhi and the proceedings emanating therefrom are quashed against

the petitioner.

10. This petition is accordingly disposed of.

(P.S.TEJI) JUDGE OCTOBER 09, 2015 dd

 
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